no me mm munsros xamarruu, a
BATED THE 24′” DAY OF Iii’! 2&8
PRESECT
me i-lON’H.E Mmnmmx vmm, –. A
AND
ms nexus Mn. JI1s%z§”:a5. s.’
wan PETITION No 6810 at — rgé.)
1 Sri. Sharanappa Tmgii,
S/0 Gundappa *T£-5i’§gl§’,
Aged about 4-.€lv»ye.’-‘sé1frV_$,–f_ ‘ __
R/at Malagittti \_;’ii£_w’,’*– . ‘ ”
Gulbafga Vj ‘
2 Shivaputra,- —
S/oLaxmm_,* V ‘ =
39%’. $00′: 35VYear$; V.
R/ait Kammvaéii W696:
swam?’
Sip Shanks?-.§?.afl1od,
Agisd about 58 years,
‘ Lmanfiputa Wadi,
Gandhifiwr,
* »Gu*bW-
‘E-ianumanth J.Chauhan,
” * “S/o J. Chauhan
,3-
‘i'”‘s*’:;$ arm: S-“‘etsf::’a::§% gs flied unée; Ariicias 22% & 23? cf rm Lonstituitson
of India praying to direct the R1 to 4 he take necexssaaj/tfor
canceliation ef grant 0f Sand made in favour of R5 8: 6 and-,4§>5;h¢:'{i§;§”‘te:4%;;j».ac’c»
iand bearing Sy.No.64 of Ravoor Viéiage,
Guibarga Dist, by impiementing the orders tfiis 3;;
writ petetson 10373/3.997 dtd.31.Oi5.,.. 19S9 am b§(TV»’-.;:c51§A”:§$i”cier%£*ig ti1’e
representation dtc¥.19.04.2{}08 under Anx—Rand “.9,
This Writ Petition is comi:5§.T.£>n” this day, the Court
made the foiiowing Ogfs.-22%;’:-.
Ten dayfi fiéye is the defecs as pointed out by the
Qfficge, fai_§i*::2§ thfé”F*§t§t_E9n:would stand dismissed without reference to
firm. A 2
S3,’-
Acfing Chief Justice
Sd/*
JUDGE
COPY
iigh C’m.srx of Kamatait
ianaalore-$60 001
*E.%”§