- w------------ ---s svuv-w-vuwrssz-nssnj uxuiurl a nnrfurranl vu iv-sun':-ua-nu-| nlvru uvunl U!' nflflfifliflhfl l"lIU'I'l I.a'a.)Ul(¥ U!' KRKNATAKIK HIGH C033? OF C I11 TEE KIGH CODE'? OF KARNATAKA AT BAH DATED THIS Tffiv 15*" DAY OF' JANUARY 2009- EE FORE Tm HOIPBLE Mr. JUSTICE sgmd * K
BKIVIEMI
1 mnmmmecrwna
3:0 mm cnzmmnama
mm) ABOUT 70
Rmrm::.4aua 5
mm H051! swam =
mrmvmmas “- V
msamnonm
msmm
[B3 mi 1:» at H.§.H;3::gifi;;”3’%mmé_jm§é’;~s3m;4ccfi&;aqs3m. mu: an Id 2
vnmsas mung, A_ ”
RED
1 mm mm om2s.R1a!tmm
as 1325. clam:-s:’::::I:s,%:t°r
vmnwa. smm_HA._ ~~
fimamnaa @532: mu
-3 -.._»flE”E:fi” =–manna
. hI?§§:l’RE«UE?,ji3&¢.H’Dl!VBLflPl£MT£ilr1’flRGIIY
‘ .2. mnnmquwnon omwma
JHAR9I.3AM RGfiD
,
% an
‘ EKYBJEEDISWWT
” mmmmara nanny, Govrwvrzxmm FOR R! as R4;
an 1=.s.mn.m11mn,Awacs’m mg R3 saw my
&«O\a90u:.«Mn.n1vmn.
..-m ……….. ..m oww’Mrwwun”‘IIr”5imR”w. nus’!!! uwwnu wr” nnmwu-Mama. final”! MUWKI U!’ KAKNATAKA HIGH C
fix}
‘E1553 W.?. IS Ffififi LIKBER Aflfiflfififi QQ6 fififi 2%?–.9?’
EH3 CGE $I§ fa? EBE I’RI*.Yfl¥G “iii: §ECI.fiE€E
SCEEDIELE Léififi E I§’!3’§’A PRQI’ SF TEE ACE§IIfiI’?’i’1Q§§”
HEBKR PEE Y 3§’fi”§EC.29£’1’I€”}§ BATEEE 1.4%, 3..§$1_’ ‘
mm; Nfimffflfiflfifi mama fi.3..§§a34 Essfigr:-..
sgmsx §&[1}AfiD Imam SJE€*§€3E§ mg; ée gs; §:%F”‘?IEEj§£m.~é; _
§$.{I’£1. 196% E.%E{3’§’}.”sP”E»E.-‘Y, Effig
Thia VJ? ecmifi are far ‘ i3;:’>;j3§”;I1,T
Kim flaurt znade the as I
fifififigr
Time pfitifisimaf ‘ ‘ 1:118 ‘ A
rmifimfiun as $33 assel’ ismzercl
gmposizg ta T1133
pehlfinner Wm af thg ma
% acrm 33 gtmtaa sf
I-iinim}; xrazggeg Esiiygmmg “Sm wéfi xma ia
m as r*$g?§m%§ $322 dag-sci
than ha fig in maamsian.
55-éfifi hia ma’ we was fifiififfid is;
_tbeArem;r111£ :*:aw:’fia., Fer tha ymm §%”?5«~’}’6
W Effm fiama appaeera it: Elm gzamrgaza mmrfia as
Rwpandents 2 and 3 ympcmed ‘:3 aaqtzire
extant ef Iamfi far fix purma Sf ffirmtfiwn af
H.Vi3’&yar1%ar §.&}*au*£: at Eziiyaflreg fiw § ‘
gmtfikmééazi wider Smiésn 36$} éf the firfian
usrtrl \.,.».g_uM ur nnxwnannn HIGH SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA H!GH CQUR”? Q3’ KARNATAKA ERG!-I (
be-mlopmamw Auflmrfiy £5;$'{‘. was imsusé an fl}..G%.1.§81.
