- 2 ».\" a ~51 -.11 -;--.: R 4? '1' .
% nmwmx %
~BEL€}A_1} i;1Dit:§rR1c:;-;«:. T
IN mm~..-man;
DATED nus mm am-%n.ax-4on%%Ji::*’u£,j: ‘ ” V
Bmmmg 1 AA ;
THE HOTEL!’-HR; i V; A
wnx’r’pm_-11′-101: ‘-69:-T ~
HANUMANTHRAYA,_.~-V._”- ‘
3/0 LATE ‘PA’If’i’AR;’*~V”_’~~% ‘
AGED 671-YEAR_s,_ ”
R/0 SiDi)AS§IRAhM,—..__ %
KAGAI}AL’;. :-sAuNDAf1fr1*’rAI;t1x;,
(321 M13 ADM,’ – ABSENT). % %
.. “mm S’PK§.’.E as IKARNATAICA.
– RE§?EN§I’E DEPi$i’?’1’MEN’F; –
V at I’I’SSECRETARY.’
_ “v1m12=;N.a S*{Z)UDHA;JBAN.GALORE.-1-.1,
% TRIBUNAL, L
SAUNDA’I”l’I’,’.BE’LGAUM::DlST., _
BY iTS’CHAl’RMAN.
I YACHARAPPA–.KAsHiNATH-.KAMBAR.___
= –*MAJOR,:R[0’KERUR, BADAMI..’I.’ALUK,..’.’ –
BIJAPUR DISFRICT. ‘ % —RESPONDENTS
(BY “SR1 RAMEBH B (LNNEPPANAVAR. ADV.-, -FORR-14___ % %
an R2) bk
—-PE’l’lTIONEl§_
4+
:73
-5
R
THIS WRlT~PE’l’I’I’ION–IS FILED UNDER-‘ *
& 22′? our THE CONSTITUTION” oF«.z1m1A«,;’r PRA¥-ING-=T()_;’ j
QUASI-I VI-DE ANX. H D1′. 31.12.30msssn–3v.-%*r1a’;:.%,m’e1′:2Tf *
TRIBUNAL, SOUNDATT-I, AND”ETC,.__
TI-II’S PETITION’ coiv:s m% TL.o1%~’:’«L£«’RC=%PF&%i.3LiMi%NARY”
HEARING m ‘B’ GROUP, TH:s’i2_AvfrHE*:’cQuRr% MADE.Tl-IE .
FOLLOWING:
aga,’n.~in.~
«ibr-‘ the’ ‘
Petitidfiis H _
sa.I%_
]u6.g°