Karnataka High Court
Vijayakumar Reddy B R vs The Deputy Commissioner on 4 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE} W DAY OF FEBRUARY,
paasaxi
THE HONTBLE MRs.JUsT1c}3_ MA§1;3't}LAa.cHE:[L:JR,yié
THE HONTBLE MR. .A_.N.VEN{jGC§5PAI,A
MISCW. NO. ism s"s:«,/.2099
_MISC;W.IjJO'.50.3/f20.,}(3
IN 11>'
VVRI.3."')§'f?}§E;AL 1§{0..3652 /2009 (KLR~--COi\T)
BE'1w£?;E:N_:" _ y
1.» "B.R.\}ij'ayaIgmnar Reddy,
' / Rainalqishna Reddy.
A .Ag-f:§1'~abQ'ut_ 34 years.
2.5 _ «
. Reddy,
/ 'Ramakrishna Reddy,
Aged; about 32 years.
n 'B0th are R/at No.38,
V' --}."1t1'1 Cross, 16?" Main,
15' Stage. BTM Layout,
Banga}0re~ 560029. . . APPELLANTS
(By Sri. Kempe Gowda, Adv.)
K
../'
AND:
1. The Deputy Commissioner,
Bangalore Rural District,
Bangalore 560001.
2. Anekal Palrminig Authorit_y,
No.430, Anna Building,
Hennagara Gate,
Hosur Main Road, .
Chandrapura,
Anekal Taluk, _u ' _ " -. _
Bangalore District... "':RE8ii?ONDENTS
These i\{Iisc'.W-.129158/"2009, and lVIisc.W.503/2010
are filedv unéier;,__S_eetion' '15.1_v_CPC praying to issue a
direction ltiojthe first '1=espondent not to implement the
gradation' list' 'pfreparedp "amid" published in pursuance of
impugned' orderldfated-20.05.09.
..Théseapplielatilorslllooming on for orders this day,
_ A CHAEVLLUR J., made the following:
ORDER
¥.,,/
_ ..li'{isc.W.No.laZ?.E?§/é009- and Misc.W.No.503/2010
0′ ‘garcr-Aallowed, as the appellants’ learned counsel has no
‘objection to allow the same.
The appellants are directed to amend
title.
As impleading respondentsmwere 11ot”p§i;*ties iaefore-‘* .
the learned Single Judge, a wee1;;’s::ti11{e4’is.file
objection statement to tIr1e’:\_9\_Vr’1″-it app’eeti, V —
Meanwhile, appe11ants7:iec,rIiet:1 Veihall serve
copy of the impleading
applicants.
sd/~
sa/-
JUDGE
SEIC/r 2