Karnataka High Court
The Director vs K S Harish Babu on 23 August, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGATTCRE-._V
DATED THIS THE 23*" DAY OF AUGUST 2§'10'V:.'T.jf _
BEFORE
THE I:ION'BLE MRJUSTICE S: AB.I)AUL"NAZE1B'R». 'V S: A i'
MISC. cVL__,Ar.o.6141)2o1a
IN MISCELLANEOUS FIRST A1f'PEAL N.0.254 )'.20Tl0"(z1if'i7).
Between:
The Director, _ V
M/sCollierslardinefirrdiav
Property SerVieeS_'«PV't-."Ltd.,'~-_j~..V _ _ ' '
G---4, Shariff H-ou$e,;j_ ' A " V
Richmoivhd RD'ad.;} _V Vt '
Benga1o"Qru:--'25," .,
(Owner of Mamthi ,Cé1r_jfUf3afi1jtg"«.
Reg.No.KA:0_6'tM--8000).. T'
Prescittly at C0llieTSVIn_terp..ati0nal
- V. 'Prestige Garriet,' Levei 2,
Unit No-..2_(}1/202; 36 Ulsoor Road,
A-Be:1ga1oorU.. 560 I342,
Reptdf By 'itS'%Regional Director,
Goutam Chakraborty,
S/0 R.'J. C¢}1a1<raborty. Appellant.
I Kavitha H.C., Adv.)
And :
1 K.S. Harish Babu,
S/0 V.N. Kumar,
Aged about 36 years,
Occ; Nil, 4"' Cross,
Magadi Road,
Bengaiooru.
2 Sri Ahmed Jan,
Major, s/0 Abdul Majeed,
R/o No.2, Leonard Lane,
Richmond Town, " A
Bengalooru, ~ V V
Owner of Ma'mthiCaf'be--aring' . .
Reg.No.KAéQ.6gg.'fvI-8{)00;
3 }3.Bis{vant;1i"Singi1,»
Major, sfog E.Eia,dheshyarr1
1210 No'.ti~8;'7[1, 1'*5"' cross,
1*t,,1\/Iain, .J.CNa.ga:3a4'd'--a...."* A
Benga1'ooru' ~--.;V V. "~ " " e . . .. Respondents.
'This Mi.sc.Cv1'.ddis'ri1ea under Order 41 Rule 5 read with
Section praying to grant stay, etc.
" coming on for Admission this day, the Court
made. the 0'11os';s'/in g: '
ORDER
Heard. Interim stay of the judgment and awa_rft:¥”‘i1t _
No.4236/2003 dated 22.10.2009 011 the 01¢ of the ‘iviotfir, A¢¢itt¢nt,0: ” 2 00
Claims Tribunal, Court of Sn’at1_1I vB’E*.I”1 §;”vtE:l’I€_.)_1&’é*.iij_’
Misc.Cv1.N0.6141/2010 stands a1}’0_we§1 ac00~rcti1tgI’y.*” A
WGE
BMM/-