Karnataka High Court
Chikkatayamma vs The Special Land Acquisition on 10 February, 2009
appearing for the respondent, on instructiorxs submif,_s__
that me matter has been settieci and the
be disbursed.
4. Be that as it may,
disbursed, the respondent — spcweiaz Lam d Acq’::;iVéi:fieh
Offieer shall disburse the VaI1;;ount”e;{;§_ec§i’ij9us1jr’.’
Petition stands
5. Mr.I§es}fiai?§?i: may, Additional
Governmez11:__ iithe respondent is
permitted £9 file bf within _fo:..11′ weeks.
sag
Fudge