ARE) : 1.
 THE 2″” LAND TRIBUNAL,
BANTWAL TALU K,
BY ITS SECRETARY.
2. THE STATE OF KARNATAKA,
BY ITS SECRETARY, –
REVENUE DEPARTMENT,
VIDHANA SOUDHA,
BANGALORE — 560 001- .
3. SM’i’.SUMA’I’Hi,
W/0 VISHWANATHA MARLA, V
MAJOR,
NARIKOMBO0 \fg,.LA.G§:,, :
~ V mg .-
4. SM’I’.(}ULABI.._..f._ 4′ _ _
wgo RAMAMNA«SHE’!T’f,_ ‘ –
R/AT N0. BAVANTHA K013!’ HOUSE,
KALYo0R,VtLLAGE;. .
POST VERKAII (>1?-_
KASRRGOD TALUK.
– _ KE’:§A1._,1a._.s.*:§A’1’E. ” 11111 M = …RESPONDEN’i’S
h’gfiv.-SR’;R;v;3;sA:,é£i¥ANARAYANA SINGH, HCGP FOR R-1 81$ 2,
sR;.sT.-s.«PmEzL, Aw’. FOR R»-3 &.
R–4’sERvED,-“%ji3L:*r UNREPRESENTED)
TI-ffIfS. WRIT PETITION FILED UNDER ARTICLES 226
 :AND’227 01+’ THE CONSTFPUTION OF INBIA, PRAYING T0
_QUASH?’FHE ORDER OF THE R-I DA’I’ED.23.9.2{)()2 VIBE
-._:=;N1~{ExURE–A AND ETC.
THIS WRIT PETITION COMING ON FOR PREXJMINARY
HEARING IN B GROUP THIS BAY, THE COURT MADE THE
FTDLLOWING:
L//.