High Court Karnataka High Court

Sri Murugesh Mudaliar vs Bangalore Development Authority on 3 October, 2008

Karnataka High Court
Sri Murugesh Mudaliar vs Bangalore Development Authority on 3 October, 2008
Author: Manjula Chellur Malimath
EN was mea comm as KARNATAKA, aA:\:sALoR£ 

9A'rEn THE 3"" DAY or OCTOBER 2093
PREEENT

THE 3-§c>:\:'$LE MRS. JUSTICE MAm.uLA, 4CH§§~ff.LV.'L'._;Li!€--VI. ~«    

ma « _ _ é
we HOWBLE MR. JL.¥STiCiI?:’_ Ravi ré:AL::v¢A”n§”
ccc No 213 OF 2aeé=@:~»riiV) E

BETWEEN :

1 Sri. Murugesh Mudaiiar,
aged about 72 ye ;;ar=3_,

2 Sri.Mahan Muéia.I_is;E;..’;’–_ % [_
aged abeut years, »

3 Sri sunt:e§%Qe:u%k
aged atic;ut’–58 yearfsj-,.._ ‘ ~

A8 are sons 61’ £329 ‘ _
Chénnaraga Mudaiiar; ..

. fimt. Ancie:£ani:na,
&*:esid%r:g”at N?cm8*’;
1*’ Grass,’ *Mad£va.§.a;._ ” ._

8anga%.a?a_[– Compiasnants

w %'(aV;* 3:: M} Aazwén %é<L§mar, Advocate)

_ _ '8;a'ngaiore Seveiopment Authority,
V' its Commissicner,
T .S§ni<ey Road,
'A aangaktire -~ 20.

$3

-2-

2 Deputy Secretary 4
Bangalore Development Authority;
Sankey Road,
Bangalore –~ 20.

3 The Commandant,
K.S.R.P. 3*” Battalion,
Karamangaia, I

Bangaknre -~ 560034. ‘

coo fi¥ed ms 11 a 12 of the CV3«’.%:I:1’terfi’:ptAbf._CeuArf.¢Aé$ivVp’r’ayihg

to initiate centempt proceecémgs agaiingt».tI§La_vacciJsedV_AA1 2 for
having wzutuuy disobeyed th€–.._§J rder–‘_Vd§!eti*«..j~3}’F!2002, passed in
w.P.No.3o55a;20vo2. T

This C§f.:C”c£#fi§n_g day, Court made the

foilowing Ordc:-;r_:” % A é %
%%%;0_.§R”%%L;E;3

Finaiij 4 weék~.:a fim§§ granted to compiy with effice

o.bjs§:’i ic1}’3s; fa;iv’E:ir*:§g §3}h~§a*e-Sufi E?!’

/
Q 3/”