m 'rm-3 HIGH covm or KARNATAKA AT BANGALORE
DATED TI-IIS TI-IE 21st mm: or FEBRUARY V
PRESENT % V % A %
THE I-IONBLE MR. an. DINAKARAIS", " x >
TI-IE HONBLE ma. JUs:rIc1: A..1§. g,am.[ '
WRIT APPEAL Ro.1V4»4i§?of"2DO3 imnagf
& WRIT .m:v1§1:AL .1\io:,V§v£2£1Il5"<)f2(}{}8
BETWEEN:
1.
Sr: N’.G.Ba1a;;3=i,
Sen of (.’}0§rinda1?a.j’a1;~f.§§:jtt§g 3 ” A
Rf3SiC}i};”}g :LtI*EG;T1.ES2*3,”3:’} ‘ AV _
Naw No.8;:,VMR::t§’La3:¢u:,v, % %
235$ {3r€)ss,7G0vi11dar.ajaV
BaI”lgaio1_”::’?’§=.,_ %% . .–
Sri. N.,,,%1.T:13Izri, V
Stfaza c}f«§._.éés.f;«§:”* Naifayarzafipa,
f%es:idin_g at iZ.’3f;r;y’8.__Is!£. Ramarlna,
§;’J0e_.1’Q;f9:”3,.V.8.’~”%é~ Main,
221$ B10€}{, B=3§<1"$?tage,
'*A.shoicr1;a.ga t:,~}B a;r1ga}0_re M50. .,..APPELLAN"£'S
% " ~{§;asri{smti NAGARAJULU M138, Admcate)
' 2, f"i"}1€: fitate 0f Kamataka,
V A }":}y' its HD1136 and Urban Bevslapmsni
" ';f:;uth0rit§z, by its Sezzratary,
MS. Eauming,
V. Baizgaiara
._ -2 M
2. The CGII1II}iSSi0I1€:I’,
Bamgaisrc Development Authority,
Chowdaiah Road,
Bailgaiom.
3. M/S. Vishwabharaflly House Building
C~pcra’tiv{: Society Ltd.,
No.35, Rathnavflas Read,
Basavanagudi, Bangalore, V =
By its secretary. _k ,,.;§_Ri3jSP;QVNDENTS
These Writ Appeals are tiaea :31 S.-4w0f.ti1¢ High court
Act praying to sat aside th_r.:”‘vz:>rd’c:r pé;L3§5fi;Q’*..ir: t}:1t:: Wm; Pétitiozii
NCL822 / 12008 datad O4~{}8~i2{)Ci8._r ” AA
Thfifiéi Writ fi~kpp€a1js.{:§A’0:1:i11g;’01j’1’;§1* ¢§f’é::1f_$ 1:h.is'<ia§,-* the c<3u1"t made
T116 fbllowifig O1*(i€:r. 'V " –. 1 ' j =
A
'FwG waeks f;i11:1;£:*i$ g;3;:°ai*:%f3&c§, iaf:s the a.ppefiaI"1t$ £1'; €:m:11p1y with the
o%'*§'i§:<: 7:;jg=$1:..{<3:?;$, fé:s?:§:?§i:"§g which ihs: appaaig stand dismissed
§i¥;1'f:{}v;§1é%{§;€.3jjE.§f§'_i9'€'§fif1§§EE7{_ E'€':f€:'§T'€}'1{"3€ to tha Bezzch.
Sci/’
CHIEF’ JUSTICE
3:1,!
J51) GE
ggg§%.E?%f§”;§ =§§%!-fig
; 4 3. 7 its
€$§;:; efl Ekfilziiiflifi
§sa£3§%’§”‘3é8 gm
&Wm