Karnataka High Court
Amalavva vs The Land Acquisition Officer on 6 January, 2009
an wuvwq:-no sun
""""""'""""' ' """ ""',.*'«','_-""' V' |V"||\I"HIHru-I ruun uuuni Ur AHKNAIAKA HEUM L.'UUKl' OF KARNATAKA HIGI-i Cafigf
y"= OFKARNAERKAFHGHI
IN THE alga CQURI or KARmArAmA~{f,5
CXRUUIY Bgwcn AT Gbhbfikgfiu
DATED yams ON THE 6" QAy_QF ;A§uA§¥"2Q®9.
THE HON'BLE MR. Jusfixcg K{N-'xEsHé§§uAgAyANA,
Bitfiki
c.R.p.No.1§3x2uQ8 (fiacjl E
§§Efi§§EL
AMALAVVA, ,m ;
w/o._mARA$AE§A, :9 ' .._ .
DEADiBy;zR._=A }' _','='~m~
G£mGA§EA,.wzQffiARE?9A}g"
.uA§ab,AB@ur_45'yEAks,W»
occrinaarcuzfméa
VIARx@..Ku&vAKgLA vILLAGE,
'TR$§K'g'BlSTL_RAECHUR.
NI
V '.é€Af
Iézséezawflarétéza, A=, V
"uw&cE§agp Bx Las.
s;bma99A, S10. HANUMANNA,
<_AsEQ'ABQu$ 55 YEARS,
'~j0gc;}AGR:cUL$URE
_*Tfi§YfiPPA, s/0. HANSMANNA:
'CAGED ABOUT 45 YEARS,
z-"ace: AGRECULTURE
EUTH ARE RESIDENTS OF
KURVfiKALA VILLAGE,
TALQK AND DEST: RAiCHUR. mPKTiTiONERS
(SR1. K. GGVINDRRRJ, ADVOCfiTE {RBSENT}}
ANU:
THE LAND AC JISETEON QFELCER,
ASSISTfiNT COMM§SSiONER,
RAICHUR, RRiCHUR filSTRiCT.
MRESPUNDENT
§;u'
§&§;% %
%%§uigeA%%
£5) Elaccordingiy, the i:1:':L ~._
upheld and this revision petitien is --'--
as not maintainabie.
KC-}R*
u :3... §<._.<zmS. mo Enou mom... S_<._<z~.S. mo Emou :9: .$_<..<zm§ mo .E3OU ..§: 5.5
<55. ".0 .E_3GU :2... $_<.Ezx5. mo Esau E2.
.