IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 161% DAY OF OCTOBER, 2909f =77[;--_: ,
BEFORE
THE HON'BLE MR. IUSTICE . _
M.F.A.No.5303;QQ9i(L4$_.Q
BETWEEN: '
sax CHANNEGOWDA
s/O BYREGOWDA . V Vv
AGED ABOUT 54 YEARS O
R/O BOMMAsAN:>;R;Av11{LAna~"
KOD1HALLI--1:{OBL1"*3; " ,
KANAKAPURA'I"A-LUK » _ 'V
BANGA1 ORE RURAi;'tDfST.RECfu1f._.
- ..APPELLANT
(By Sn_B.L.sA;"z~1{EEv,';ADV.)'~= "
't}iEtsPi:C'i;zt-L'§p;Ai\:n ACQUISITION OFFICER
RAMANAGARAM.
RAMANAGARAM SUB--DIVISION
"RESPONDENT
V’ This appeal filed under Section 54(1) of the Land
= u pvpfkcquisition Act, 1984 against the judgment and award dated
5.3.2005 passed by the Add1.Civi1 Iudge (SD) at Ramanagaram in
Lower Appellate Court No.24/1988.
z7L\z\/”~
This appeai coming on for orders this day, the..cQutt
the foiiowing;
Learned counsel for the appe.i’iant=.”‘fiied a”
withdrawai of the appeal with Va’E.i.herty te fiie’ appeaihh
before appropriate for1.1t:t1;..A_ plaeed ‘en record.
Accordingly, the appeal a liberty to the
Petiti0T1~’3f 33 is hereby directed
to erders in the appeal on
substitu’tAion of Vauthen_ticaate–d_ Eopies.
safe
EUDGE