1
B4 TEE EKG}-I CGURT OF’ KJARRATAKA Hf BA.NGAL{}RE
nsrrw THIS THE 23% my G1?’ auaus? 2910
BEFQRE
THE mzsrmm am Jvmcg asimx B. Hm§HIG~E1§”:_:: _
’em? Pfirrrrxcrz 210.1346? 0:? 2o:e%kgs”c:;&~3~:?1[ TV «
BETWEEN:
81¢ &K.
153$ abaimt. SQ yaara
Rfatvadigehamlfiflg
Jadifiahalli Hebii ‘
Eanylma Rum} ..
_ Adm)
:. ‘:rmmp§:;*%Ac’amm’ er
_” ‘1’ia;;_@¥.;;z:re
” _ “”‘&I.3i*.’i’:.wm_-, Padiszm 33.621:
A am.
2: . “Tile Gomissiaénw
($uh~–§i’srisi9nJ
Rural fiisuict
V.,’%.’.,f_’1’owm*, Fzxiium Black
‘ ” VTL–. e~§fiG {$81.
– : ‘ §wt.Nagma
W; 9 Jfi.’I’}w1:adagm
fixged aiaeut 35 yams
R1 at Ja Villw
Hwakw Taink
a Rum} Eistrict. . ..Rsa3p:oInriae-.5115
{By:Sri K.N.Jagad%h, Afiv. , for CJR1)
2
T?5$ writ petitisan is filfl unclcr Aftéeic 226 am!
22?’ cf the Consfimaien sf India pmyixg tn qua.sh_.__tm
arcim” passed the 13* r&ponde::1’£: dataed 16.2$2C§3;;E}Tj:id;e
&t C* f __ V
‘I”1’5$ gatiizfwn mmixg an far Grdfiffi
court made 1.2% fiakwing:
9_B__n:__@___.R
The iwrmti assume} for V.
mam saelmng”. }mw of ‘Elm zéinjxr thin
petitm. The mass :w<§:~;s%. Accercfngly,
Sd/–
JUDGE