IN THE HIGH counw or KARHAIAKA, BANGALORE
DATED THIS THE 13" may or AUGUST, zooafy
BEFORE
CIVIL PETITION No.191 GFfi2QD?'v
BETWEEN '
cHIxxAIAH 3 SINGRIGOHDAW
sic unnnsscownn *.'r
AGED ABOUT 76 YEARS ._ , '.§ .
I-'L.-'0 PPALU 1.fI*L'LFh!;'E,
HOBLI, RAmDAvAPu3h~IALug.," I V
HARDER DISTRICT "_' ' fiT= _~.}_'.
VW_', v_V,.}®PElTIONER
ts? SR1 nAHmnTE3H_s Husnarfl, 33?: -~ '
AND
1 THE grscihn pans nfi§u:sIjIbn OFFICER
HASAHERQHLR 7;'_'zT
nA$nt3.nIsrR;cw»».'
2 THE Bxficurxvn ENGINEER
HLEC N0 5, sun azvxsxon
PAflnfiYEPURfi"' '
~H3Nn¥n DISTRICTu
uuu-u uvunl \Jl' l\.l"'|l'\l'I'|II'\I'\.F\ HIGH
; 'z_ 3* THE mamaczus DIRECTOR
3 *_ V,In3;aaT1ou,aoARn
' 1» ~.'flRUVER?1fiEERAVARI NIGAMA
E :vu». '_sARAsuATHIPunA
: . E':'S0RE'' "
- . w_ja_u'I ~vfi ... RESPONDENTS
H”I’¢3v.53I K”s BHmnATH’xuMAR FOR REER3, Anv, AND SR1
‘;”._s£flsAMEsH G.RATIL, GP FOR R1)
g THIS CIVIL PETITION I3 FILED UKO 44 RULE 1
‘BF.–CBC, PFJKYIIE-JG TO PERMIT THE PETITIONER TO FILE
“HF.P: 9312/ZOO? AS AN INDIGENT PERSON AGAINST THE
JUDGMENT E: AWARD DATED 15-03-2007 PASSED IN LED
M0. 2vEI5;’2CfC|6 UN ‘I’!-IE FI LE OF ‘1”!-IE PRL. CIVI L
(
THE HUN’BLE Mm. JUSTICE ARALI HBGfifiAi*fl I’.
us-rn
. …….m. ‘Ell nru\Ivr-ur-‘ll\r\ ruun \..A’\A.ii.<l_-I:(E Ur KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH C
{*3
JUBGE€SR.BI'¥§3.§ E. JMFC, SRIRAHGAPJ-RTNA, IN 'THE
EEQTEREET 1313*? JUSTICE & EQUITY.
'?HI3 PETITION CGRING 015% FGR ADMISEICN
BAY, 'THE EZCFURT MADE THE FGLLOWKKG:
'JLIRBEI
The zmtitianer ham fi.il»éd'"§h,$.$~:'
patitisan under Gram: §{L}.'\_? R£i'l.e:"-1
leave 934:: file the I*Iia::e3§i;:arze<}u'a"'
against the "xvdated
1s.e3.2oa? paased. éfg gas fnqgzfigkas y the
isazned 9:1 & aura,
3 xi raxtzgaqzs " V R' V. 'O: kgnixanaemsnt of
surf the land
under agquiaitidafik».,,,._V1"
Heazr3;”‘–.i§;§_&’.a:g11manta ».:»f the learned
f«3sz;A:V”‘*-hath the aides. Though written
«:.sfi:’;af%a;’e;..:.1-;i§:’:’z:§5.-:;_v»L«._a;:.r%ia»?” mt filed by the respondents,
-fghe “.«ie;a£’i;né{i Gavenment Pleads: repzesenting
‘rsgsfifindentr am: and 3:23’. K..S.Bharath Kuzzaar,
“‘«.ia:’&§£fi&!’d cezzurzael appearing for second and third
“~iLtféfiaexxcients-benaficiarias, have strzsngly
cegrgmaad thia petiticzn during their arguments.
(__~_§””‘Wf'”‘\r-\____..-
-vn –vvm vr nnluvunnn HIUI1 Ur KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
tha petitianer has haaame virtually landless
and has been unable ta pay the required CQfi;t
faa. Therefore, I final that the an§SOO§f’x
juatice wwuld be met with if th§Og@r§E§fit¥O
gatitian is allawed ané tB§'”patitia@éxOOi$ 7
paasrmittsd ta fila the said 3-:V;12’v.§’v.-z.a’.t.:z:z;§»1′:.”_:%.-O”
the requixed Court fees.’
Thfi petition is ai$9fié§faa¢§£é@flgly.
Sd/~
Judge
53??’ *’
Oz1ayi:i<;O O