Karnataka High Court
Sri Shekarappa S/O Late … vs The Commissioner Bangalore … on 26 August, 2010
-1-
IN THE HIGH COURT OF KARNATAKA,
DATED Tms TI-IE 26m DEV OF 2016 E ~
THE HON'BLE MR.JIT"S"1fICE'TR4*'§Fu{EV MQi:;m,_REDD*E '
WRIT PETITION ";_i-.1444 oTE~2do9% IEDA)
B BEN V . 1. '.
SR1 SHEKARAPPA - v_
S/0 LATE _H«.'{}_URUSiDDAPPA
_ _
R/AT BHAVIHALWVILL/jaGE,.._ V. " V
ANAGODU MQBLI, NARAGANAHALL1 POST,
DAVAN;A.(3ERE"-TQ &=.D1--sT
REE BY ITS'GPg\"HOL_DER. j
C.R."DHANY.A "
s/0 B..G'CHAI\IN;APPA"~._ ' '
AGE: 294-YEARS~.__ -~ PETITIONER
$1.: uSHA}VIS,.AH1vIED PATI-IAN, ADV)
= COMMISSIONER
pd
BANGALORE DEVELOPMENT AUTHORITY
' .. 'BANGALORE
EXECUTIVE ENGINEER
NORTH DIVISION, BDA COMPLEX
R.T.NAGAR, BANGALORE. RESPONDENTS
‘O [By Sri. : BASAVARAJ V SABARAD, ADV )
THIS WP FILED PRAYING TO DIRECT THE
RESPONDENT TO NOT TO DEMOLISH THE COMPOUND
M
WALL OF THE PETITION SCHEDULE PROPERTY WITHOUT
THE DUE PROCESS OF LAW AND CONSEQUENILY TO
QUASH THE NOTIFICATION DT.22.12.08, 017; fI2:2;~ i.e..
ANN–G;AND ETC. T ”
THIS PETITION COMING ON FOR
GROUP THIS DAY, TI-IE COURT”MAD.F}_’I”I-IE; FQL’L_QwING’:. ij A’
onnfigs
There is no represefiffition for._f_he it}.-)efivf;i’Vcq)VVrV1er when
the case is called. ‘}ience’;Nfhe~:’pef’t ition dismissed.