COURT OF KARNATAKA HiGH COURT-‘ KARNATAKA PIIGI-I COURT OF KARNATAKA ‘HIGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COLE
gaaitiws fixfiing in E@$§%Qt sf thssg twa aagantiai
zaqxizegfintag fihvifiuslyg the gzefieadiags ¢auA§»fi0§V’
h”w@ figam initiatafi. En t%£$ xegaxfiy axe can fiefér”
ta tne Eivigign Sanxh zfilimg in”?éfifia Radfiy ?${
Stata fif Efitmazaka ragsztgfi in E;R ifififi KfiR§ATAEAFV
2:126 mafia an éamzsig :§.”‘:.i “i$ t{:.._§~2.V-izzfiaiticad
9
EV:
éfi % in tha up itatiém, %$§$:& Vtga fissigtant
tag ihirfi resggafiéétrfigéfififiatefi that
aha §a,§£a$ ta ¥hfi; t%% i§fia$&¥§éaghter ef the
* a§ V$u§h; as’ tfia land was
gzaatad; i&; f&V§fl$fl mf’ §fi$’ §rané~fathez and he:
fgtfiar Easing ‘éiafig”@$§é$@w<&ra 32}? fax: lagal
z@::ea&nt@t:v%a;" , iha$ -ié fauz' fiaaghteza. 5&5
fi1a:m§- %§~'h§: 53% $§"m%%a d&a*§tg:5, In daedw a
_ _ _ 2
&$ wali fig fihé Bagaty
'fia;aa§$:%mg:gf£a ma? éifiaigaé t&a: a gasitivé
W_ffim§ifi%'*:$5 zacazdafi th&t aha agglifiant :3 33%
mi {fig éxiginai grantga. Renae
'N.t&éz$ 3% Efififififi Eafiuna in tfia sxéaza gaaaefi by
§§a aathgxizigsg a///,z"
. U
ii: fszw
sax…
A Ilidgej
t …. ..
1%
Q
E
.3
an: 1%
3 E u
, mm. 3
fl. Mr ‘%
km E
S 5,
M3 1!, ,& V
.3
E
MM 3
an 3 f
r; § .._
M. 3
Q W? ‘m
gm
W.” W; a
. J
a. 4
A .. 3
u E
3 E mm
mm” W
3.,
mm E
mm ?
“now $0! S..<»<Z_§ L0 5300 $0.2 §<»<z¢S_ ".0 .5500 20.1 $_<EzaS_ mo .5500 20.1 S_<»<z._§ I0»! §<…<z~_5. LO HKDOU