– -an – q.-Va-.-nu vs IIl’Il\l’If”IIl”II\l’I Inuaal \..’IJI.}!\I VJ!’ l\I-\Kl’lI’\lI-\l\I-\ i””l.3’I”‘I LUURI
1:»: ms: ram CCEURT ox mmwmm AT BE;NGAI.O1’€;E’ ‘ . _f ~..
yams THIS me am my <:::::.o* AUGHST 2003*
BEFORE
THE H£3EJ"ELE z~m.Jn's'r:cE F133-1'1?*«§c3I~v'*N".'§' RE:£'3 ¥_:",
wan PETITION NO. 22924.£'2:3o2 'isc;/.S'}r.';"g
BE'3'iu"EE!=3 : ' '
1 gm mum
wm AITEE. '~ V V
Am-::::»3 mm
ucczaaazsm-mun ,h*f.'r'!e'<]='.
Riérz ULLRLIK . U
TAEUK Am um? _HAz=e1r3.’txL’om~:– _
..%p _ _a; °.;.VPET:T1oNER
ifiy Eri: u saxfiivfifih BaBu;,3aV.:”~~
1 was smamm 5FuKfiRfifiTfiEfi~€f
av IT3 3ECREfARY*~’ ‘
__s2PART3E§? my RE¥EflEE
:f M-5 gszanzwsz “”” ‘
%%anasa&vR~*%颒%%1
2 fi’E,§:::*:**;*”‘~c:o)s:i§!:’7ss1etm:
‘”=._ MAmsaacR£_n§s?’
Mnmsatanfi’ ‘”
“”§ “r$z.As§IswfimT commusalammn
_ 3UB 311533103
* ‘HAx&ALaEa
‘graft. mwazmmms sous
‘vwfa axaamxra gals
* «ass: 4: § mnms
RIG %3§\£«iITE~§I!*133sG}3;R
I’EPI?@z§ UELRE:
TP~.§.:E}?§ Atifi 333′? HRBEALGEE
. . . RESFORBEQTS
M
”~-“”” ‘-0 -V'”\!’IH*H1\M H!’-9!’! Va’-JUKi U’!’,’_: KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
i3′; 331: R. EEVDPLS, RG15; FGR R1-33
SP3 M “iFISE~§k’I~’&.JI’I’%-§ RAG FDR R4 }
ms ‘sf? F1 LEE eamzxx; Ti} QUASH was
1541,33 av mg 22.3 .n..«::., vma Ami»-F _AN!3_AL§3G 1’:-:7_s:_v»:::}:z3_’E3
ET. 2{F.3.2f3!1I31 E? R1 3.8., VIBE HRH-Q.
‘3EfiS :4’? CQEIING 92-! my. E13531; fimams ‘né;:§;’f”
TE-E C:SiU’R.’I.’ I-{ADE TI-IE I?$LL{‘¥WINC-§~:’
‘ffhis is the second In
the fizzst zcounaci filed by
the: $3″ of the land,
eailing in 4.1.1994 cf
the asaiatfit as 11111}. anti
vaid the _._a;g.7:eOém§z:t..f- ¢f°”sa1e dated 12.10.1989
agrgéing V-.;;gnv#§?’ “”” “’22 cents cf land in
nu-
. Sy . 2*I<'}'. 8 .:..;'; al vi 1}. aga , Hangalare , which
&:x:§i:»i}£n':a§~ri~ O ardar dated 14 . 6 . 1994 of the
" xS=:szu:'é;i\;_é"aim1er . Thia Court: by mzdar dated
V' 1995 Annaxum-E: while ailcawing the
:.".;;%aétit:.ion and quashing the afezeaaid two:
"~._O¢1ti:i.@:3:"3 aI:;$32*:1s'e£.i thus:
"it 35$ e::.}.e..re.r fram the ardar of mm