mm was amen coumm at snnnnmana Am annannonl
namnn THIS THE 01″ mm! or APRIL 2009
BEFORE
THE HOfl’BLE flfi.JUfiTICE H.v.a.nAu§gfi;uvf=.”%
WRIT PETITION ma.51o1x2ufid”£LH+REsJ. “.
EETWEEN:
1 flux M SULHIMAN
Effl AEEUL KHRERE ,
REED ABOUT 63 Yflfiflfi,
Exam xmonwnnmn ‘”T- ~_f.. ‘._,
KEEHMINJE vxuuaaa AND POST} >.’
FUTTUR TALUK’_ ‘””‘V >.K
B.K.DI3TRiC?g,’ ‘1.
§….I
THE b§Rfl”TRiEUMAL
‘.EuTTua”maLuK,
E,K;nI3TR1CT,
m’
.rHE”fmHsILnAR,
FETTUR TRLUK,
‘*s;x.n13Tn1cT.
& .”4’m’
EMT JUVENA LDEO
U30 flRBK3TIN DUES
AEED MAJOR,
HEAT KDDRMADKH
EEMMIHJE VILDEGE END POST,
PUTTUR TLAUK
Ufa-r*”
U”
.2.
fl.K.fl15TRlET,
… RESPOHEENTS
{By firi Nfifllfifl EHIVANRNDR, HCGP}
TE-I13: WRIT PETITIQN IS FILED UNDER _?~iRTIC’LP§S.
2;?-5 szu-eta 2:37 “rm: ‘S*’£d~I5’t’I’I’U’I’}’.”L”2′]%I :31? INn;su”~2n.va_rIN:: T
we nmwLAa$ THRT THE MENTIGNINE GE THE 3ATE»@3′?HE
gnggm as 1p!13,19a4 LN THE OEEflATiVE*PURTIOfl.OF’
THE manna. or THE LAND TRJEHNAL ‘
4 i4’|-D’J’I..-In J I. r r N-r.l’I.
VIBE fiNN”E, IS A T
m
«I
‘|”I’1’ ‘|E!Il.’g”|”l11″”!’ fill “‘flt”‘I ‘[?|’fl”l!I.
U1 $”t-Ll’w- J -.i.’sJ|.’tl J ‘J .lV1.’.l.t”‘l
-r
I
VP
HE u%fiE ‘fi_1£.1U.l&54. g
n
Twig fifiiT FETITEBN CUEEHG GE FGR hmfilfifiififi
T813 nav, THE counw MHQE THE Eafinqwxhs:
%:1.flau1ga zhivananfiagga, ieagnaé H,GP ;s
fiirach%d’tm taka mfitiaa fa réépandents 1 ta 3.
H~_w ‘—-:an-ar:3a£..V”a:mLtee1 1:E.1l?J.1E’!84 the Land
»”T;ibun%l,:’PgttQ&=_hafl ya33ed an crder as per
finn§fiurwefiarefi%§ting the application filed by the
pa£ifi£mnér:f.’E§éin3t which, an agpeal was
@rafaErad béfnra the kppallata Authority, Puttur.
«Mf”TfiaA»gaifi appeal came ta he allcwad by the
:abE§li@te authnrity by quashing the order paasad
fl tar the: band Tribunal in dismiasing Form No.2A
A “”filed by the petiti9nar~tenant. But while doing
gar tha a9ge;;ate agtharity instaad af mantiuning
W”
osanrwican manen ANn’:5aua A V
-22
1″‘-vi-r–.
writ yatitian.
‘-has mama is sought to be cciarraetém iii the pr=2Ena_fi~t”‘-V
Heard the learned fig:-m_’n5.r递l”=..foJE”
patitiamr and the. laarnead .t:c;1-*»2rraréLaVnt Ple3’t2a;rv._V_
:3. Having ::arrafi:ffi~3.1},’.’_VA §;»é»vfu.$fl_Td”«.A the brdars
gagged by the Vi;-and as the
Hgpellate Authdsii ,{ aifibe« £he ‘$and Rafmrms
Aggallate Ai’:thg3bif:”y7-.is:i:’€j2s:jV’t:~..;fi’Vuii’c;t’ibning and since
fin’ . . ‘ . ..
‘i 11*
……. .:-…._z
g_t.
#
“§
is
m
3’5
I3!
rift’ .~
‘3
IE!
:2’:
1’1′
|.J
~:,
‘:s
mu-a.nu1-3 1.-u.m.;n”‘_-I-.n-u’ L-s..ni. .5-uva-….1r;1e-.n.a-3-.-I,-1-I.’i-3 ” T__’I’.fl’L’I’l.4-‘|J’|. -i-‘I-tn v\n.+-1’1-“nun -1′ an
.L.’fll.£L|..£…L.fla.}’ _l–l} ‘MM ‘l..lJ-.’nV.I.’ fi|…sn.’I=I\-I–.w _Iu=|.I.u..I:I; .L..u-Ia h-Iii’!-n.-A-I.—.I.-V-olJ.l ..|..s.:r
»allnw*.=.~.I:i. “”1″-T:-evv =iz1té’._ ‘n1mitionm:i in the urcier of
~apgali§tg authbbitgwfihoulfi be read a3 12.1G.19Efl
‘”;nsfiwafi gr 1¢;13.19a4.
‘u’jiT’hav’–.Vfici’sfk§é.rnm»ant P.].aadm: is paarmittad to file
‘ ‘. ‘i:r.t..L-.841:-m-~_:_rx.t’ Lappearance within four weeks.
Nr:L-“- ”
Jfilclgna