III THE man 0001?!' or KARNATAKA.
rwrzn ms '11-m: 1 1»: wt or man. 2093 % ; % % _
lI'fl.'Q("!'D'I'i'.
uuz EFIIH
i-'IC)IT'mE H71. 51% E
EHEEEHJ
V..B.BUTBBARAOa
8-{.0 IATE 3
A95: 9; E335,
RIO 7; _
-rrn.am1 ttnnu -'alum-ra.v-'s*.1 .-it 'E' " A V
lfJ\ll'Dl'I-I C'-Tl' - ~
way £F'X'IIg"f, wan: man-ujra
" lurrrrmrmn
[av
---unrwn-nu '
W;fi.IATE"V._R.aIIBEA1tiiYAPPA
AGE: '3'? g R} 0 ,'¥ R%
' v:LLAc=.~E.aIanmHoBLL
«.n -nun-no qh.0'|C
. nnlsmm *1aw"E,
L = 191113638. swam I-IOBLI,
wfo nm
;n..r.=.=1.:.==: 3*: \.r.1r_A.1a..s, .13.; 9 1.JLA_B.l;l;l_!l.I;!HA
Aimlnrurg-I n1.nt1fI'r
-Elrnflla all'-IIHJII)
_ nmxucr
' x 3..* PADllAI4IABHA mo,
3; 0 HAIIUIIANTH mo
4:35; :3
Rf CI VAEHBANDRH. 'VII.-IJLG-E,
J'a'.%-"%.."'€I E%.!.r~I. .'»'..%K£..L "P.'..I..!.."K.
ammwnn: mama-r
ififi'£-"I'Jfifi ""'"'m.1Mn.Ixu' """"fi1"G REIi.'i"'IG'iI"'un1.r""'
' ' WITH vmsuaaamvnppay
W
4. 'i""rIE fi"1fi"13Ii"fiT s.'3"'i'i:"1B$IGfi':%'-R
A non Lmu emu. mm
% pnmvmrnon an mum':-1' ' ORIBED
co1ua'rnuc'r1o1¢.nnn:mLonm L
gst_.._'nI.A_.ur.._r.A.'-r..su. 'F£Jl"£.B_l:I3.:l E-_32":V" Z
smmmranamvmmnnpm. I-IC»GPFE_'iR.I14'*». *
D In .l\.Uml'u'\.l:?£ll1..|,l'I.I(v\r-.vu'1uau.:r _'aA1r 4:.
1.
1;: writ. petition is Arliw 22:5 and
22′? of the Comutitufion:_ta£Ir1riin_pmying tn _a writ
iii the mfiira fin? _:-.’l.-e:.’-.5 9.’ tm
Caurt at Karnatalu Appgllatg in Appeal
No.8I53.f0?’ dntec1.j21.11:;:a00?’.-si;ia.’»11tn*neamre ii and that
9: rh…g 9;-é_tIr “E24411 A 529_19a-99
mad s.7.2nor7-5;iaa M ‘
mum in
B filbup tho follnwirq
.» Ears W-fight. 1- -.,’¢ua=.’-4% ‘.’l~.= ar:’..e..-
%% Appanaua Tfibuml’ in Append
21.11.2007 and aha ordnrr panned by
Qnuuttmz-uoa%% omm in LRF TA 529193-an dated
‘.25
3’-‘m”+.”?V”:..r.1 ta ;n_11_m.I.r the
2. fi ta % pa’.i%”…-1.”. m,.*~e..~”.;,* L.
A Sy.Ho.?4tonnqxtantof5nmu2fJg1m1nI nuiynopurty
in 9y.!’lc.21 to aneutentofi norm 32 suntan uituatad at
Vabuundra Village, Jiguxij I-Iobli, Anoknl Tnluk,
W
am’-Ivfi”J’1.1’1Jn trrr-1.1.1.1: -nun-r n.ntrnnmrn~=%R E1
bile. Before either’ considering’ or inc
Bangalore District was earlier a ahnnbog hmn
tha mid land was ardorud to be rugrnnmd in
.11.: .._ 1.
D11. ‘ HlI;l.’¢§’u.y’_|_«Iu in Va
.$”b”‘””‘””””‘”‘ ” ” “-…aea..”.’l:’a ‘$419.36 ¢:.’.’s–~–.”!-“,’.”‘w.&V. 1.9%;
and gmndfal that of V V.
pauubm. it i. um mu 1.. qt’ mu
nmnartv «:.~.t: 11,231.19 filed
Farm Ii:-:.’.F’:’: ‘as-9’fir-a -.-.’..:’.cl~.
ll’
ha aonuu-ma the
matter and anew enquw.
right: 1:: ptitinnar
1.__ n.I…£… fI._..-._l.
\.4Ul.ll’l.
thin Court. It appears that in the
W 1…: ,……..m..~ of .;…….a
have comp on rword. whose application:
V t” ;…….I.’_.– n… n.nun-h-‘nmnfi-{av-| I-ln|||m|.g’|I
Ill-If I-Ill-I-IoUlIlH5Ill.uIwAm an–unvvimtvu-n’, in- *3
, ‘ fionu, it in Man that the legal raptraentntivn
thmmqlvao’ haw come on 1-board before the authorised
efigggg-figghg nppligntianswarmfladtohu-ing
W
the lenl mepmeoanntativaa of deoeued Subbnmyap;§a’,:.§x;
1-amrd.
1: I euhm an L5,:
1′ Uprvnnnovwvw-2
‘Juan’ i:’m.i. uuan_’:sun”_” ‘
application». that parties
alutlnarinad uficur, of
subbarayappa fl3t01’¢d hearing the
=..–.;-.125′.-…;.–*..:.-a-. 1″. A 11:
of _’ 1:: post this
matter it h the am of the
passed by the authorised
A. fl…s’…;-..§;.A-‘.-ufi .1… an. .n. 4|. _ .-an A’.
T OLIIEJQIZI .KgIl.IH.llU HJUU lull-UUIIIIVI VI
E4-”
In
5″
I”
1
E.
uubminfnn of tin inn-naci counnai for
in that the: order passed by the KM’ as
Has the authors’ ad afinar was aflnr hating
. ” and without further hearing
U ‘.1..-
umW’%fia’*fiumm=3mra;-u-a.-.e~:_u._=.’
subba.-myappa have come on raoord and mtgivim any
Iucho;FInpartunityi:1tu’nnof\$.3-J1/’dc:-22a:Jda1nobafnm
up .u__=_”_;,
W-[Illa ‘
dinfaoaal of that applications fllnd;-.before the
gfioar for bring the rap:-auentatival on H
5 A-I-I-up lt–fiI’fi-II!’ ‘Inna __ PIA 1A; 1*n fléigjulufn
II III-Iflll llulflllr HI!-yianulr-I 1- v_I_lcnIu- ‘_ -van’.
patitionar mi tin inn:-nati ‘i:i,E’.’:g’iP, of ”
that in order to comply 22.% ‘it- in
autlwfinad nuflinar an diéfi-Ia for
the on
para” m pa” “am
in L ” the mquiran:uu1t:I of
Order m tlxemoof. V
._ :1 orders in quashed.
in ruma.nwnu’ ‘ ‘uncut’ in the nuthariud
.~”aa dispose: of the name in accordance with law an
%% C as pouuiblu.