in THE 3193 com? or KARNATALKA AT BAHQALQRE
mm}; TI-I13 THE ozné BAY or %
THE I-IOH'BL}.3 MR. JtIs'r1c:2;"V. kk
THE HQNBLE MR. §L.s._
WRIT PETITION' §¢.3s'16fi;§m9 (fin-3&3
BETWEEN: A' -- "
1. 81'i%.3'V£ala§.zaiah, A 3 _ -
S/0 Mashzla "
Aged about 50' ' " ' »
:2. Sri.
S/*9 Sic1da.ia:1h., . A _
Aged about 31 3fear$._. '
=S:ti$ ?'¥?=3I"i%ia%e1ny, ' %%%%%
'_ 8}' Q 8'iddé:*;'ah,A~ . '_
'-A;gt:c'i" :»1}301;t~ ytzars.
T34. Sri;
S/Q Masanaiah Madajah,
' 'Aged abo¥.1:63 yaars.
3.3952 f€.S1d%fltS (bf Uttmu Village,
E\}ia}2:VaJ1if¥f'aiuk, B.G. ma Piobii,
' ~ Magrxdjga Sis:
;-3; S'r:§ BS. Kanthaxaju,
. 'S/0 Siciciaiah,
Aged? abaut $53 years,
'
' 8. T116 Secretazjx,
B.G. Para Grama Panclzajgat-,,
Maiavalli taluk,
Marldya Dist.
9. The S1,1h-Inspector of Poiice,
Br:i~:'£akavaa:1i Palice Station,
Belakavadi, Malavalii Tq.
Mandya Dist.
10.B.S. Mahaclevappa,
S /' 0 Guruka1'a Sliivabasappa Devfafu,
B.G. Ezra Village and Hobii,
Malavalli Taluk, V * '
Mandgsa Dist. _ ...RESPONDEN'I'S
(By Sri/Smt: GA 3:};
This Writ, Petitm-':r_2V _'iS'.ii1£:d~«.Vund_er Articles 226 & 22'?' Qf the
Constitutien '01' "India 'p.£:"ayir1g"T'--t6' direct the respondents 1 to 9 {:0
take nccczswrje-».,_ St;c:ps*.tU~ the land bearing Sy. No.89
nmasuxfing 2 acres 15 g’:_1n’tas’.situated at Utturu Viilage, BJC}. Para
Hobli, Malgavalii Ta1t:ls;;’Mandya dist for grave yalxi purpose fur ‘Q16
11Sé’«.£_)f Lffimatiflfl of dvsaé bodies of Utturu and surrounding
vfi1agé1?’3§&*I1ié11’ is “iii; 1186 since 50 years by settirig aside the orcier
datafi vvV25;6;’2Q’e5~% No.RA/37/2000 passed by the Dy.
Comrfiiissi V:1ér§ dist. Mandya under AX1I”}.f3X¥_lL'(‘E — C3.
-4- ,
This Writ Petition coming on for orders on this dawthe court
made the following order. * ”
A
Leauned counsel for thew petjtjonerSs_aI’e_,abfsent:.’A_’ 4′ ‘ ‘
One week time is granted to comply otfieefieils,
failing which the petition shall reference to
bench.
sa/
JUDGE
Sdf
JUDGE
.{‘……..’e 1’ “””‘”°
11¢. etnut ofhmatah