Karnataka High Court
K R Vasudev Rao Since Dead By Lrs vs The State Of Karnataka Rep By Its … on 8 July, 2009
¢a_Wm?&m Ram-H mwg
WOIIWIH .. WW m wer%1#Wfawl'Wc~¥1- wt-r" mmwmmmm mam mam? 0? mmmaam WWW mum fiw
mmmmcamrormmmram.
Damn ms um 08"" um: {>2 wm:V...2¢_;i§.1a1. eo e§'._2t:g{9 :::T.}:i:r;r-524::
x a vasmzasv nap
sures Dana smzgjas
am 31-ammm wit;
mm 15§?Rs-; _ A
K v_ %%a£§:V vaéxibsv ago
mm 443 'vii;-3A
%?a;"r:€{1:+;:Nz§ti5"- 1' 'MD 2'
gain .sawga; " ssm'1'1'-,..._ mm 30.1911;
aa1::;ma_s' a;.a,TLarxd
Tribunals to dispose of tbs
directed.
5. In the instant th§'A'.,' figatt§§~A,%,;¢§a:,
been adjuuzzned. tfi vtzina
Gaverment advacatg t¢:""'w§é.§;1{§:e infifituéfiona as
to whether the Hangalern ie
functi enigg -- I V auctions, the
laarnad ' wauld stats that
thus ccuzatituted at
Hangfléaréfi In that View at
the the opinion that the
fiksuglat for by the patitianers to
' Tzibunal ta inane natice to
fhfi' and cc-nduct the pr.-ocaédixzgs
1§Oi#$2i.'E'€:f$. t0 he grantaad.
N 6. Acccréingly, the second rcapondant is:
Vwkiirected ta act wagon the cards: dated
09.03.1398 passed in H.P.Ho.2353l.'%f91 and issue
notice tc: the parties and thereafter ccrrzaider
J
'U
3§...§aRT"'bfi&.,£€ Vaw€'%..fl3m#6HmrBmamm.mmm «mm WV" WI: «
Q
Q
§
3
Q
:9
3
§
x
@
§
E
3
Eu
Q
§
3
§
9
3
:2
x
E
3
5
§
33.
3
ii
3
2
3
E
and dispose at the prccaedings LET
rs'.1365/'19?6-7?. Th: aeccnd xespondggfi
initiate the matter by issue at
parties within a paziod of m:9nz:h §" 7 V
data of production of V' ';$i:z§é2%.%
hataza the Land Tribfinag:>Th§ra§££éz;fl£fi§$La¢V
Tribanal anal: tax; nae; g: the f§ét"Ehat the
earlier ardaz: at decade
back and the matter
and dia3.;>':3§5e_ expeditiously as
posa3..ble., jg': * ' Sppartunity to the
Ev'-VI; the abwe with the specific
r:i'i'i:4:t.?.r:i"t§§.s::§z~«&_._t:<: second respondent as issued
jail:-;:{ri?as;. :’A~..§V;£§’V-gsetition stands diaposaa 31.’. He
aifiiez 53:: coats .
5&1/5»
Jiuigne
‘uW§T1~
F Wwwawmmwm ..M”*a u-va’$mm.m »¢mmm