Karnataka High Court
V N Narayana vs S Venkateshan on 21 August, 2008
IN THE HIGH COURT OF KARNATAKA AT BMCEALGRE
DATED THIS THE 218? DAY 01:'
BEFORE. _ %
THE HONBLE MR. JUSTICE Time %
R.F.A.1*§Q 'J:-»»$...5
BETWEEN:
v.N. NARAYANA :
s/0 vEM<:ATANAE;:As ' 1'
861/6, 2%'
RAJAJI:N"A<3ARv"'I'.V§ _ L %
BANGAL{)I1?E';~ 10; .% APPELLANT
(H1? 35*: ADV)
1.3 % us. VENKATESHAN
%%%%%
is SREENIVASAN
~ 2%/A3,3'rH AMAIN
' EIIQAK.-ASHNAGAR
B A5§GALORE -- 10.
2. » COMMISSIONER
T '=--BANGALORE_ DEVELOPMENT AUTHORITY
KUMARAPARK
BANGALORE --- 20.
RESPONDENTS
(BY SR1: N. SAVANUR, ADV FOR R1
SR1: B.V.SHANKARANARAYANA RAD, ADV FOR R2)
THIS RFA FILED U/S 95 R/W ORDER 41 1
01-? CFC AGAINST THE JUDGEMENT AND m3:cREE
M. 1 1.06.2007 PASSED IN os.No.5935/20,05oN%
FILE OF THE xvm ADDL.C1’i’Y CML
CCRNO-.32, BANGALORE cm, DECREEWGVVVV
FOR PERMANENT INJUNC’I’IO1\_L~»»
% THIS RFA comma ON F’:OR::’O1’§DERS
COURT DELIVERED Fo1,;,ow11s:c§;3.
J U D
Learned fxieé a memo
as not pressed.
sa/».
; Judge