:
3.
3,
K ‘ ” ‘~ . __ VHITR9; z>U..F=2’1s’r121<:'r.
1
HIGH {ZEQURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT
IN THE HIGH COURT 9]?’ KARNA.TA.KA AT
DATE!) THIS mm 25%! my or amncrg ;~;ea.:¥1%%%%j _
CONCILIATORS P1z.gsENT.:– ~ % f I
I-ION’BLE am. JUSTXC?§’:I’I.?3’IL:Lfi?i’«t§L”‘ ‘«
sm. H.c.sfiNAHAzgU, MEMBER
lfiisceiianeczus First
Lok Adalgt N;a.599;’/2998
SM’i’.$H1V&Mi\2£Aa _
WfO.IA’I’E- P.sH:¥’?API?A..-‘
AGEDABQUT§?’¥E}A.’§§§,–.’_ ~ «
3R1.G:;RéJ’?AbA::>P;s._, V’ -L. .% _ W
SfO.LATE P}SH§VAPP£;, ‘–
AGE.DA.BQU’F3u5′{EAHS. 7 ”
V sR:4A§<:§ANmATH, ~ V
-‘ = ._s;o;.LA<;*g. .:é.:«;~:1§ivA9PA;— ———- –« "
; AG E215 AB(3L;I'.!' W;.yEARs.
S12»fi?,«K.2§.VE:?sE$i;A§§V§’Qi§i,£’:f;;..
s3,!0;:,.Ax:’E 3* 5;s}{_I’i;’A:}’PA,
AGED Aggy?’ 3:} ma RS)
1 ALL A;2;; I€;’Q..{};IALIYUR} VILLAGE,
APPELLANTS
{By SR3. D.R.NAGA.RAsJ’A, ADV%ATE)
SE2E;E}.TKSHI¥AI%iIURTHY__.
S;’O.§};M.THIPPANNA=
AGEE) A{%3{‘}UT 55:3 ‘!’EARS_,
OWNER OFTI-§’£’: ‘T’AN¥{ER EDRRY
§\¥C3.E{§:»14/53060, GAEQUHINAGARAE
£7HAE..{,A%{Bi¥3EL C%H’FRADUE?GA TC} AND DIST’
(,¢/
Li)
4. ‘I’Etz€: part’i:::$ have filed. 21 kloint Ms:m<:: in farms; ('sf 1:§:§.€§;2: §§€?,E§€'.i'EI1.€fi12§.
'FER? scéttlfimsént é'e£,I'1'iVfTd at E}§:1.;!i”€”§.E3S§ 5:3 in the basis: _;’=:_1?{=:1’€:«;t 01″
bath fix? {71€.~I:I’?ifiS~.§ zami. }.1€::.1<*=x:: £3<."€.'f."}'}?€f{§;
S. !§{*(*<é';"<:i.€.1ggéga Ehff'. Jildgrzzsrnt zmd :'¥.War<t£. 13z?:s3s€.£E. ¥x§/IA€M3*E7_3
Chitradxarga, 1'13 MVCI P33. 3.5%?! 3998 s;fz3;}‘<=::si'tf:.i;;:gl§;..:"'<_
6, The rstrztirst €:}f"£}"ii.€.3I1('E'(} {.?03Z§1}}%fi}}.S$3Ti!;}ff1v~.fiflifiltfifVifivhéfl }',:s€h1T'*é?:,'1€::-1.36:}. in
faV<33..1r of1:.h::% App£:.B£mt5;.