High Court Karnataka High Court

Karnataka Neeravari Nigam … vs Kashavva W/O Appanna Jugal on 17 October, 2008

Karnataka High Court
Karnataka Neeravari Nigam … vs Kashavva W/O Appanna Jugal on 17 October, 2008
Author: S.Abdul Nazeer
 

11X

1'! THE 316! £39311' 0!' Blllirlfll .8!' EIKGILDRE

namsn THIS THE 1?"'nAY or GCTOBER; 2Q¢3 »

BEFGRE

wax Hmx'5LE MR.JUSTICE s.aBnaL~§§zE$a:%_  "%

wax? EETITIGN ND.1221é GE 2nO6u{:h+H3§5.W”;

EEEEEE2 \

xaamnwaxa HEERAV§RI NIGAM’a:M:rEn* _’ f
CQFFEE BGARB BUILBIHG V»”–‘=’=_ “- ~
Da.B.a,anEEnKAR ¥EE§H$ {

BANEALQRE ax ” A’,fi,v_ »},
REP. B? zws cM2§N¥AsEcaErAaz’°V”<;'
G.S.?fiAKRSH _f _ 5 '*;.f=" '*.. PETITIDNER

1 Kaéanvvavfifififayéfinfia JUG&L
s:H¢3_aaan,az La3_*'

iiaiEEm2AM§A,§AR:s xfi§NAPURI
vgaJ§R,u RK@-/ …..

»;*KAaaE9A[bnnA92A JUGUL
,3zugs bags BY LES

‘ “‘2{a?fiI§E&P§fiAKEEfiPPA.J§GUL

nnJdz_

-f fi:b}m;mhmwa, HAJDR

“«’§F’,fi3 JB\3NA3E’P?L CHCJUG£3.LE.
R33 ? I VILLAGE

03 H9!” \i\I\-ill-(gunman. .- ._—–

3 KADAPPfi SIBERPRA JUGUL
SINCE BEES BY LI-LS

Bfa} JAEPAL I”%DAPPA JUGUL
I*£fi»J{}I5f.

am nmmmya mmpm JB’GUL
rsmss;

3 {cl m.c4s.9m-s=A W/CI Laxuazv 5z~m1a.;”=,~.rgf _T “3
HEJGR ”

ma; smsavgsvzsek is:/Q PRABHU
mama .

4 BABE BHH-§APP.§. ziiré-11:.”
mama V 2

5 mmnpya ”

xsmacmi.

6 “s:4:1maP«é,&. ;;r€r:;zm–

r»:.zs,-me;,%”‘~’ %%

HUEI4.ERI_V ‘IJALUE

V.r§5sEcf3:A; IL;.i5.I€’.i’!.._..I5;{§*QUISI’i’IE3I-I 02′:-zzzcsn.
_ :=::a’r~’:@=.L PRGJECT, Hmreax. man
A _ fmLUx . .. azspcunmvms

isygszs. M’.3j.3r<mAsmm, Amt. 33021 Elia} .
?,_3€§§',.V3i3{a 5: b}, Rt} & 5
j F4173}, '.,3l:C:3, 31:125.), R5 SERVE}?
5 AA gg_'zv.;gT_;(§;g}gpfi;p, ggmyg; Aggy; Egg R7;

'- _ "–.~*.rz.–z:s zmzr: PETITION I5 FILEB zmnza. ARTICLE

-225} mm 22′: cm’ rpm CQNSTITUTION as main,

* ‘j’z=.gA§€Iz&G am guns}: rim mmcamn a1:mr:-zmszr mm
“a’2r;P.}3’EE mrm 22.m..2oo5 IN LAC N(3..21;”20l3¢ an

Inn’… ..

131

THE FILE OF CIVIL JUG-E[SR.ND I-IUKICERI FOUND AT
EU-L”!-11. T0 ALLCIW ‘I’I-IIS WRIT PETITION.

o n n E

Learned counsel for iii; iv

filed a memo seeking pérfiiasidfiugfgthifiifibfirt

to withdraw the writ petiti§fi with liberty to

file an appeal as”4″‘ip_r’oir-igfiéd the Land
Acquisition Act-_ Tfififlmgmoiifiafibfah under:
fThéifind9isigfimqiph§y3 that this
Hz:-x1’b1a.V.v”~.’.'<*;§:',;1_,rVt.,_b9:"'pl.9V¢;:.éd to ponnit
to,'wifihdzagr'A3w.1;hra:"~A::,bava Writ Petition
with 'a_ 1i1§aé:jt3i'v«Lj5»..'.ti1a an Appeal as
provia3fi.ufidnrithé Land Amqmisition

in fi'h.aLint-insrest of juatice."

placed on record. Writ

VA'i1'.Vi::liarni used as wi thdrm-m with

.LVibor14§y.. 5:2: iaxbova. No costs.

361/4
Iudgg

f F a X i ism’!

DD HOIH V3lUl\vI’M1Iw-u u. …..–