IN ‘[1115 men (‘JOUR’£’ 09 KARNATAKA AT :_ A’
med this mezs” day ufAugust, ‘
-‘mavens:-5»
1HEHON’BLEMRJUS3IC?E Hviwgiég-ml G .§.:d;IaEsii: V%
Writ Pawn 113?2}’% . 299: mm;
1 Srislmatmathan, 74y”r’s.’ *
S/o!a1eRSrinivasan ” ._ C i
R/a#27e7r2,_i1:;LntAstae».”‘ ” . ..
New ” K’ ‘ WfidNe~.-‘}’4
2 ‘
S:-“MPC11¢*-_ilapr¥a’ 1
R’z3a#46-A.”V£>i2-ffiittkfl ‘
# fi’3:’9i;, .. _
596733 ..
‘;jS1i$Nuay’.m;m:S!oSri:1i\asar,673aa
” snej3aw.agisaih:mug¢syu
‘ ” zap ;i’aaWa;di–Sam.¥Jam’vaRao
. R:*a1=:~ppe;j15e,2<re.411,1'Dm1
SmatT1_iiVa~gheac.503r13
.. " * Win Icahn Vatghese
H _.-R!aPrqact1yNo.4, 1"-D Mm!
7"Mah;, 3"' stage, New T
Bangakxe Peiiticmcm
And:
flak:-IeDcw!% Azfiority
‘1’ChowdaiahRoad,KPWe.st
(BySn”RaviGSabhahit,Adv.) L’
This Wfit Peliflm is filed {if the
pn’z3’ingtoconskietfl:ecascef~:1ae pasaitigaayetdasof
demolition or interfering vs=ith’*£h£.- and enjoyment of
Scheduke A-Dpropeflies. « — W
was Writ this (hy, the
Counmade the f¢§1pw?:ig:. . ‘– % ”
Peiizimm mam to consider the case of the
pe11II”oners bei2:;g”pm§&:g.”ag;y% % of demolition or intc:1’fenxg’ with the
_ Atoflpmpettics.
._ 1 __ petmoners,’ ‘ they have putchaaod the scheaned “site
_mwa&a 1~:_cs.743&£ , HALms:age,B.ngaaonm¢era
” ” ” deed. Thaereafia-, am is elm’ m” g that me land was ac®uaed’
1972 am it was kept vacmt. However, 61: pdiiiamts me said to
thee13twlnl’eowmtsmdacom’dmg’ toflne
7mspm.aentBnA,meaaidsa;ewasmadebymemiganmawnemam%aaae
If the BDA funds it ‘mapproptiatc for me
selling’ the property after re:.:etv1″ “nag the compensation, it libe;-1v_ “ufiaoé
criminalcaseagainstlhcownar.
Petition is allowed.