IN THE HIGH COURT OF KARNATAKA, DATED THIS THE 29% DAY OF J1JLY.__:2OC$" = J * BEFORE~~ THE HON'BLE MR. Jusfrmé } CIVIL PEl'I'I'IO._I<_I_. New hop ; % BETWEEN Chaluvegowda, S/0 Bettcgowda, . Aged about46years, ' . 1 * R/o Sm1abad.ak6ppalt1"V"fiLige; . C Hdhli," Pandavapura;'Tai1;l¢, " . Mandya ~ " : Petitioner (By Advocate) V. 1. 'Lan..dM..Aoq11isition Offioer, " _ Nagtmxatxgala, ' 'Ma_ngiya i)x'1s?1'iCt, 2; Enginea', H..L.I3.C, 'No.6, Sub-Division, Pandayapma, Vjhdanclya District. .' 'The Managing Director, : Irrigafion Board, Cauvery Naemvari Nigma. Saraswathipura, Mysore. Respendexlts (By 811. K.S.Bharath Kumar, Advocate for R2 & R-3, R-1 Served) Qkgma/€%___ This Civil Pefition is filed under order nos' C.P.C praying that for the reasons stated 'this Court may be pleased to permit the petitiouzer to' «file MFA.9330/2007 as an ixidigent. em: to Judgment and Award dated 155-3-2'os7'._ 510.244/2006
on the file of the Prl, Judge{Sr,Dtn)
JMFC.,S ma ks % ‘
This petition eoming oirsfor oi’deifso,*i’ the
Court, made the following:
osnrrm i
~44»-,-mum Innvm~m.;n~u-qu
afiidavit accompanying
LA. 1/ in filing the civil petition
is oondonedg –
petitioner has filed this petition seeking
‘ -{ifosecute the appeal as indigent person and
he that he has no objection to deduct the Court
deducted from out of the compensation at the
mtg: disbursement. Similar petitions which had come
it before this Hon’ble Court have been disposed of on
21-11-2007 in C.P. 101/2007 and other connected matters
and the Civil petitions are also allowed. The petititmesr is
$2,: ,Q,LI..-‘\.£1}_.¥%«!/-~»»»—–»«
permitted to prosecute the Miscellaneous –.—es.»
indigent person subject to the oonditiqn ‘ s.
payable by him would be dc<'ia;c~ied':' as e%%o£Lke
compensation amount df
disbursement of the émourit,'
Judge