DEPAR"i'M'ENT op' R£?§VEN'UE V §
VIDHANA souxma
BANGALORE~~1 Ei*ESf?O:'\EDE'i'J?F53V ' *
(amt : M (: NAGASHREE AGA Fofé'VR:1.,_TVéT2 Am R3 2 j'
THIS WRIT PEFITION I.-'3__' F~E_L;E7{). "s">;2A2%;i\:{3 Qi}AsH
ms ORDER mt 14.3.200?"'~~.._iN _P'I'C};« _No.o7:/1200304
PASSED BY THE R2 YEDE £\£'§X4}€. A-ND THE'-~ORDER 1:31:
13.4.2008
IN PTL APPEAL Nf). 1,i20.g:~?%403 PASSED BY THE
R1 VIBE ANX»-L.
‘Ti~IIS PEf:f1″1*.zaN,g”{3t:9§:;r»;::;A.’:’V*» QN V” R63 PRELIMINARY
HEARING, mis f3£.Y ‘I’1F:{E COUR’TV_NIA’L’EV”THE FOLLOWING :
aggficvea by the order of the Asst.
Qlommifiefionjer’ Eiiqiiixy under The Karnataka
Scheziuigzd ‘Scheduled Tribes(f’r*oh:ibition of
‘ 8f'”€¢¢rtaifiwi,aflds} Act, 19’?8, for short the Act,
to the Deputy Commissioner wi1i<:11
WaS"nu3jib6't:;éd as PTL .}./'()7-()8 which when dismissed
Jbgf ,_QrdE:–:'1'.. dated 15.4.:2{}O8 Anz1exure–L far non
_' p:*d;3e¢:.1tiT0n, has presentefi this petitian.
2% Eirzdeuisteéiy, The Karnataiia SCh('"i{i1.1}&d {East}:
'A and Scheduiaci Tribesgprohibizion 0fTranSf€r 0f éjliértairi
La:<3ds}§*%£12}€s,}9'7§3, prmrides fer II18I1I1€I' of dispesal cf
[#4