-.y- –w–.-.. —.. ___–. _- –. ___
KARNAIIAKA I”i”.l!”I LUUKI IJI” I\Ml\1VHIHnr\ anvua uvvnn vu urn” —u–um… …
W’
zfi TEE.HZGH CGURT Q?.K3EHATfiXa Ar BANGALQEE
marss $315 mag 2锑sAr fiF’JUNE 2993
%’F’Qfi’
KBE’KmyrsLE.Hfl.JU5?$CE.MflHflN $HzNTAxAaaUnfiF:,.i” “c
w.2.Hc.593a!2aa5 (Ema; ~».
….u–.–..—–m-o-u-
1 B K SHIVESWKE?
SEO KARAPPA
Assn A303? 63 YERRS _: _W
R}E?.FERfi Huusn .’>x r” % =.
:.;;.3(.’£-§tIi$£.§R», c:x~ar;sz~«I:s;.r:.:..I:~:s:.=a.,r”T __ ‘_LL%;_I;
?as?, LGKKAHKHALLI Hflfihl L ”
xmbsaaaa TAhUK.a ,w~-}w’
CSRMflRAJRA$A£<Q1S?RI$T: ;
2 $ mmHnnEvnswAuY'~+_
359 §.x.sH1¥A$w3H¥"_V 1a
3532 Efi$§?.3E ¥E&R3*..a
RJA Ffififi Hfififia Hf, .4x, .
s.x.Husuk;’cfisafianiafiafixaanal
905?, aaxxnuAH3:L:.Hu3L:«
XmaL£sAL’?&nflK ‘_ . ,’}
:5nmARAJnfiAaaRVn2sTE1cT
fi3’~$HT.§fifiARarHHEMMfi — ~”
x ,w;Q EJK.5HIV35ERHY
‘gA§E§’%BflG?’§3*YEAR5
‘R;%[3Axn*8naS3’
g.K;HesuR,1cgnfiuanzwaammaaanz
%asm, LfiKKHfiEHKLLI Hush:
xmnaxgxa waaux
“*,”$H3xsRA5AnAsA3 nzawaxcw … 93?1TIowERs
“_”,*..§£y Sri ? m naamnzvngwnmv, AHV.,)
av»——u—..-nan.
1 THE DE?fiT? CQMMISSIOHER
fifififlfifififififikfififi DESTRECT
$HfiMfiRfi&AHAGAR
II-
in caae if be the yub1i¢ grogerty is being mi5~
used. In thia mattar, tha Aasistant cammis$icnar
and mayuty Cammissianer have merely intim3ta§ i§&_
sanaerned to take actian in accer§an¢§ggi§h:la&;_’*
E: is mat the final u%r§icé: Th:rgf@r¢;.;g”3n§
aatian i3 ts be taken vagaifi3t :fihe §§titi¢fi§r3}*,
they viii be natifiefi byufihg c$hmarn§$, ffi’§im:
6f the same, tha exaa£ » bf tha~- Assistant
cammisaianar and fiaputy_§¢fi§Ei$§ianer need be
clarified. A¢c§:din§Iy;i thg;_fdl;§§ing order is
mafie:~
. t §Rfi§E E
The’ Pw$i%£aht¢4fi$;e¢tur at Lama Reccrda
wanna’ 7s:a§ri:”:’«.:_'”.~”‘a2:a::.1. get the survey of
__. S.E£§%;123fE§fi~_§§na. In caaa if anybady has
an§rfia¢ha§:,u§én_ tha guhlic praparty; the same
3h$l1 ,be°:%a¢a§é§ after giving nqtice to the
V §artié$ afifl= hncrcacher$. The ABLE alao should
u” §i§e.s§tic£ ta both the gartiaa while getting the
4i§nd”anEvay§d. Accardifigky, this writ patitian is
E &i$g%$e& mf. The diamissal af this writ petitian
‘«Qill mat same in the way at tha xarnataka
..u..-u uvunl ur an-wcnannn !”li|.:!l”iA”\,¢.l.«)__:I.JI(3 U!” KAKNAIAICA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HiGI’§ COURT OF KARNATAKA FHGH
___ _ _.._. . :T<'fu'I 'vs l\l'II\l wr'IIrIB\l"I I HIJTI \–\IIJIIl \-Fr
ill
Aggellate Tribunal deciding Agpeal Ho.§63f26G5
indepandantly an mérits.
55′
\Il’\I’\!’\ I :4-nu. —