BEi'i"éJ'EEN:
IN THE HIGH COURT OF KA.RNA.'I'A.§{A
CIRCUIT BENGH AT GIILBARGA
DATED THE mm mm: or FEBRUARY 2009
BEFORE
THE H£)N'BLE MR. 4-.;Us'r:cE K. V ' 1%
1.
§2;”3;:m::a.,. , ~
50 Shivasharanappa
Agzid ahout ‘”?’2 gems
‘:}(I3C1Ji Agriculture
R/0-. Ranjal Khexi viilagefi
Eider Tq. and Dist.
fin)
$Lx3:’$sI1., — _ .
Sjo. ShiVasvh2ii*m1.ap.pa “fl: V
Agczd aboufxfié
€)ccu:Ag£:ici1lttir¢ ‘ V
R/0Ranja£ Khgri village, _
Bidm” Dist. ~ ~
3- . . . ….. .. V
ciead byhis ‘LR’s”
£x?;!.o…As.hc§E§2z.A ” V _
Age’ -aha £11: 42–.V.§gea3aS
A””‘ ii} F’rav€:z–f;I1., .~ ~ ‘A
‘Vs/0 Aéhoka ‘
Aged a§:$t;.;}?i’ 23 ytzars
S13) §’§35hi3:é;sharan.appa
. -Aged éabeut 42 years
33:3 Agxiculfurists,
R€§’Sii11€11.iS of Ranjai Kimri village
MISQELLANEGQS mas? APPEAQ 17»’m-5é378.;’2¥3O;3._’ F.
.’»-+””‘
§S785fi8 2
in Biciar Tq. and Di$t.
{But suns N -Ham’)
AND: $1-
,,.APFf§–LLA£\f’TS
The Spfiflié-11 Land
Acqujsitian Ofiiccr,
Karanja Pifiject,
.,. R.§.S;_P1.’;)}’~$ }f3E’i’€fI’
THIS Mxscgiaamgaus FIRST APPEAL IS 54(1)”
THE LA Am’ 1923 PRAYING TC) MOBLFY TI¢iE”JLI§3§};xg1E;$:T A;%i_I)’I:*.Ei’.<:Ei21«3E'.
PASSED: BE' THE PRL. cram, JUDGE (:€;m:;'b:;~}" A31? _'B§:}Af:E;–*2§ TE.¥.§S«§j3};AY’,vviTHE CGURT
MADE “ma FOLLOWENG; ‘ ‘ ‘A T
Finally ‘:11:-‘:31 ‘§g3%éi11:sc{.”to eompiy the officfi objections,
failing which the ayggeal ‘~z§is§&”issed Without furtherToniers from
the Court. .V A’ b ‘
Sd/~
JUDGE
‘a*’_i;_di£,V 13.2.2009 ofiice ohjecfiofls not coznplieci.
Heficéihe dismissed in terms avfordér dated 23.2.2009.
Copy
_ A ;’ 0/37//5
Assistant :2_ A or .
»ugh Court of Karnatarka.
Circuit Bench, Gulbargfi
:%1/\’°
“is ‘ “‘ . A
E’ __L W” ‘ V !:;g ”’° ,3,»
‘*=-&f«=2:s<e::=_s~:{;;"7s::-T:
= any _.,_',",,,…ns=