=..
D
:
3
i
I
£0″:
:22″ ‘9}-:3 :~:::.:;z~:: £T:$’¥.fE4f§’ Q?” §iC?:F3>E§;%’E’f-‘2§”$a 32?? 3?s§§§§fi_l}Z7}fR’§ZV
3A%Ew THIS $32 :§%A¥’§? §§£afi3§é”§§§af*
THE HfiK*BL% fig. 3fiSTE$$ §g;§%afi:”$”fi§&as3a;f
Ev! 2* :2. 2-323. 7%? 3:”-._:;¥’:;=:3:s:::ss3;¥*;sA., _
EETWEEN:
is 3 B.%Sfi~fu’2%.a,%JU Sm %ASA?P’R._ V
35% AMFUT’ gs ‘:r9.::;- _ –
amAGazcum*Ua;:3’§;..V%_.’-
25%;’? G$’fI}€!s}£3s,.E;£ ‘=§?a:i::1_J_§;;=’s.::.-.*-§:,%’_
KRREHRRE ?g%’ _f= “*».'<$.'–; =_*
mavmaaaaa a:-v3:':*– :1;__ 3 ~ ayézzmm
my Sm: ya: '£f1'§§*;i?:1__V:E*i¥£I';I§?;T§?é"f,f 1s«::s¥}
arm :
:€ar3Aéa;x..:z;;..’5£:3 §~€,,%§.:§.:3’~;§??:
. A$$3,%$fi$%w2§ vgs
5%: ?é:;a3..:z:s.;L*._ 2%; E..sL:%.$£?
% . 3′-‘s’3_eV5*:z:~’&:.a.%’;z2.. §~r:z%
*$,;,*;;.§:a§2;;g_::T H 5:?
I243
v a_u 2 a §&§3fifiATHfi
..:4§a§”z’aar;z;=r 31 mg
»f’V2§Q fiAfi%?§& §.§,aLa: PGS?
‘§’~:,.a:=é::~m;:A TQ fiavgagasaaa 51$’?
% .:3’s*:~{z §:¥E§IQ?€’A§.= zgfixagaa
“§’}€E§ §’s’.%’?I£3?f.?élz E§’é°S’i§R£§%’f3§ {‘.”$aEE§’1’I%.,
fiEVE$EQR§£ G$F§$E
J”
….. . wvuni ur n.a-mswunnn HIGH OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HKBH C
m5-” v
at
ta)
9% ?§ %?.§EL§%3IE$fI’:>
§HR§fiRfl3fi§£T,
5&¥fiHé$$§£ nkfi a5§§§%§$E%gj4;fL
{,3}: 33:1: §% :3 ?€Z?§%”Fs.-£3″-‘ER FQR 93, $13 Ffi.’§’%’§.– §’$§7’a&”£§§__”
$.37 “‘{..’
M521 §.§?£?.E§§E3E£$TE§§’i *
“’51
mag EILEQ mfg :?3{1§ é ?§?’Afi?O’$§:§$?O%xa
£UDGMEfiT Rfifi a§§ga fifififi: 23:§i:3§§§”;%3§3$a :§*
gym fifl. i$f2fi§5 GE ?H§V§?LE m?»?Ea7§igIL Jxmaa
{$a.sy: & ggma, ,fi§§T,;~Kfi}EH§£, §Aa?L¥V ALLQ¥:§$
THE fiLAI% §ET1Ti®§T_E$a ;§@§§§§33?za%O & aasxzxs
$NfiRH$E%E’? G? €$MS$§E$Tf§§g–°–‘VV 7
.$fi:§$ fix §§awaE&azRG THI$ say,
$§$.é§3;§@:xg:»
?azs:g,?’g,
THE CQ§fi?Hi$§i¥§%$S{
‘”E&ia “afifiéai is if aha aiaimant, aaeking
n6
O«an&&fiQ9m§ni fifi ¢%%§Qfi3&§iflfi héifig mat
“flséfiiaiiafifyith aha awazd pgaad by the flivii
:§gaT’:§:.mn§;? & Eéfif, Haxihazfi in EVE
O”afl we Efiféfififi éatefi 23~:m2§&s.
«x
fin 1é–1~2$Sé, whem :53 fiiaimant wag
gracaafiing frag Gsvinahaiu viliage to
A$@~
EGH COLIRT OF KARNATAKA HSOH OF KARNAYAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNAYAKA HIGH COURT OF KARNAKA HIGH CI
H!
frafitmia afi aanfiyigr fimggr tibia fififi témarfia
maéifiaé axpanaaa R&.5§1§§§~g Tha Tzibfifiéé flag
mat gwaréed any amammt tawards Lgsé sf f§CfiE%V’
eazaing Qagaaiiy’ fiua Ea; é;$gbi1ityF<@§HF§§%
grmfind. t&&t thg Ea$t2:<'whef has _éfi$§§$ifF§$éa
ingxzafi hag net Eééfi Qfiaminaé."a
3. Thg mafliaai gyiflafiég aamg;yFEx.§flE wanna
C€ItifiQ&fifi4ii§5§%§,h§§WT$%& .Gem$ra£\ Egapiaalg
Rarihaxv”&i3$fiQ3a§fi_i%a-_:faat§ra af aanfiyiex
:-
apgek ‘iihiafrhhgflsfi;-Otfifi miaimaxt afluifi’ hé
awarfie§,afi$t&a:1$:fi;af R3.%y%§%f~ tawarfia gaim
anfi auf§a;i§g,_ E Ving :&gr:fi,$w tha natate Gf
»::&ju:ias,Crsm5iain$d. anfi the fiaratiaa. af
‘$:&at$e§tgH:h$ aiaimant Wflfiifi %% gfititéaé ta
anééfiarv gum éfi R5,§,§$%§~ ifiwarfia mgdicai
xgxyamagfi. The a:&im§£t fiaa 3%? §$@fi awafiéefi
“gay amaunt tswéréfi Ensa fif fiazming fiuriag the
O gaximd. af trgatmamt ané rafit. ?aXiag fiia
imgsme at E5.3;3$§f~ §.m.g aaaumifig tkat thexa
JP-
Tke Ez23u:.::”$z” §:I1i&§..3é éegutsait the
withirz tIhI’$3Q zmrsthz frzxm “€.?;:.~;:r:ix%’*»,-a. ‘
V0 $0.3 .3.<»<z¢§ no 5300 10.: .$_<»<zu$_ no .5500 10.2 <…_<._.<zmS. …o #3300 30-2 _$.<»<zxS. mo 30-1 S..$.<zu<x $0 EDOU ID