High Court Karnataka High Court

B R Biradar S/O. B G Biradar vs B B Koulagi S/O. Basappa Koulagi on 5 May, 2009

Karnataka High Court
B R Biradar S/O. B G Biradar vs B B Koulagi S/O. Basappa Koulagi on 5 May, 2009
Author: N.Kumar And K.N.Keshavanarayana
uuuawul mnmwnraa 'umwflnwfluouacn ware: uwmmmmmmmaww [fllVh;|9§a'B Egzylmmm gig' nffimgjpqgpqagpq rfigggfj gygfig gHpg'"' fififigwgigqfip' fjilggffi gvfififlfiflg Qqpgw   Q'

Hi THE mm: emxmr $9 KARHATAER. AT  L' 

mm} mm THE 5% my ()1? my  ' 1%} %
am'-'@223     

THE HQKELE §&.J£}'j$'£'Id4E«.  - ' V' R

TI-IE I.~'.{{)fi"BLE  K;§;'m$§}:y3HAmY.a'i~m

 

B.R.Eirada.r i ;   %
Six:  =:.;:___ , _
Agai 58 3g*aa.:;;-s"»   .
Aast.  _ A_    ' '

Ofice nf the Aasts '§}i2vz3}:2?fl1r..a'f«AEgricu§tur*a

Wamrsifi    '1:

 Bijapfit   IE Fgtitianaezr

   .....  

am: ”

3 S39 Koulagi
Aged 5}”~y¢3.a:’3, Asst. Agicumam 0%

– ofthe Asat fikwwctor cf
_’ BeveIa§J%;m£ Defifint
Séndkmgi, Bijapur Eisfiict

V The State 9? Kaxnafaka

tiya}
V

5|

Represenzeé by im
Ag’-t’iou1tu.::~:: =-

M.S.Bui1r:1:ing
Banwre – 569 €301

3. The Bi1*ectnrof@im.zltuxe V
Swhaciri Raafi ” ‘
Banfim — 550 (301

4. $5512. Dirfir . V
Watwahed Dwaiamcntfiia t ” }
Bijapur V = Rwpmflexzm

(By SriT.Rajaram,AdiIaj _

Tlaia 225 and 227
05 the _fg;r§5:3ri:::g”‘VVtn set aside the
mfi-m’ dt. °§’§.pp1ii x*£ion N<::.183='?I€3W)9
paawci Tribtmal,
Baz1ga§:§r¢ and kits.

£33 for prehrrfi 1nax’y’ Ema’
*£& day. K ._K¥.1%.:,ma_2;*_ J, aha fellawingz

has pmfflfi thia ‘writ petifisctra

r3;1–xwd 2+.e4.2co9 pasaarg an

xstayfi . the csrdar datad 33.84-.2fi till

. The $’ 6%’ the petifianm £3 Ea had

A’ 3; cavmt $116. at Elm fime asf mnsidmafian of the

_ pray¢r fer ixztarim. ardexr, rim pei:i1:$am.:”s mama} was

¥”%i$%N’%”¥ Nafinlluififi KI!” 3%!’-\fl§’€FHI”lfiV:.i’fi WI’??? L§J§#K¥ NJ?” YUWKWKERWK W1??? *~.<%3'9JI'§§ W flflfliifllfiflfl NEW" EKJUKE 'hi?' i\l"ilIl'!"\ll'\l\3"k E39?! '%.a\-fl\)I\I KI!' nmmlwrtimmn fIl\7l"l M

ifird. They aim am written $b_ia(:'t:i$2lI$ appuaing the

u/

wwwu um-rm wwgnfaqwn wu mmmnmmmum-w "mama wwwnfi wn rummwwmumwm nnarn mwwna mm" mmmkwmummw niwn mwwna mm mmmzwmimnn :1|wn new

csrder. Ncithm tbs: abjectfirma _
submissions mde at the tim af .,
for irzatmrtim rem', the Tribum
@539 and therefare, "E E3 mmggea% k%

am: is ziabie in be quamm The
mm munsel for aubnggégm that
the petiticrnear " written
objections} apmsing the

grant it is cigar the

' "wit!-?:m:ut mmfimug' " the wane

9f the mwmr i.a .", Thwefam, it caanncsf;

yam Ehe &Dnwl@ ardmfl

_ émfl fig aflgwedp
mm arcier éamd 2~m4.2mg game.
has' the Karnataka fidmzfimfim Tribunal,
m is Itaareby quasheé. The mire
matter ia remitted back is 'Elm Tribuml fer

fimh mmfiarafisn in aawrdanm with law

afmr haafing "bath tkwmfiw and pass I' 'V
nrém an its mziw. A4
sd/'=
T115-99 %

ad fines?» §£§:.£§.§$_£ :3? :a33.) $9.3 i.££_.4sr3Z.§s L3 "£339 £53.; rageiiafitzrafi 53 3.3.39 .r.a..;$ ££§§?3r..$i.£ ,2) gi»h.I::a §u§u§$»§;m ft! ..aa..J\.ris. .__n\…..a.