.-…,….. iHtéI’0d’E|’l ur n.mc.NAm.!£A Hlfiirfi CUUWY 3? §\?7fi%NATfiKA MGR COURT OF KARNATAKA HIGH COURT OF KflRNAT”AKA HM-EH
IN ‘2’?-i’£7 HIGH ‘iI}’fIs?.2’§.”i’ GE’ E€IfiF..Béé”»¥I’fi;i€fis. WE’ §e3″~i3€{§§’%§.éC*RE
mawas THIS THE 122% sky as JAHEEQV 2§$§’ “.
BEFGRE
THE Han*sLs fiR.JUSTE$E ANAND ava5g2$§3§-
WEI? Exwzwzoa x¢.2e55$22a@s§;g3« f[__ 7=H
aswwgzn: Zjz’ .
1 3 ANNAYYAFPR grass aEcé*3Y bé$=V
u3§fi’AIvfl~{Ps. 33$ HETE §\{.}’a3’£I’£?§”{.§’fiP_E’?s
A653! ABOUT 65: YEARS,
axe LATE M.ANKAYYAEBR T”
AGEO ABQHT=§fi ¥aaH$,j ”
ASNfiEfi5;__~.«a_ ,;p
8/0 L?s,HwsNEg$?A39§. .’
Afififi §aQB?5§§ vEAa3;~A
kagAvIkbfig£§$Aa»£*,_
s£@.LaTE g;gx§a¥¥fi$§A
AGEBu&BGUT-§2u?E$fiS;”
g.JaGA§3ssH-7
.§£%’LAwE M;$EfiAYYfiEE§
‘- .fiEef;}3IT 35 YEARS;
‘*’:hxaA§$§m§a;
.’r3£3″La:$;M;AyNAYvA§?A
A _Aaar::_ ..a;as;>:;T 32 wsms,
?ETfTE$§ERS 2 Tfl 5 ARE
TLaE3:a:§$ RT H§.1,
i”&Az3TaI MAaAy§a $?REE?,
“-J;C.Hfi$hR, Efixfihhfifia ..$ sswzwxéxaas
£33′ 83311: Ea’ 8 3S’i§s§’n3’%’z’ €§@’E?§u%, A§”s’0€é”E’EE
Z
ms
1 aaxuxa
WKG DR.EAMESH
D50 M.G.RAHGANNA
2 REKEE R
fiifl Efilh Kfifikfi
33$ M.G.RAHG&NH& “W’
3 RAEHIKR
EH9 SURESH
mic M.$.fiANSkNNk
4 saraaea R _
mic R.$.RAKE&fiH§’z
RESPQEBENTS 1 $9 é&&&£j”5
RESIDIHQ fi§_H$.4E;- = ‘ *
l?TH CR3Sfi,’t ; I ;=-, ~g,
12TH ERIN, fifi;hE$VRRNK_ >V’
%fl%$mfi§fl&%3gf.””
5 a E%fiG$RAJU”a=_*,’a “~wv
3;; LATE D.H;MfiHQR$fiEEfi
&f&r H%.26§§},S§3?3éRA¥Hfi,
ZGTH CROSS, STE KEIEW”
¥.¥nM@H§LL&;_fifSQR$VI2
é 4EA$LAfifiRH~,V V
~,’ .jfi£§ paws B.R;fiRNQALA??%
‘«,_RfAT_E$;26BQ, sURvA?aasHA,
}..€3″£’H ‘*£E;€.:vSS’, 6?}-I EASE
-qV;v,m§xALLA, KYSGRE 12
E
3
E
2
E
…. -…. ‘amid w
7A=¢HE LAfifiA?azauHAL
EfiKG£LQRE H$RTH TQ.,
*$aLaaE. … &$3?GN&E§T§
‘-“€By_$:i: SHANTESH auasnax EQR RES?fiRfiE§?E 2 fififi
._ _3;F8RI.R.B.SkTYfi§AR%YAfi Sifléfi, $Q¥E§fifiE§? Eafififiifi
., C”«vEGR£ RE3P0§fiE§T N&.?; RE$PGfl§EHTS § aéfifi E~§3?E¢E
“”,V ~u§i$§gwsEa KETH: RE$E%§fiEfiT$ 4 Ana 2 gag szawasg
~5»a-a–a-
6
mm. Aguggnn ur l\.fllENRlAK.i5\ HIGH Cfiim? QF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
.-o–:
E. Hense, the pfitifiififi is allvwea. “_The
order af the Tribunal at Rnnexura~”8” 13 xafifiéa,
The mattar is ramandeé ta the Trihu§éi§”7f§?§fi .
Tribunal shall affard an m§§mrtunityfla:fi ‘thau’
getiticners “ta establish. their’ c1fiim¢1%§§i¢fi}§a§g«
originally brmught by Vlais @afiayyap§%; §5d:_fi¢
deciéa the same in aacardsfifia with EawI”5