.. 1 ..
IN mg: HICEH couims 0:2' KARNATAKA AT BANGALORE
L>A1'1é1:> mis 'ME: 20% DAY 09' JAN UARY,
BEFORE
THE HONBLE MR.J1:s1'1cE;:;Av1 _
WRIT PMITIQN NO. 12669 3:311' ;l3{3 G8'4(I..B:4.--.FiES§ f-. __V ' T
BE'rw§:13:N' : A % 2
1 VENKATARAYAPPA
$10. LATE 3\5U1\EiIVEN'1%iATAP1r'A"'-..«
Aem ABOUT 63"~E'EA}3S } " %
R/O. NCL134/1, H. 'A, :+; 'P'os-T5 " V %_
WBLOCI5:;'EiEB!3'AL».": * ;
BANc;ALQ};§E; « S<a<3<;'::24. ~ PEFITIONER
{By Sri : Si%1'RE$§.~iAiL A§:)VO<:ATE)
MB: V T, % ._
1 THE <;:<3:€P:<j§é.g§'i,'mj§&i'«*:§F CITY OF BAN'(.'zA1;.ORE
CORPf)RA'}"'1{3N..VO'FF'i(3E
; E:.a:\:c;A;:,-rpieat -- :2
*<.Bff1"'3'.',S com2;:.1::e:sI0N ER.
f 'VviI':<1i3:%.é:;§Sis'FAN*r REVENUE GFFICER
3 {ay%:;*:~i'%: N PRASHANTH CHANDRA, ADVO(3A'1i'E3)
<3:*)f}€'.I?(}~.§€:£i'T1(33\I OFFICE
A M23LLES'HWARAM
Bs:N::3&A1,::»;2E -03 RESPONDENTS
06*/z<——~
' –_aI1d validity of the documentation of the
'site in qéiezétion. and the respondents afier comsidezciixg
there is no identfiicatiefl cf the 'petitioner's prcigjertjg nor
there is any genuineness with regard to
certificate.
4. 011 the learned
counsel appearing fc19 submits that
sufficient have been
and possession of
the fiiijgesfiien .
In vieiii-» fstated abeve, it would be just
and ” Qietitiener were to appreach the
reégpojidents Z convince them with regard to the
the ~~s:1i:1e shall pass appropriate erders.
0<£g\;…_.
6. For the afbresaid reasans, the p¢é:1i’:tic;iic:¥i§”
furnish 311 such decuments $:hat~hc
13:) establish his titie and p¢’s; seé§[si&§n
resporizilent to i$sue kizétha thé
respond€I1t~(3{)rp0ra£iQn shall’ “zzoriésicier the
Same and pass apprhpriate, .”i):.f’d$Ars. accordance with
law within a {=5-wind <;)i'4§saicek$"£1f;erea§'a;ér.
s&i*%
“1is§?;%- – ”