..- u--u I IH'i.«- ...... ,_..3..... .. .................. nlun I..uuIu Ur mmmnm men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH < 1 III THE HIGH cczmzrrop [ T L DATED THIS THE 4TH DAYOFFEBHEREKQIJEQ: T BEFORE THnE:nrBLEnuLmusTKnTnnxypnsfiafiruuxinnnggi MISC.CVL.NO.225'u9V'.:CF % e .~, n!;""-5% R '" " M1sc.cvL. 'lining. -. 1 ' = sic AKHAflmm.EUNI$A2PAg' AGED ABOUT 52-¥EARs'»f=, T RESIDING RE KADADENRHELLI VILLAGE KESEEA HUBLI, Tasaamnmmnapnna PD HmLUR_TALUKV" T - =° _ KDLAE DISTflICT; ' uunnnwrrtolnn T, (ET éaT}§-fi;_KnIsHNm nHmT, ADVOCATE., ) _ _.d§_RanHATAxA 3? SECEETARR To GOVERNMENT REVENEE DEPARTMENT 1.
AsTaTE
‘.*:’xm,s’BUILnINs
~.f_3afiGALonz~56o 001.
‘*»ff2{€TH3 LAND TRIBUNAL
*TNALUR TALUK, Hanan
xonnn DISTRICT
32 ITS sncnmrnny
3. HPLJI ISHRIL 53.3
9/0. LATE Ha’-LJEE SYED
SINCE DECEASED BY LBS
tilting.»-n. v
. .-__……….. .1…” won or KARNATAKA HIGH ‘c”d’uRf’d#”KAé’NA?rAkK’a I
HIGH COURT OF KARNATAKA HIG
stay sAx2An AFIS sax
VEGETABLE MERCHANT
AGED ABOUT 55 YEARS __W__
(B) sarynn Aaunnxxnn
AGEB ABOUT 45 YEARS
BOTH ARE sons or = ‘. = . ‘. *’~
LATE Has: snrxnn IsnmILsAB'<_'~%
RESIDENT or HmJmnm,'uw-our
NEAR DIAPASAHDRfi coopfisamrvz socxzrx
HALUR TOWN, PG MELUR{",°Kf z
HALUR TALUK a $*<
KOLAR fiISTRICI;~-f' ._, ;a¢v
o~.-» ; ' 1 w,"g;nxfIElP0lDiITI
{R1 5 R2 $ERVRfifW_»*§;"* A
THIS_HSE,Q?L.22?& oy zoos Is FILED Unnzn
SECTION!DRD@R,'57aRULE;.30 or cpo PRAYING TO
nrnzcr THE ISSUE OF PUBLIC NOTICE IN on: or
THE ISSUES or EHNADR"DAILY~ 'KDLARA PATRIK3'.
FOR ;smgvIc2~ or THE NOTICE on THE ABOVE
_ .33v1§1qu BETITIGH TO THE nnsyonnnrs 3[n) AND
*_ aoxsi Hagan anovz.
f=ormsomso.cvL.:2279/09 comma on FOR
ORDERS fTHIs DAY, THE COURT MADE THE
é ‘ FOLLOWING”:-
OIDII
‘ ” Accepting the cause shown, petitioner is
to talc: notice on rcapondcfit Non.3(aJ &
303] through paper publication. Paper publication
\/>
{EH03 H93″ VXVLVNHVXI -In nlnn-u……. . …. .