my an xamawmn iisacrs.
.1 1: sum:
fiifi ‘fi’.&’v’uLb’ifsP’Pfi ,. “-
HGED 55 Yflhfl.
._._. .-$Qfi–D-01?.»
um fififiiinunzuffig’
mu snm.nmmrr_a V »
. u % @322
ADVOGATES 1
mm *
4|
1
‘mam ‘G1r I£§mrA’1i\xA
epvnmiamm,
nErA1:n:E1I’roi!=nwm1run
‘ ” ,m.s.Hu1_1 .13nIG., Iannamnnn-1
….. co DEER
. f.t’;t;=3:.=’-.ét_Ia.nu_
5:0 .1 LI cmmm arrrr
hut.-v«….rr.:1a., 12,”; ;q9,.e.a,t2, 1.1
n mrmuaxon mnwm
45
P.’-.’.’!l.’..3.~1.’!.-l.’!E’.£l.1-Ml! 05;
%”‘1′ E G 9..1..!..’E.’.t. El.!..&1!J_I_l!
Immune to QIIABI-I
vur
fiI7.3?-3, Rfi.’lTI”l.’il”|l:ll’77Ir’ETl1’1″|.
TEE fl_!’9_’*_I3_-_. . –
wt wmum, umamm,
MYSORE — -570 016.
4th}
man 37 mans.
110.915, 2.13:: IHLOCI
an A mm ROAD.
3 .n.n.n. mvom’
mnaawnn: – sec 045. _
my ammo:
man asrnans.
mo.1:mu.
mmmmAnm’r3mcu,;
BA,B&!sI_.0RE-flt30_010.~.. ” *
mm % ..
4!-A1
11:39 ‘
3au+,.a’§>2m.21.’tm:It*r,<~ .
uahvrmgninu -. –
;=e;.A_I£r.~1~7A_I.::11n_I1=% — ’93:,’ BEE
(By T1! rum-HIm\°mnron naam-n):
¢_:-;.g.:u1r-this. ace? mg 12.1 a Q
HFIQQZI –
‘V “JEHER ..-‘..’!?.’E”‘….I.-E.’E 2% .1′: %? Q! E!
’13
“=*~a. 95%,: n’r.:a$=2e::a 1=.1.-.5:-;=~’=…. 5′: ma I’-W-‘I’-In
A jg..#r1:LLa*ratT$*1uaunaLm:.rP1uu.nn.1onooa.
A. ‘must the f¢ilaw1ng:-
E
V pcrlgitingn. earning on for hearing. thin day.
-11, 0 A ._ _ _……._.’I…I..
In man pefififrfi pefifiofiar has uougm. is qiiaih
the orderofthaa Karnntaknhppnllnte ‘I’rihunn1 inhppunl
No.10i20D3 dated 23.9.2003 at Armature-B. –
W’
S2. itintheaoaneofthspetifiionu timttiwfstthetof
the pefitiorwr was a tenant in Sy.Hu.2fi[ 1 2
acres as gunm of Jangamaluote
Taluk, Kala: Iifntrict.
omupnmzy right: 1::
other moortls perI:l1:lonea-‘o
mm was theraaflm- tho
mafia’-…=¢ t_ Linn: L965-1966,
but wa.=:.-at
mad the finding aftha Land
<.:.i…,a.:..E.1. -~ ,1.
' for that: aontnating reapondc-min and the
4. While panuirlg that order tha, tha Appellate
IIIHHJIIIL L W-IWI.I?:l
“”-“”-M’ H”–“‘ tn ths dws :1 %% ‘.2; mt; C~e!.:.:’.t
It-1
with Suntan’ 7’7fiOf’&1flfi.GltD’pr0’UB’fi1lI”.0Hfl”‘.
@~Lu–/7o-~I-;/1-‘*€M’ “4’A””””‘
pacr’sonmnbegran13ad}na&ébu’afinfexmntnnou1t11a
appoinj tad day. it ‘b a ‘lawm ” mum and ohumf-and that
the: ends” nae was lat in to satisfy’ tha
oomluded hem and it in also
all/N, _%
5″? “””_” *’ “‘””””””
uruti1:u:ad___- «.19 ngt man»: the n£A«-aati*weI}%T%fii1%: 1’*\1%% “nr1V 1
fifi .l”‘l_………___.._……_aL – .. 1.’l-..¢A.I_…’4I.l” ..f 51.. ‘ figs. ‘~…’i’;..”-u~.-,-…”I_~-_…g
t ai % 1 -ms:-1
Bantam’ rm, allowed the
rejecungthuolaim
5.. It made by flu
ofthe land should
.._;_ “..-__’T-_. _I.i.;;..J ‘;;.s;’.= .. .. – …… _.
harm ‘I;’iI-.I:n;a; W; ‘Lung? ‘sign and ?l”u.t }uI’u’l’1. 13 nut ‘-an
ii
in tfi1flVv.’ %V I» aubm.-fl’.tod’ ” there”
11:: appellate tribunal.
..-.–.r -.. –.-nu
…._’..’.._……._._ .
‘*nntqnft’iha %; i:r1t’rx”= 01 m fat’:-
.. -J.’4.I_- …. -1.’
I.
n shine 1965-1967 and there asflaarwards at
aarlierr point of time: although thn mm of the
gatifinnerifatnxdmculfivafixagflmunmnhutthh
‘
..5..
aspect has mt ‘baan taken into the
Appellate ‘.l’ribunu.L
7. 11:. Appallnta
W” *’*- —*—‘-*’ , – -M as 9–
nllllreciatzinn of tha M553″; tin}
appeal uhnply on the
but at’ the ratio Evan whib
—–w- 1..-…r…-.-.-1:
‘itvégg for Appullate
‘…….–~-‘ ‘paaifan ‘I.-mt alia
to 1 on raoord as at matwr
af . ”
” the impugned order in
matter in mmitind back two the Appaum
.-n-..-Jul-4:.u inn. .n..uu..r|..A.nu’a|.aIJ|n. II-IFJIJII
.:n_n_-1.-. -_’.L-a. EL .. .n_…_-_…I -1′ ‘I…
IDI” QIIIPOUILI (11 um I.l.III.I.I.v;I.” ‘.I.l..I. uumsunsnaw wauu
x tn buththuapartias.
Stil-
cm” Iudqé