'sun: I wguggu vr RHKIVHIMKR HIGH COURT OF KARNATAKI3 HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH U IE1} 'I"'E'!'E I'fIl3E"§' CCIUET C11' EREMRTAICA, ERNGPs.LCJEE_.- ' mrzn was THE 2331: my 93 acwoasn 2903' BEFORE vars H0£~J'Ba'..sE MFLJUSTICE "
gm. fig. 7222 Q5 gggmflk 1 '% 7 BE'f§'EE!*i
IE3′-‘ill LATE VEH}C%T;°iPa?s?iP:f£F£PP}’~1;.’
AGEI3 ABGUT ‘Kc: Ax:._R.Ig:2L*’r;_r’32:Ist¥*_
R,a’ZR’£” NPKHBI VI£xLAGE,;_ ‘E1F’:.’~E3I’ I’i_’.(«Z!B–I,iI.,” 2
cHI<::mam.L.Is.3un TA.£.U_3C–,,. '
Jiflififi BI_S'?B.'i"C,_T "
= » PETITXONER
{By SxV:i_.._z1
ARE
‘3.
3
n
ma i;§AR° .~ .
r:.1§Ic3manL’m2r.?R. :r.p.r.’.i2″:<:, cumwmfiun,
nxswazcw
«p ""=?,;**:~a'"fi' :r2."$*1.s*z*:a.:»;-1* czcaumssxmm
km
' – "~:H:.cm21aLLAmn 3:13 mmzw
5
r;éa”;.;’}::§.3,n;L-r..fi.pr3R, mun msmzcw
rmsfv ca:-nssrsaxczszmz.
Kr;:::;2=.~3. ‘n1s’rn,.:::*r,. mm
qr SIG A
RWUT 53 ‘(R5, RIPE!’ H335} VIEJEAGE
$33633: ‘i-IUBLI, mncmmmm ‘rm.u:<:
33353131 BE WFRICT
2&2?-E*3BE§'£'£1kPPh SKG LM3 LAKIQYR
ESE? HWUT 53 YRS, KKK? H3591 VI{.x[cP.GE
tiilsflfli HBELI, C!-IICICAEPLLAPHJR, TALUK
333 LEE DI ETRICT
. . . R.E$1"C'J!iiIJEN'I'S
éamanfi their fihara. without daing sc, tha,_§'"
rasgandent whm baa am right ever the prope£t§*§$
an use data 9f filing an aygeal cann¢§is§§§f£§¥ ~
causal the revenue entrias wfifich are étafi¢ifig ing "
the name sf the patitianar. fi§nc§.fIfilie§ifi§?th§;
judgmant af syad Eahsé§r,2Ahém§&'s :§%§é,_Hfih§
erfiers paaaed by both the §§§§9;ifii§§i§%e ;iab1e
ta be quaahaa. ;' . K ' K AH
3. Ac¢cr$igg1yi”m ggé”,By£it ® §§titicn 15
ailawafi. finn4%u§§§¢G ‘$né 4§{ §é§éad my the
assistant §¢$§i§§i§§e§;C;t§£i%k$ballapur sub-
fiivisiunflan§ t§g,#§§ufi$ufiammi%3i¢ner, Kyla: 3:9
harem? qQ§3hefi.’?fi$ §§fi§fifi¢ entries standing in
the mama af {fig pafiitflmhér prior to filing at the
– – -v v– – —- -vvm vr AH-snmmm-I mun I..UUKl Ur KARNATAKA HIGH COURT OF KARNATAKA H163»! (
jfg§§ga§ %y,ghe_4′”H£é§p¢ndant shall be restored by
:h§’§£#an£a afithb;itias.
Sd/~
Judge
$355.1