:1»: THE HIGH CQURT OF KARNATAKA, BAr;§;A71g§i$i9:;E.V DATEI} raxs THE mm pm! or oc'roB Ejz A' swans:-V THE HON'BLE am. JUSTICE
MiISC..CVi.NGs. 147§z§:&.%14′:95( er
I19′ ” E
Ifi.F.A. Nae; .3966.”a1*?é’%7 (Lacy
BETWEEN
i.~1AmUMAN’:*HA.P:-$5′:-_ ~
SIC}, i)E3EfEf\34L}I§€’A§?PA. _
SINCE DECEAE§_ED’B3Y ifii-S-«–.Ll?..¢g — .
Am: 53 Y3«;m¢:s
00:3; % i~1z,’)u:~;;v1%:;»%;s;~:’)L.L)”~-‘<.a;(')£<*1é«;
R] Q. 13..EVA;,A.pu~R "
;*rQL;. QANGAVATI. ' APPELLANT
V ….. {fiflmfflflfl}
'['I"3§" 'F MANTANEEANI, ADV}
2X£'=Ei.f}*:'
; ';'I»3;}s; IAND ACQUISI'1'i{}N ()P'P'I{2ER
'A T ~43-I}'M–ASS'f2 CGMMISSIOMER
' AKGPPAL.
– “I’E-iii? E:x§:cU’r:v:.a: E:r~s'<:;i:~aEE§2
§3"WD DE'Vl8i{';iN, i{0PIF'A£;.
3 *r~H;:: EZ}<:E.i{§UTIVE ENG§NEiER
MENOR lRRIGATi(}N £7iVES§{3'N
§%é§
vflth the High Court Legai Services Authority wii-rghirx
fif3:ae1:1 tiays.
JUDG§f_Q:% *