m”‘aaWm”‘m Ismwwwa WAN” flw%%%%mfiMi%M &[“‘%iW#%’*’& 9w§”‘ Wflfiflfifififlflfi l1’°’H%’.M”‘§ mwwma WW” £’E.il9’*’%uFti’&E%§’5h§£”‘%%’6’ WWWW mwwm WW mmmmmuemmm “WWW *€n«sKé$e..¥%fl WW %’%.a’f’*iiNH1%Wz§fl-‘§«.%’kfi% mmvm E
[H ‘IKE HIGH ccxmr or KARNATAKA AT %
mmn nus um W DAY 05’ }32cm.m2;Izj%[ c2oos;1j % T &
BEFORE
THE xarram mmsrmgk E
Aged 59 air Mam,
‘ % j mc.
my ow
_ Vv Respmdmt
is filed mmmm ms and
. of ‘<{'J'-onsfituflan of India mm to quash the
V. 9.9.2009 passed inflsfic. 154»/2005 by the
(Jr.DnJ, Ma®h-a Vida Am"! and pant
nfthe antic:-in tlafisfiu. 3.54] 2095.
f mas Writ Penman mmm own for p-emsnary
.hux’zz§t}n$dn:y,theCaurtnadetha&EoVwm:–
WWW K
%
3
Q
X
$9.;
3
%~=<
g
x
3
Q
2:
§
§
§
§
E
E
£3
§
§
§
3
g
g
E
z
E
i
i
i
E
E
3
§
5
§
xm-mssmww. vw
QLEB
The petitin1’m’ — pmnw in O.S.No.1S4§::%:(I4!S:.’:§$r#i
the file: of Civil Judge (Jr.Dn.), Mam * rt; «A
passed in the above unit, at . ‘
2. Lm-ma
that an suit is phintifi’ is
the “WW Pr°PW- ‘M
of Greater Ma;-gm
the owner’: comm in respect
property. But the trial Court ma
T mpumea cram’ at Amu:-e~A
‘whys tbs am achaduk property
A A 24:1-aye: the I-zaxmmm Ctourt Fees and
Act and to m frank whmfitm ship
mmaaya mm the exam cram: Ming which
the conguezaea wnuki follow