EN THE HIGH couar as ;<AR:~4ATAa<A T %
cxacurr EENCH AT DHARWAD. n
DATED THIS THE 9"' DAYf:A'0F .':! Ui;Y}'_2€3§2IS¥_.: =
savage
THE Hmzme MR. JusT1cé"irT:k;ire. NAG;fi.§4'Cfi¥="§A¥\§ v!?A$
wR.i:T Pfi§TITI#§§\I*~.N0.;§4$:3'##.£'g§;g9{AP§4VC} V
BETWEEN:
M/S KALLAHAL
REPRESENTED; B'?'_~1TS$v- 1?ART§s§a_
SQMALINGAPEE ' A ._
s/0 aA5AP¥:A -i-(.§ei,.LAi-¥if;;5'<%.,
AGE: 58 '{EA§?.S_. C.CC_:BU£=.1f~i-E_SS ;
RIO No.23,' APMC .vARD,
GABAG, ....PETITIONER
\V '(av 59.1%, mnssa aa:§:{DE3%Aa, ADV.)
1. S§'}i51TEVV'C§§5--.V--'KA¥'§§é;%TA§<A
_ BE'?fi:R'§'?4$;h§*T er-' Cfl~O-PERATTGN
. Ms. B-U;i._i.D-I1';%G,
ma. Amasama VEEDI,
" « sam;As_9a§- 559091.
" kins maacrca o:= ¥5éARi<ETIf\i-G,
" '!\}0.16,2"° RA3B;~;AvA:~; RGAS,
BA¥siGALGRE-G1.
gkw
ORDER.
The ferfeiture order/notice whic:_h....is__imp--{i%§ti'e.ti"_';v§f'i'i!fi_'i$ ix}-i"t~ _
petitions are kept in ebeyance for a ;§<,=-.irEc;2'_di
this éate. The eetiticner shaft ant'a;:ip:ica%2i§iiVw.i,fev2:Hsrinctiuri'
of the pian for the shop to fee conAV$t.i:§§:fte£i»_»in Veaiiiotted to it
within a period of five The respondent
authorities APMC shaii “e§pv’i.i:tiation flied by the
petitiener for with law within five
weeks ‘£heVvi’e3fié¥fi;;V”. petijtieiieflr’s¥:a–i’E’§construct the shop on the
site aEietteéd_At’o’_it’ pessibie but not Later than
the meter ¥imit’-«sf «.=£>Vm;:4i’eteci:’i;vithin a period of nine months, the erder/notice
impiiefied ‘vii§i–“.”tfti3V§§Vcwrit petitien relating ta forfeiture revives
m;ter:3auti:as’i%9;v end the site wouid be ferfeiteci by the APMC. it ie
s-}jadAe’ic!ea?V”that this ereer enures ta the benefit of the petitieriei”
7″v”*””
Three weeks’ time is granted te tha Eear§:§:i§_:”.§Co'{£.¥f§L:%ef.i
Maiiikarjun C. Basarecidy to fife i1isV>AA»§.{a§<aia2':;'i'1'*v*§(i';=?:'t§ie'~_ti'z§§'d" *
reweradent.
. . ‘ . ‘I W