mu 9;: nmmnn AT -an 1- 'II 1 am HA1: nu! 'llAfl m'I.'l' Unlnvu u'.ll. lfllt 4.0"' uni vr lIlnJ_:fi__ n . 1 nmwa ago as ms.occ.namt:tiLmm * n;oanunALvn.I1'uaIi;_ , ---- mu nxcmnssanax % mu 9:: mmyxfiag mmm. :~_1.::vnc.A.-_I 1'-I --*"4'_"-°.'-'"'." v I ED 2 V , M no nnvnmaknnava mo mnonrr % .5.,**:%. ago -.'.'.'a'!.'..".'L'.P. % 12:3 Iwtnr. mngxmunaa 2 'flgflllfillylu-HVFIIIH r fi'I|IIlIIn..IIII' uunvunu Avila-nun. % (By 9:1 JII.G.fil!lilAlIA'lll'.l' " d ' ' #3171'. if-' if inf: ME 'I! IULKKMI FOR R1 J W' 1.
. .11.. 1!. no
quuh cf’ ii’§4iT!i’lfi’1 1’f”:i””E!i.a1£In.1″T’»’_uI””””Il:IL
at
Va! -..=..-9 Ha’-…-..-..1…-.-..,-2-… ‘.|’.’|…e
of measuring 26 acres 19 guntu
-A.l4.l…….__. .n.uunI6\L-sdulgun
._ ‘¥«’r;ff fnouwnmn aia ‘xii ummuum ….”*’
thonmnanf!-Iobhppni emu-ad’ in tho
n ‘V of right: ii-om 1951-1955 upto 1951-1969 as
mum. mm. in the year 1963-1954 tho
T :~.’.!-..*x-.-.. ef !!.r.:h1.s-.93.’-.;. 99.; did. in. 11.11:; ¢.n.1..;l!l;I.I;m c9_I_I1.m_n
withnu’tanyuarcinr. fiui,%,%i.:i”‘*”ihrr:”
(I
33$
Hoblnppa. pemlonen continued in the
«’,.v.-e-1.11% %m at fighu 1b: um
[ho thurnfim ifiifi-i’s.-fi;’:’i upip
to them. patltionnrs hm
occupancy rights. The dlbd
25.10.1933 southern
m.mmV% g been umducated.
the amino mm of
an auoh, thoy did not
However, the maspnniant
_ ;___ ‘L._.E’____ ..1._._ ‘I’1..’…..’I… r|._–_..n. __.I ..1….’…..
% the order of the Land mum
% , ,,,% ndw matter hack fin a-an inquiry. Aihr flu
impugned order cams to be passed.
3.AoccrdiIu1:nthapoflt’nnnu,tlnfnthem-oftln
pe1:iuonnrNo.1waottmprotwl:admrnma11dthm’eisan
gt-yi:;¢nR’1Y;iL:rtha@1Jfl63-1964nndfl1oyuuir1
arm’; a’u1lfi’v*a”-rz. E”vwL””‘ as 6’ 3.9.1″°’n-1 tI”w,y”‘
1/
$’C
hm we-Inna the mom but only on the bugger the
ban ntnuunnnt of tho rupondunt, this
1-almtnd tl’_;g claim gf LL;
— —J’-iv-r— —x-{–up’-I–rw–‘I1:
3.. ___A.’__.__ _. _. _..___.I ‘._….. .L_ ‘_ ____…..i ‘.__’..V._.’_«.
._._’_.1._L_. _ £¥’L…_
ngxlu. J.-1.:J.’I.Inr’,I|::I:I31’uln§I:Ju.l:I T
4 A-‘_’_ ..ls__ ;
tlillllflfi-‘B.._§llili!€’__I’J\lB «.
peuaonm, the petitlonIm___ ar
Innis in qmstinn am! IIIl|1’IIl°
made in the mo 1952-1933 and
onmmnnrla a. 91.» at 1-h.
1-upon:Ion’_ fun peuuw “” um” ‘
with-m’ %%%% the pontoon!” um
% _4. fihd an the ground that without
” « e-.-I………dan-he er.-1-. m.nr.!-Q. -…._r-I! n._..|M me
an ‘nahnif of tin in
m in pommon ma ouluvatlon. the Land
x .fifii1fi1hurjmudmIdnimmnmwthpfifimuI-
no the mmnmt made by the relpondnnt.
JV’
«:5-up
5. Although the math: in adjoumad 1wkm ‘n’39 hour
:l__..’I…….
r’II.nl:ru
the Land to pm
mfing fififimfi. 6*»:-my
on of tin
said to have been glwn
on of tb can
———-u—
u’.:i’z.s % Ln…’-.’.!. ‘1’:-.’.b~..-…..-.-.1 ha: 921.13,! mind
% ‘bth@, 1a91ifinmrn hm ollitimtoci the at 0:236
nomad that than in . difianurao in tin
»2§tgfia1;1re¢1ty,jumpe?to a wrong conclusion. The Land
1:: haw wrifiod 1:13 statement of tin
” “”i’fifif1I’i war: with tha ifi e-u-Ida’-.ca Let in en
bolulfofthcmnfthnndjmant owzuan. The aria:-aftila
Land ‘r:-nxuml ‘panned b/in vlomaon of Rule 17 of the
2??’
-5-
LandRe:t’qrnnsRulasandasthaa’oa:ano.sia1:uned
dimmuism n In th: mntm-ink produced
oomidm-ation of tlla–evidama
1.~.,,. .1… mm.»
I1;-b;n;I;l, 1:: in noun:-dance
*””* ‘* ‘ ‘mth % *-….r”-………
Sd;/q.
Judge