1
IN THE HIGH CGURT OF KARNATAKA AT BAH
Dated this the ma day of Octobm-, 2mf3%%% %
BEFORE
11% HGWBLE MR.JUS’I’ICE H.I§.HAG.m(3H:é.1§’«z;§;§3%«k
Sri.I~I.E.SuryaI-m.nth, V% V4
8/9 B}TaPP9*; V ‘»
Agm abeut, 35 yaara, . – _
R/<3 .. ' '
Jana how, Kerri:
Taluk,
(By 3:; 3′
‘V ” 1 State of
. ‘ byitn I~’-kings.-Epal Smetary
of Land Rcssmnm
~. ‘ afiéarnamm
A M 3 33:’. Ambadhr Vaadhi
‘amgaiam – 5&0 cm.
A’ ‘ Special Dcputy Cnmmxwienar
– ]Esma1are D7nn’ict, Bangalore »— 560 am.
“[ k3A m Tarmizdar
Bargabre Hort}: (AdcI1.) Taluk
Y , Bangalore – 560 664.
…Respnr@enm
(By Sri. GA)
5′ f””””‘
% \’.3″‘”~.r
i
2
1% writ petition is filed under Ar’&r::lea 226T’ :md
227 of the Conafitutixzn cf mm, praying ta
ordm dated 23.1mm paaaed by the
Cammissicnm’, Bangabre ram-am-_, 45 6:39;, %
i.e., the 2″ rmpandant ‘aide E;
111% am ‘mix! ab~inin’a.
Tim writ petitimn . 3′
hwrx:ng’ am day, the 3 ,%a%d¢ %g»,gg3:;,u« awzkg
In flab wfr:’.t prayed for a
writ in the . the order dated
aeeand re.-spomierxt as per
Amara} 2; rm of the peiritianer from
gievm of the petitiener is that the
1 has be passed w1thn’ 13.1: sezrvntze’ of
The learrwd t Adwise
in ccnnectad matters this Court has set
–‘ inzpugmd asréwa and mfiaci ths matwr to
T second rmwndw fir frwh umnsidwafion.
A Awerdingly tha {allowing tarder:
?\t
7’
‘\,.