HUMNABAD TALUK.
BIDAR DISTRICT
{BY SMT. MANJULA R. KAMA{)OLLI, :S.P.:-FQR 1542 ‘
SRI. L. SHEKAR, ADV. FOR R3) ‘ I * . .
”
THIS WP. 18 1231,31) UNi>.fiR.V_AR*1’i€:L_§:VS. OF” ‘
mg C:ONST£’1’U’i’1C}N OF 1Nm5~;VV.S_Ps2.;aY1NG-. fit) ” QUASH THE:
QRDERS PASSED BY THE: R2 DTD. ‘2’S.;z-.09 VfDB~AN.NEX»~A AND
ORDER PASSED BY 1*H}:.._R;_: UTE} _f)S;?t RZII_)E1 ANNEX-C.
THIS WP. IS COMINf3’ON.E?’€)R .PSRt;;.H£:AR1NG ‘B’ GROUP
THIS BAY. THE: COURT MADE-THEE EOIQLOWING’:
Leaf1<1e(}_ V(;:;Ouf?,S€1V""fOE '£:'rie 'patties Submit that the
partitfs _a– Séttlement by which the
petSitS:oh'5§ré'{Z0rp.Qf5é:iinf}—.___"w:fi11!Sd ?" 24,800/«~ with
intereist af' 175% V pér from 15 X1 1/2006 onwards,
W1-i«:{éh2,.A~-the AreSp0fi's:i'€t1t is willing to receive as fuli and
_' f7i'I%c'£1E,,A§.€3i:'.C'iv'f'?'I'11i:ifV3I3%.f[ of all the claims for re~~determination of
z"E729ie ameunt Qrdered with interest, iS directed to be
ovesr to tbs respendént fI'OH1 out Sf the amount in
' éiapssié and if in €X{:f€f:3S, ES directed is 136 rsfunfisd to the
Si
L 1.,
Corporation and if there is a shortfali, the Corpefiafiien
to deposit the same fo1'thwith.
Writ petition 13 ordered aficotdinglgs. . AT’h€~.Q.§'(i€VfS
impugned are modified in thaaferéisaid ierfrris .a nd ii; £311
other respects, remains unaltémti. _