High Court Karnataka High Court

Sri R V Krishna S/O M R … vs The Commissioner Bbmp on 31 August, 2009

Karnataka High Court
Sri R V Krishna S/O M R … vs The Commissioner Bbmp on 31 August, 2009
Author: A.N.Venugopala Gowda
  (3; Sr; :'§?airé;$£i'1.:ram Rjrlattarakihal Aciv.,)

IN THE HIGH coum 0;» KARNATAKA AT  

DATED THIS THE 318'? DAY~{)F4fiU"C§UVS%I,2f5C'§ '¢.  A x

BEFORE,  a 

THE HC)N'BLE MR. JusTiCE;:'A..;4 V3ImGQPALA.;GGWDA " V

WRIT PETYFION. No. 1§3ijQ%0F. 2003" {LB-s}3§MPI

BETWEEN :

3.. Sri.   
S/0. M.R;'Ve§}1:ataChe}2ipa§;hy," V' 
Ageds;gbo12t_V39-y_ea;t§;..__V'-. '  

2.    A'
S/39.  _ _'
Aged almt  

Both .§;i;assk%%2-2/a;;t%:~qt;}%3L2%.%%L&. 32/1,
Bctiappa Lagié', C.".f'.Strmt:,
 __ 2;... ..... .. v

 PETYHONERS

ANiI)_:  '

. V. ' u ' =   'The ifommissioner,
 _ B':B.M.P.
 . "bF;R.Squa1'e (Birds,

 Bangalore.

 2. The Adéitional Commissiensr {West},

B.B.M.P
Bhashyam Park,



basis of a registered sale deed dated 10.0  

favour. The 431 respondent filed her   the 

saié application. The 4th respo::ix3efit”

OS.No.732/()7 in the ei::j~;;ze,%e;vi1 €3<::1H*t, e_:"E§é;1*1géi1ore,""

wherein by an order paee'ed _en é'IA;-Neel dated

03.01.2008, ixltezrim am was vacated.

2. “peizitioners is that,
respendeiie vnot: considered the
appfieeeiee__at Annexure —~ G despite they
approaehilig “%_ee.fi.)ondente repeatedly in the
mafifgey, ‘4 V ‘

“‘-Ramanjaneyagowéa, iearned counsel

ei’;:;;§eeri:§£gjV’V}’£}r.e:;respendent Nos. 1 to 3 submitted that, the

“._’»app1ic;3fi<3n ef the petitioners, as at Annexure — C} will be

"« 'iI.:¢;

of two months fiom the data p};’oduce a

copy of this order.

All €r..:$VfJ and thze 461
re$pendeIit.,.V 2::té;__Iéfi_ for {he decision by the

CO1}1ptf;t€I}t_A£i{if?§7]VO:{fii'”i§? of

0rd7e:1§:dv.a(:<:f3fc}.ii";g.%j!,

Sd/-

JUDGE