High Court Karnataka High Court

Union Of India vs The Commissioner on 9 September, 2008

Karnataka High Court
Union Of India vs The Commissioner on 9 September, 2008
Author: L.Narayana Swamy
IN THE HISH GGURT as KARNAzAKa AI Béwsazsag";

BATES THE 9TH Day 6? SEPTEMBER 2008 W  *7='

SE1': ORE

THE H3N'BLE MR. JUSTICE L, NAaAyAfia$wA&y -_

gr'

aeaugaa FIEST A??EAL N3} ;§44;G§ 'Qo;;;.:°,_f

BETWEEN: '_ _
1.

Union of India, -_:”» “» ‘-fl
Represented by PreS;dent”‘.” R a”h
of India owinfi tHé<T _'
Proeertv pertaining fgz
Defence 5er§i§és,5_ iuf 2 : wHW;
Parliaméfi£€H@§é§;Téf<H ' V

New De'i'f':i–.,: 'j;

2. The 3ecfetérv}–L” a

Ministry §fa$efefi¢eg,:K:
v__?arl§%mé§%’VHdfi§e,_H. _____
Mpeasgij;

3. ?h§=E3£a{é.§ffi$er & Administrative

‘ *,a¢mmandafit, Siafiibn Mukhyazaya,

*Stati5n.Hq{;

“”” “C§bbop Road,

W53fl§&l5re-1. – =..Appe1lants.

fvuWU?(By 5ri. M.V. Chandrashekara Raddy, fidv.)


..ue:.s'<is»t2w.:'s!. .e.q3';;g_;~:;1

'*8?! (1-l')€_§%'i {H i<;a:'rm'i.:isn
*4'v'I£'Lé2,%lI(}I'P

Ev'

v\VV

L…»

6
AND:

The Commissioner,
Corporation of City ef Bangalore,

Cerporation Offiée Builéing,

$1.8′. Square, _ 1 ._ _
Bangalorewz. : .;ReSponden£,

(ééveat Nb.8ll & 815/06. *° 1 V _ _

Sri, T. Jayaprakafifi; fifié. fog fiffiespofidénti

Regular Fi£$§ Ap@ea&:filé§ UX$§§5 of CPS”
against the JUfi§%én£”é$§fD§#:eeiDtg.i2.4.2006
passed in Q,$g_Kb;2%Z$/lQ§1agp thg file of the XXVII
Addl. Q§£vICivii”Jfidgé, Béhgaiore. P3rtlY decreeé
the suit for perman¢m§ injfin;$ion.

Th;s Régq1a; Firs€*@ppea1 naming fin for
Qxders tfi1s éay, the Qgurt made thefifollowing:

A A5_» =.c 3 E E R
. ‘Appéii§fit counsel absent.
K ‘ _ Tw5;weeks’ time is granted finailv to £119
gvfiafier beak.” If the same is not cemplied, appeal
V > stanés’di§missed without reference ta Bench.

T +f'”” ‘ ‘ Sd/*
= Jana

COPY%

.-‘i.’t~’..’§ii’-.%;.1g”;{ _Qj

iseéa ‘”7 ~ ‘ .. . ..

G4′-“‘E W Km I:;«i{.:£4.;.
‘*9 1’2,L{ai()re:«

\§’w