High Court Karnataka High Court

Smt Anitha vs State Of Karnataka on 12 March, 2008

Karnataka High Court
Smt Anitha vs State Of Karnataka on 12 March, 2008
Author: L.Narayana Swamy
III THE HIGH COURT OF KARNATAIA AT 

-uuuunuunu-u-I-nun -- --V*""-'

m'I*mn'rn_w;*1:.n.2 1w my 93 £393, 

'E'$IlI'\E'I'l
IIIPI Iufllulll

3..- ._ _. ..._._.

'i a i'i"E'lT; uuiaaw   % _

wnrr PETITIOH NO.15?H4f2697[(§}$?flE;1_.:fl3' :. Y   .

5@s:s=
saraaerraa,

ago an: nmnom.

fll§IT:f: as 1tmAna"""' *3

mo Hanan 119.1277. at! Q

I STAGE. J.F.NAGfl;H. 

   

in-u' an: In In  .1'  .'
I DI"--Hull ' 1' ' V'

'E

MID:

1. mm CiF--i 
nmpnnamrmn mam 
cg.-:r._n;-.mm Am mrmm; ggmmgm

I: --nun--n.:.-g -- ------

    mcfinmmvmm ma.aun.nnma,
R-*.=.'~'..'a..*a.*.:,-gt:-;'E*-.'.a.'5.-.s wz.

. % THE Abmcfafi.

mums ggeronoov nnmxrrmm,
oommmmm or mmmmm

3  azmvgn, man comes mm,
%  sec om.

. mmhmmr nmwrou.

c' --nmgnu A urn-A snug;-av 1-Ina-nu: C\II_II|A 
IEZIIII-I-'3 JIIIL' III!'-IDEHIY IIIIIUIKI W' 9

IQMNIJA  §EflC'-E K713717573 3-257).
BAIIBBLORE B60 001. .. &P0llDl3!I'1'8

9'-.!'! 5!' Rs !l..I...._...'9- "013 _ -13. 1!! 1'9

-u -. ---r'

°K

\,



4___t.1.~.e  1e.-.-gar 1,15; t1'«.;: %n.-:1. ;!I..9t.st_;i.anI.:

'rule wnrr rmmou is mun UNDER ARTICLES 226
AND 227 or TI-IE O0N8'1"!'l'IJ'1'ION or INDIA Pmvma
mquggg mm _n;nm;I.m; gang: DATED  oa;2oair,-
Panama 31* mm mm nmsmrmnmwmn Anumx«A+4:)jAs% %
==.'.=e:'.:. as 1'33 away. no 5 mm 1.4.9.995 99..%......% 'I'M   _

run an Rmarozmmrrwmn ANlll:x--lI) Ann m'c.=. : V 

.  rnrrrrron comm on 7
HEARING nrsvonoup rmsnmr. '.rm%c[:,>U1u' HAD; 1'E__E~., 

'flu pg11ltjr_m_g- i_g_ ;  acre: 20

_.._....I..... I...  ' ¢fi::'.  'V'--.¢'|i:-u'.mV.'_'.¢o~:tnI4nn-Ifl _ In-n"'g..--n
fiuxmlu Ill  _  4 9; nxgnnmfluvuru uuugu.

mum aoiggug-' ma  rupondaut. since
the ......, as it in . auuiIhn' ' n in

V 2.'uI;}a§\is§;.wrii"':sg:1:rtedtaott1epetitionea'tocnn'yonttua

 huuinuu fur a goriod of 1c yum. 11:.

__ 'W'II:'$lJK V

Ifllmunu-Inna fill' In II'I|nIl- 1-'ha «IIIAN-I-Inrilnll lhllnfl in
sruullflunauv mu II null: uav lrvuu-no-can autumn Ina

 mnt till March" ' §EI)4"" uni irmma tin 'lulu wan

traauadaslapoodlnaoeandaooorditglytlnanamewu
rujaclad.'I'l1epatit'mzlnrc11Al1:I:qadthaum1i:rofra_iacl.inn

"i



of lease   court. in W.P.llo.2QD;:l007 

remlttefl hack to the nuthoritar to dispose ofthg    %
has been dhponod of on 22!06l2OCé7_  

1.:-r;i._ar gag by t_h_I_I ggggg  

#5:! éaiaafi oruwaw.    '~-
which way  egg; gthe    land and

..,,...¢.....:7" ;'iL?1,"1  'cm 1'-39-.-.-.Iv.-'21..-.e
urn -  - '4 ' a V' .  of 1 c u ah. -c

purpm_a_nf  Based on the shown

  %  3,  of that pump' ' am in that am of tho
'.    assigned in the impugnod order by mom-ring an
  c.arcuhr' dma 0510111970 in Int nude' in

'P !+T.r.=.15339!9.00'? dhgeugl. 4;. en 1!." F_e!_=.n;-xy 3903,

vwiuufiw I wv-wr-wI- wv-I unnu-



:____.____.a ___1__ .__._.__.1 1.__...;L_.7

"WT"5= fifi T-'Iii WIPUFI" um-I I---In Hr
rwisbnal Autlaorlty as per Immature -0'.  
mm 2007 dntnd zzmeyzocrr   A
mm b remitlaod to the T 7w L% ?%

I L_ ...._.;___.; '_ fiuI#*
.

in
parts’ am left open In ” V rINl’ lInI1′
authodwl , ._ A

5. dhpoaod of.

sd!-3-

…..