. – _a;’mL:a
1131 THE HIGH mun? or-* “‘ ‘
cmcurr nrsmcii ;;T’&1r1’.,_3.ARC§§”‘
DATEfl THIS THE seem !)A¥;:%!Jfli;’–M§jAE’PT!*§}§lfI’.B’El’€.:
 T _
THE I-IOIFBLE mt. JU$I*icEv,_Go§AL.a abwna
gap Ha%.%g_59Lg;afato§L%é£?:2§4¢rc3
BETWEEN:
Sfo V. B£=”i}x’Zl1″£?§Tj1v.V§:..§:§§’.4?:1:’Ii_fL;*’;~:,’:”-
Agfid E1bO1_1’f.V2’E3 ” ‘-
RI 0 ;1r:g:i:;;2 J1i§n’c~ti€::;;”-
Sifi£ii1&i1?J.I’T3j}V3.i.§,’V’~’ ” _
Ra:i<:h3_1r'Dis1'riCt. " ~ . V. 
PETETEGNER V '- * V.Veera:ial::. if; . "
g » {By $31.; MQV. EIESMATH, Ai3V,)
V’ ‘
S; -.G’.;= Igaicshminazayana,
about 45 ycam,
4:: Sripurmtn Junction,
” v.’J:?1r1cii1a11ur Taiuk,
Raichur Iliistrict.
Tim Scc1’cta1″y, Gram Fanchayath,
Hcxsaiii E.J.3
Sinéhan ur Taluk,
Raichur Distnlct. ..,RESPONBENT’S
(BY SR1. ASBOK HARNAHALLL SRADV FQR R-1 85 R-2,
R-3 TO R’-5 SINCE MINGRS REEPTD. BY Rwl}
This Writ Petition is filed tmczier Arficles 225 and 22?
of £316: Corxstttution of India, fglrayizzg to quash the ordcr eiated
M”;
prima Iéacie finding recorded by the f~”‘:i1″s1: r”
Even if, it is shown on iiacts, Whicli is ‘t}3.i’s ‘C3oi«1It ?
should not interfere with such vitfég-v_V<.c;i'»vtt;%.e'v
down by the Apex Court Hesvoid £51'
mefits.
3. Acoordinglygtxgg pefifi’c;fi3s’ dismissed.
sd/-.6
Rb’:/#’EiQ(§€}jO87’b@:VfIf$’j.1’€?3v:_:A”*~. :1′ Judga