gwifififi fimwm Q?/"<3 flfififlflffififi MEQW mwm WE" KfiRNé'%"§}$a§€$«%, MWEM @
swam mwwm § mm" %M§3€¥'W*'mW'?%1§%%% MEWWM %W-£3.33' WW K&flN%"E"&%fi
Bil' THE Ifi-EH l".3€3'£}'RT GF KARNATAKA AT BANGALORE
fi2%.'I""E1«D 13-as 'I'I-II': mm DAY 012' H{3'JENBER'§0Q8
BEFORE
'EYE Hazmns mwmca RAVI Z A
S30 Hala Kaila, V
Aged about 52 yswrsr _ _
Iigbbalg ..
Tazhlk, . _
{$3-i BE;fi£.§:,ganfla"* _ 7 W, $.R.Manjun.ath and
%%%%%
' C::nmisaione:*,
Sub-Dfviaicn,
3; camiasmm-* ,
S1'iimag,a Sub-Division,
' 4:.' Sfi &o,
3;' a Chjnna Krishna Ran,
Dmmmgm Dmrict. ...RESPOHDENT'S
Q
Th: fimrmd comma appearing far the petitioner
sazbfitteci that the ea:-Iim proceedings were
pawns who is not a legal rapt-%tat:i1ae of K
mm" He asuhznita that 12%
maul mprwenmfiw of thy:
su.m¢m mmzerial ta estab1%.!?:h__the-Q"
Czammimiionar, witkmut has
wag the appeal. have
but: pamed re3'_e:.::§'ng arc
wkh , relatives of the
getmmar wag um
Deputy Con%' blur
a%r'1r1g for the respondent,
1% the %puty Cammfishrmr
dean nut ml} fiat . More
fig: apml hash-sen filed after a lapse at” man:
E3 years. Baum the #1 could nut have been
fifi cmw” ms mmamm MWH fiimfim” mfl mmmmfia Mimfi cam?’ mi fi§fizflM&”§”m*E.% mmwz mmw aw mmwmmz/M mam a;;:£;mm mm mwmaamm Wwéfi ma
WW Lwww mi” fififimflfififlfl MWEW mmm” €31′ mammmm Hifiw fifififiifi? WW mmmmm HEQW QQHRY Q? §€%RM&’EA§€A W€§E°°?§ azmamy Q? %&flN.fiT$A§{fi Mififi W
Far the af%aid maacns th: order dated
§.3.0§.3989 ktsueé by the Assiswm Commiggiéiwr, in
case P$s.?E’CL.H¢.39]38-89, the
aa.a5.20aQ isaued by the
case Hm.PT=ElL:CHG:?9f
the raepug:
Na.mm.;cR:a6r2m2-03 The
mama’ ismncis. E3finn’m5saione.r’
1%: ” pmoodure in
Rule :3 Caste Scltseduhd
I mm Lands} Ruka in
Pfiizifimzer is thoae paraam who
eflzml yaxatee. The respondents
£32 the claim made by fin
tr: may statua.
5 If 'V starfis disposed nf . sal- W Iudqe