ix.)
:'-:'::;:{a:: is the Vtiiéfiw afifi
?'=.3;-;=.i{'s;r) i' {2} area iin-*:
C iififéfi 2:3?' Eate gerrsard §'s2.:2-:-3,
gs'-iii afe m""-::r:s,
R.,5a:: Pviarias fsiiiaya,
M}
14 gzragentéuj by its Chairman:
7;}
R}
3; The State cfKar;r1ata.k:3, _
Réfiféfiéfiiéfi by its Révéfiiié Se-cgféstgary, " .
2'vfL$,E:;§5é§§":gi _
Sangaisfi: 55$ 6&1. _ _ _ Ré'Spbndents
(By Sri Pundikai Ishk-a;f}'=a_B;'r;ag'f<$}:_ RfL1_(a..3)
Sri R.Ramachaz: i;s3'~ij:}E§§ 226 Am} 22?
SF THE C{3r~3STI"§'U"§fIfifs§.V SF :?§BfgA~vifiRfi§'?':fN'§§QA[5§H THE QRQER;
£3;-'--'aT§E$.;§'%'G.G*3. 3.981 §-s1E_%_A§_'€iL'%fA'TR§3U5éA{., %4§.~'3'--..fi%Gfi.LGRE.
ms a:»;R:":r..'4p'ET:éé:::§'~s::{:éi.:rssr:; as: E92 sag: E-$6; IN *5' QQGLEP
$5.13 §;2Y,,t="._:--é§ €.'Iéf.'.Z?£3§?<i"§" Ev's;A'i3E 'ms ;F{3L£_(3i;'i:'§?xEG:
'?i*:§§%':V§'éa%'%'§'§.n§.§éV §'a.§SE§ ;ir2 W3 peiéiiagé £3 ia the Law
*'TJ.1'§"z~Egb2..:2*:ia§'§, Z érfiéxn éai:&n:s2:3. gzrayzténg assugancy
: 'respégt :12' six items 32' the gzrmériées if'? éggsestészsrs Es':
gizzgiaf éfié resggndmt §'*§:x§..
S 4"
2' S53' i3;S%1é;:ararna 8333:, me §é3§'§'?éfi isagsém my thé
H§ééi§i§%'}{";#E*§ 3§§§§§§ égiies-3 émmgnéd Eiirifiér an we §§'e:.'.:L:;r":2:".§ ifiai:
eeiy ef Summary nature; He further Submite that eeme
eerigieee ef the ieeee in eueetéee ere aireedy cemeuifixriiy
acquired fer pubiéc purpese. He else eubmi.i€_e t'e.ei._j'é-h_e
preceeeiege initiated in the Civil £Zc,§;:,:t'1§"2ev1e'"c'e§%e§e'et'e§ " 2
feveur of the respondent No.1.
?. Keeping in View the rigcefi’eubrfiiseieeev-.meeewei: the” ‘
ear, the eueteinebiiity efithe ‘VTrib”ene*%»?s ereer. hes te be
examined. The eewer ene’et._£e’:e.§”2:i2?Leff§eé’_’_\Ceeet§tet;ee :3?
indie ée ex’e’:?E:§s;e.E;;%!e §f§é}f:’§’~,’ eeefieeg the: the eueerdieete
Ceerte eeee Tr§eu.ee§_e._ ‘fee~et~éee mi-.h§e tee ee: iegeg
eerereetere’ R_e§’§e;_:Vl?»f3} :3: fee eeie Reéee eteee ee feiiewe:
‘ e féeeiiee is eefjeureeei. see efete;
‘t§;?ée ef eeerieg es’ edjeureefi meeefeg
V 923;; ire keewe fie eee eariies eresee: eed
sees: §;’gee£wee eb§e;’eee er: the erefer sheet: “‘
A S; ‘;»2s;e tee eexi; eeze ef eeeeeg eeeée net: be given er:
‘. eetee ef the meeting ef the “meueei, the Tribune;
‘efeV4j1«”‘e»»e4éeeeese ze heare erderee tee eetiee fie the pertieea Ae the
> eefier, ee:ee;;:2;ee.:eee etetee tee: – “eeiieee are there Er:
figfl.
9
:4; Et fig made dear that rm Qmnéen is é;x.§:;’é§S8d an
izha izmss cf the ;:ei:§t§e:-ner and the ammabiiéty 432′ the iané
E9 the }3!_£§§E~d§{%”,i¥:rr’s :22′ the Tr§b:..:na%., Under Settian af
%:§’:& Qaéd Act, must e;»:’:§\,: tha Eandierd buii aii
having ifiiéféfii in the 3am? have m be».*$’J4§I Qt:
ii: £3 5:3? the Trémnai ta: éxam§n:é’14Aw%éé{VheT%’–}:’%::é
quastégn faiig within the défir2Vii:~£.§§i’:~~..%€2f $&:.::i:§’:3;f’sV i:§*:é’
mid 1′-‘2€’?_’ fsirr ééterminérzg the jur§.$d§é§;;§:2n’a¥ “_.$L;£é’;*~”E*2=*§e Qartées
can raésn their Céfiiéfiiiflné ‘m5?;r’ar_.,§L%:§VV.v”t;_.e §::r__s:- anai
j!.£?’§S€_§§%$§;§flIf§v._’EZs… %
3. ;.i%*léé:>’§é*: §::.2:%ie:r”:i:§.Tr3§ ffigiséri, E réffiafifé the
U’!
V”
I
*;*”f§§a§;?..’.é;I”‘£’§é§€.i7zi¥§fE_¥§:i théiiaiséé Tréizzgfiiti $:s:::s ééaici the eréguéry én
;a:~:3:fi€3s9§:a:”:Vs:e. §3;ii§%§,”[%-$9; am gags a§m”C3;:2r§ai:és:3r§ér£; as Farm
a§i’§§§§€.§§i%{3A£§’§ fiiéé by the rggaendafit i’xi::2;1k Cangéfiering
:”9?.~_4.§§é”?«.,:.§e'”:¥f:_;a§el’if ézime 235$ ifiiéfig :3»? Farm N93,? is: Q34), E 353::
23’.é :j&§§?~§§i: ‘mega-.5§3r1g i:-:3 §%§”ECE the Law ‘§’r§b:.a-:23? is sfiéggxagé :3?
%:’§fi锑:*ema::fiaé Ffiaiiéf wéthm 3:: Cizgtér fimit sf Ems; mantfig
fram the data :12? axe %SSL!§f2{:E :3? am certified fiflpy 2:»?
%:::>§an,r’§ zixréer, §=a2r:§1§:;, the Qéiitéfifiér and the féfifiéfidéfii
93%!’
ES
$0.1 andjzar théér aévécateg are fiérected :9 aggearwmfgre
the Law Tribunai an 1133,2919 withaut wa::::s;g%%A§§%:%ykm;
natice fram tha Land Trébunai. The ::fiice:….é§v.A4_jfi;§teff::j’ir§::i .V
sand back ism 1_.C.Ras ta ihaa Tribunaizii ferthj;wi’i–h… ._.’ ”
3.4; 31:3 patétéen is aiEawéég._a;:csi:ir:j§§2§iy,.” i’=§Q ;;§rd§2r a$ ‘v
if}
it?! £21353; ‘9