BANGALORE
SAIBANNA
SI O.MA.Bi”VALAPPA NATIKAR
AGEMAJOR, OCC.NIL
R] CLHOSUR, ‘I’Q.AF2A3..¥’UR
¥)iS’¥’.G’ULBARGA
CHANNAPPA V
S/O.MA[)IVALAPPA mmwa
AGEJJAJOR, ocmm.
12/ OEHOSUR, ‘I’Q.AFZ.ALPiJR=._
DISTGULBARGA -. ” ‘
MAHADEVAPPA
S/().MAD}VALA-PPA a.mxA.R =
AGE.hdAJOfi§ ‘ *
RI oF.HosuR;.Lm.AmAmJ’R 7 ‘A
DiS’P.GiJ’LEa$iéQl(.’é¢ * ‘
S/:f).L§A£}§§.?A£.’Ef*PA ‘?€§ej§’i’IKl§2VVV’
AG$.Mi-».!OR’,… ~ %
R] O-.BAL.A£3;AN{[R,_ *rQ;s2-manna:
DIsr.3:,JAwR_
_s_jaR1sHA:m 2
~ _ vi.}S/Q%;MmwA1m”?A NATIKAR
~ . N AGE..MAJQR, OCC-.NIL
R; e.3amG-mug, ‘rQ.smnm1
‘«~”M:2:s*r;’a;J.x;=-JR
A “‘453EEMA§éAY
s;..0’.MAmvALAPPA NATIKAR
AGEMAJOR, occmn.
” ”R[0.BA1.AGANUR, TQ.s;2mAG1
* I)§S’¥’.B§JAPUR
THE LANE TRIBUNAL
SINDAGI TQ.,
SINDAGI
4
material’ on mean}, held that the had ‘§’rfl)-unai A V’
enquiry in confonnity with’ Rule 17 (::f”th:: ”
Reforms Rules in View of the fact mg;
tmec mmbcrs, the omgx is me!
two members only and guns Tribunal
has not e)CpIES8e(4l 3.t}y opined that
of the not been pmved.
In vim at the’ the arpplicafion am by the
father of the appenanta~ Having xmu to the
abovtf; which is clearly contrmy to
single Judge set wide the order wand
by and remitted the mama’ to the Lmd
‘1’r§b?1m,a”i.__’_ *to mconsider the matter afirr a&rchng’
to all the parties concerned and all the
‘ ,.._11¢’:’f:qi2tcntions of the wrtics are kept open ‘so be mged befome
» .”thc Land’I’ribuna1. Beingaggricvedbythe saiéanic_r,, the”
writ pefifimncxu have pxeficrred this appm].
\;/4