.. -vun- 1-vl I1r1I\IIa’$I.r”Il\l’I -rluwal \..\.l\J!\! LII’ RMRIVHIHRH l”¥”.§i1 LQUR’ OF
— YAN’ mo
IN rpm max mum as mmrm AT R
mmn Em mm 26% mm’ or m3?:éc9:V.: ” ”
BEFO!§*.’i§””
mm Horrsm rm. _
r2.1u..1s:jes%;3%%1 7/2098
EH
arm RM) am mnmvmao Z$EL¥?ADE
AGEfiABOI}T”-‘-!e§;I’YE£mg,
occ:1:2.E’r’ae1=;3
A ~
a;o,;1a;:sm-<22
nzsraaw.
(By S:-i §’3HnmH.L§m{Anv.g
S;.fl. VAm0 HEI.-WADE,
£333′ A2011′: 6:: ‘mum,
‘ i “$$fi3’fE:h!aRATHA,9GC:&GRICUL’f!.IRE,
~ 32133533
« 3] O. VARAO KELWABE,
AG-E313 ABOUT 4’? Yfififi,
CA8TE:hIARA’1’IIA,OCC:£G’RICULTURE,
3 smnsvm
3} G. VARfifi RELWADE,
AGED ABGUT 42 YEAR,
€LA8’I’E:HARA’ITIA,€)CC:AGRICULT’URE,
U
mI.ur”unmIIJII”‘”i.VHtP”Ql\.l”I maifiilfl wwwau ‘JV fi’§.#’Q.K.5V§’§§F’i\J’5§: WEUPE U?”
with effect .from 28.8.2007, this appeal is—. not
maintainabie b€fore this Cc3urt.
2. Counsel for tbs: appefiaxgi: flied €31″ f;£géay K ”
bre the C’0u3*t, which rsiacis a&;~-..LzI1:iit::r:
“T116 Comasei f:r1′};>i*c::_ Cc::m*’:” – gfileasedé’ ‘i’£V)””I’€’?;.:ElZ{“I”}.
the case: paperés pf proper
Cicmrt. in View 0f..t1<:§E3 V§.fi1».=§I'1di1"1g the
Ka1nat3ak:'g;:[.LC%iv;i1 A1964, 's,v.s.f.
28 . 8:'. "tTo'3';:1:e€t'j j»us,:jce. "
H not maintzaixaable befare
this (§'0;;r'{;_ ~-in caf the 11161110 filed by the
appCila11f., ' officczv is directed to rczturza ths
" 111V€:'ifE'1€}E1°R£iIi€ii.1111 of appeal aiomg with othar d0cum€I1t:s ta
file befere the appropz':ia3;e C0111? This
RA€-gizisg" Appctai accardingly stands disposed of.
sd/4
Iuaga