JGH COUR3 OF’ KARNA3’AKA HIGH COUR1 OF KARNATAIUI HIGH COURT Oi’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HI
..1..
12: THE men cwm or Kamiarmm AT
mama ‘1’:-as “rm am my 012*
§
ma.
s;0.m’n’; mr’AvAP1?:s* L A
mm 42 _ %
Hmrmi Wt? ”
IST & .....1=a'rm<:mmz
{BY M; s :’ mo : £iB:SE’}!’I’I]
REVENUE ormcme
BAHASWADI SUB-I3IVISI’C}H
i warm Na. 33, msmnsmr mm
EANGALORE – 560001.
3 DELETED
RESPQNDERTS
[BY SR1 : ASI’IOK HARAHAHALLI, ADVFOR R1 & fl )
e/;\;—v
‘ -‘-N F I-V-If-0.-“1’ VI Iv”‘II\IVu’Iu’II\rI -4 Mwi I wwwnt VJ!” l\r1!\!Vlr\Il’\l\I”| |”‘lI\.’II’I LQUKI \Jl”‘ RHNIVAFRHA H16″
<vw¢wgauIIAe« ———..v
-3-
fimsumnwmtflmmIsfimfioumnflaakfimfis
226 AND 227′ OF ‘rim coHs1’I11m0Ii….%C9FLmDIA.
PRNfim3TK)€Xm£H TEE mmAL Emamfimfimxr
UT. 20.12.2004 ISSUED BY um ASSISTAQTREVEEUE’
OFFICER, BBMP, BANASWADI…$lJB+IJN1$3OHw; ‘JmRB. _
No.3, DISPEHSARY ROAD; B’£a.*I<¢'§am.01§fB»–kk1k%%**yn:rE %
A.E'HEXURE–G AND ETC.
ms WRIT mmgu %’%cmmG%%%«i%@§ I«*c2:é2%
1>mL1a.m:ARv rmmme n¢.fB= TIE
cmm mm L
I’I::naev nor any
‘3 disxmaed for
Z\%¥\$ %%%%% Sdf.
Judge