it is has he nsfixeci timt fim
I* £3 simwr: in tha §m
rmgt af’ 3§aI%’a.4Q. T115 mid
waa fsliawed by m nmfifzfmxtknvéafidex 2
and :2) afthe M an 2933, miL%%»me gr
tbaa paatitimzer is rim: the
erlfiaraemenia isaffgieé; 2 is the
efibzst that fiat and is: Eafe nut
9f the fox tim industrial
gnurposrezgév ” an award mtim, a
aopy uf 33.: Annvmtmfisii rzietmmm” ‘m
the &1′.:; {fiat paint ztof time, Em cams tam
sought in Ea aoquyed” far: the
” cf Em laysut. Hcmcc thifi writ
gawk: gamma}
§’. Mnmmega” mda Piaddyg
:’..§i;3§ea”r1r1g far tha pefitigmw sukmim that fix: 1% mi’
“time petitianm in ma: Shawn, in the
mztfflmtimz. Hmw thg mafia acwguiwitisza
mnsnwn unuu uwuna vu nnnxvnlnnn nnsr! LUIS!!! U!’ KAKNATAKA HIGH C
mt icrmhk. I’-is fufir submits that fiche ;.mt§i»i£:.r::4:.r.T-*ir.:§e;a
ma-. nafied nobwifimtarfiixg the fast that u
appears in the mvmue xwrtis. fis ‘V
ixmmd sf petitéxaxifirfi 5 the ‘azsf
was shatxwn, Whfa is Whsfily mm _
in questimns ixwmuah as»; ifm 1 T
with the mm Survey L 5
armea 3 gamma anxé ‘Elie
petétiaxwr éiffi gamma from
am: af her ‘ mntmfimnfi he
wmzki Ea fimihar mbmits
that mfi L2; 1.512% mmpewfl
aumsgfitjgs far mziwrsaéan af’ Sim
_’ i’.3a’.’.:; He mlim arm ‘awn afinémemnm at
H in gappert zaf ifia wntazatimm that:
gm ;fiié–fitia3:n¥e:g”‘wag made ts: heI;Em¢a am the aaié gang is
Z:>gin¢g” as;>qui:-efi, Eat Em 133’: is ha acqmrw by me
3. Eeirfiiargjuxmth, Iwrfi mmmei ap§ for
rwpenzicnts 2 am 3 aizpwrts aha aaquizsitimng E-ia
our-snug Iv-|Ir1lI”l
nuuvau \¢V_1uIrV’IJ!|u \lI nnnnimamnn rII’I.’!rI KAJUHI ur I\l\!ll’ll-llillkli HIUH LUUKE UP’ KAKIWQTAKA 3″[[G’l’1 CQURT C
6. The undiapmsed facm are that th:: said lane}
oily belonged in Smt.Ha}.n% who in
pursuant: to a aetthwt deed gave equal
11% land in fimauur of 1m three .
peutiomr has purchased ma
to a sale am: Ame as.a2k,19as’m;;:§a
executed by one at my It k
that the name of the
rewxme: racorfidg’ 65-66 and
75 to {am :31″ right: are
pmdumaa is no he mficed am.
as on. ‘ _ mmmfizna was
fusurad}; mama nf tbs pet’:t;’Im.’m- was
….. 14 g am fiat of
% is to put the owner
. .. , on nafisetlaa his land is baing acquit-ad
‘V La purpose. The mtkre would serve dual
:o1njectior:,heaanputfiarththeobjec&omori11mfl
my 4%» 1% Hm. “-
..–w.m..n…-. gfiawil wfyggnc ur Mmnatnnn mun LUUKT OF KARNATAKA NEG” COURT OF KARNATAKA HM?” €05.33? 0? KfiRNATAKA HIGH C
mtifnd far aaquiaitien, 1553 can me dam
mfifiaafian was fiaufi an fll.®’¥.1Q$1,
$15 ta thc prepcrty, kfismxm as, am ma 1′
same in fawxm sf Em flwae
scttlewt dead. The names sf .
the mlmttixzn rfiismr far the
mmmd far rm gm ‘1mm% figs clmr
am: the mm aE_ti’m am in the
pwpergr was itwlf, the
pcfifinméé ixfibrmtrixtsn frern
which has hm;
:ep1igg; ta gm éfieét’ the ma sy.1:c.:».4»9 mam:-zang 5
mam’ on 31.12.1934 ha: however in
A -vm” :3 &s wt: 1&1′: cmt an tine gmsuré that
(me gamed in mm {E115 game. m
% j ‘ msimmmr at fi ciateé §3,as.9m+
T an mzazszm an mm mm mqmring
xwimthw tiiss.-land $y.§¥a.4%{1 maa.s 2 games Efigums
is awmred. An czzdamemt is Zmsuai at zkxnmurve-J
.-a III-Q ..nw.-u wnwwnn V7! l\.l’M!\E1.l”‘\I.l”\!haP’§. I”‘lI\J11 QKJUKE £
Gfiamr shall prmezi m mmidw the fl
§§
gound sf viaiatien of prineigleas 3%’ namrai gustfics as 1:33;:
petiirinner «em 1719?. xwtified,, a Wauld mt
knd is c::::1’1s:m:*r@ $3.? Sy.§ass4’§j
guntas ia qumm. imam,
files cbjcctisns ts the
pasmé:
(13 %
the award
{2} Fiflai
ami ,2£6;:2;% imcfar at; the
pgfiiimfiggfis mzgaaaafing 2*
car ‘ta flm wheat af
ifi.::§;:%’ qumha.
take Skia as
.-in and fik ebjwtisrans 2.9 ms
49′ mfifmafinn an Qatar Iu:z1′ 31′ cf
asbjwtiom.
-vuwxn Iiltiuv
BI wA..a_y~Iv?.anK vr nnnunsann l1iUl’1 l.’UUxl'” OF KKRNATAKA W634 COURT 0?’ KARNATKKA Hifiéé mam”? OF KARNA”§’&5(A HKGH C
{4} AB mntgnticns are lsfc apex,
Eula Tm i3s3m& am made almehztn be ‘% 3 V
ifiimhfi ahvatve.
Sri Kmhava Raddy; Immeé acaékg w.iftéd
1313 mama of apgnmrmxce H
Al!-