"£36!-<3 C0333' OF i€fi!%NA"§'M{A HIGH OF KAENATMEA Hifii-B CGURT OF KARNATAKA HIGM COURT OF KARNATMKA FHGH COURT 0? KARNATKKA HIGH C1
rs': '
,,..a-
3% EEQH QQURT G? fl?RK§ ET BAHGALGRE
§s%.'§T'E1§ "§%§S T'£~E 233* 35? OF S~EP'I"Ei«1*éiBER
BEFQRE
7:3.»-IE H§H'§LE ya-g swrxca AJET J . T '
EE»'§§9'E«E«N:
$m€:.Ea3;§%d fizfiém,
fwgfi %5 Ram.
Egan': Eéaafifig 1* § _ _ _ _
' V .;.--P§._'_;'.E'I'I"IfiiIER
mg L
L 'E'3'§~: _ .-
Q:;r*§w§:a,t§..z:$n 313$ **~:zgf
=-
.3
sa 'fiw;§§'£sa:m, tram; .
M;
'~ , flfiiffmégfign af of
% Na.9§,
'~*§¢z:§:3i?'€fi}i"fii'ga§ura.
%.iaae:~f'e.:'~;«:,;g.it:t:.am11z,'f '
V H '?z2«'$rz1 §3§ , Qarwratfian cf
.
‘ maasmxnsms
T %% ‘:§ri Emma gag, am. for 333 amok $Kd2}
$3.? is fflad milder $5 anfi 2276f the
fiamfimémn afizldia prflgfmg ta diractthe R1 and EQ tn
*;a.%:&x:*£?w§ai:1aac>o§*damW:T’§hiaw tn remw thciflaga-1
mwmzafina and brim the mnséructisn in
m?§% tame am’tu?3% plan, bye
fiuiafim Em; fltifipfirtj’ 3&4/1
‘*5m’1k&’*’i~a§w§a§t2ra. Baz’i%m, . ~
$3.? mming am far V
&?a:g:3 thfi flimurt. méa the
§…_.9..E.§
§%§:”.fi..$§m3k :
ta wiw fir to be gwmd" . ._ - zismd for pmezlimaary 2 up fir final disposal. * ta % ahsokxfia orwnesr of
V:;§:s¥v<'.s<g:J~s+;Vg:;~:_§,z §;"~qgmfima. 2%, a;a , the nsighbouring
V up a mrmn-ucfinn vimiafing the
¥vs§§r:§=%-iaws aa wefi as 2213 sanetianed plan
' repr%wcatinzm are given mfl mfioe is
ifiéufié thmugh 3. rmmsei, $993.: {if the aomslaint
ta amxzné respazldemis tn be feuzncl at
wan wuuzn ur nflflnlflimhfl naurz ¢b.AA§.vu:}:I mu MKNAYAKA QWHGH COURT OE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURTOF XARNATAKA HIQH C1
/
Q dssirsré €33i35.%% and be 'him fwat rwpcnfi-ant *9 €%
HGH COURT OF KARMATAKA HEGH OF KARNATAKA HEGR COURT OF Kfic§NKI"AKA HIGH COURT 5? K&RNATmi"A HIGH COURT OF KARNA'f&KA HIGH Ci
éamd 1é.%.2€'!$8. 'fhe giexlaw {if thc
gfiglnmar is fimt 'rim mid mmgfiaim ia mt as yet
§$mi§i§§;'§d ma a&3u&tm~:.e¢ Hm this %
$3» fiirwe a. mmlairrt V.
wém ifia wwnfimt i v’is€2x};:i9.’Ei§:I1V§3f’*
hyeimvm as wefi ag izxcumbent
ugzxz tbs am.-pazzratiwfl A That
_ stands dispesed of
difimimg _ is mmiéczr flaw aakl
_ witlri imam Nawfilesa tr: say that
at-wnar Wham fizisaiatian 313 being
he mm hefsre any am’ isn is
‘V –,., , A ‘ y ‘ 72E”! ..
1%ti§m”1 sizaxfis ciispwarl afam1’&l§’.
g Q
.a
M
m
Sd/-%
% Judg’e?%%
Sri fishak fim ,
wfi E33 $2 perm: in that wt%$5m fcrur
§§;!’-
vu mm”: §§.¢.§_§ no .5500 +6.: §E.<zx$_ mo Q33 xei S_S.<zm§ no $23 +3": §§:§..§ .5 _§.,., :2: §:.§….,2§. E ::::. .::.