1--I ' Ht
('3 III
"E: 'B;
. .2.a
um . . .e¢. 'I , an-nth' __-_ ____
uatea mus me ur ii 3: f1'v' r -u,.2.fi98 .
_ Before
ms H01:V'BL-E MR Jivsncfi H1-V 1:43:53" j X i e 7 '
Writ Petitihn 433e9_._¢ x 2ag2'e (L:a)7 7 h
-. Between:
AbdelRahimsab'Mol1e1fimedaee'Hi1i:fit;ti:%.: '2, % -- I
. Since deceased -by his simis !e1~.a.izI_tnet_iga.b I~1u12ari
e -_Si1icedee'easedbyhis Sons&L_Rs e
e % Abdul Khmer
Mehatmnedflanif
' ' -IL
!-0
2.0 Zahir Ahmed
2.d Munir Ahmed
2.6 Basheer Ahmed
3. Abdul Sattar S/o Moharrunedsab
All are agricuiturists and r/o savanu}; A A' ..
Haveri District V "v1.,i§eritione:§"..._'=
(Hy ~..riRL- a.:1_. A_v.) T A
Ana':
1.
Land Tribunai, I – *
By its Chairman
2. Ghousekliao’Khaoim1;ho:i
Since _dosea4se€lV_1_1y_ his V
Abdul 1=Iariiiiii;?ian”Sio*V(iihouaol<iian Mnjidiwan
Soar, .1'-Lt;/o .#\.I.';v;w.'I'vE:r.r.1_'r'-.a:g'r"::r. HI.il_iii'" '
3. Daétéfieof ogoékskmeshtvar
Bangle Merchant, R o Shukravmp
Savanut: R””‘poi1d”*-as
(B3; Niidiga smvmanqappa, GP for R1;
. ” Ivlahééii Wocieyar, Adv. for R3)
2 ii’I1iaé.”_v»WritV’i5etition is filed under Art.226/227 of the Constitution
praying to’ quosh the order dated 21.16.2002 — annexure G by the Lam’:
” This Writ Petition coming on for Hearing this day, the Court made the
following: W
‘_
u-
Petitioners’ counsel submitted that It:
in view of the subrnisgion maamua flag compfdnfise entered into,
d as not preésé
dismisse
petition is
“I.
A