Q Am) " IN THE men coum or KARNATAKA-A1' DATED THIS THE 18"-DAY 01? MARCH» 1 ' ~ THE HON'BLE MR. JUSTICE AsH.QK B.TV HfN(§Ii;l'(giE§I$§';:..,.j:VAV':'f WRIT PETITION No. 3I7i"'I'IIl um.-u 3-1' I It I-II-II' I'7_L_2_'I_ "" 1. naialan. S[o1atcSanaBo:aiah. '- _ ' S10 " Aged A ' Sic ....
% c:2w_2n::n_’~aa1nn_u~gsz_%a.sL>:g1.:g:t_._s%
. A M BM
‘ ~
” . District,
Chifiilga,
Assistant Cs’!-…………..–*-in-..m.-‘.
Chitradurga sub-division,
Gniflafimfia.
3. Kamalamma-,
W]O
D/o Badagi %
All are rcaidcntaof
Chitradu1~ga-Diaurkat. V _
. :’..”.R’E.i.’_”.’.._..’I_._4.’i
iisysni I’é?~5i’:mii:”2
This Wr.it-Petition-is -and–227 craze. %
Constitution of pmying’ -~No.-*1 to
consider agd t.;;;pmp;if1g1;_;: ¢;i;r_i_¢_-;1_n;V 93; .annlimnt_.k-:1. _ gm-
A-:ni1.nn.n-nmn,==I n-all glui-
zI.|.l.|.|\uI.uI.IIn -1-! Elana
grant-of iIIt0¥i11=”’35’=’*_J’i%§ding..__,§=1Vflififilc-V_-ofrtesponflentr-No:l
, ~Ulz’!u.&o
onWfor~ pmiimimny ‘hearmg ‘F .
gmup
I’ _ {Q 1-‘and-.n_u-I fin-n qua-nu’:–:……—_ I.-.-……I__ ll’)!
. .- V V :11: pl ‘ –
.1′ uptior finahiiapoaai ‘consent %of’-<i:oth _
. for the
' "Ill.
nu IJIIJI-I III 1-”
fr
‘5? A
E
Ii ‘ – in ‘fllnrl nlnblri-ndl-. ‘n Inanslnavnvnn. _in.-‘..£-‘I-n-
-It Irvvnllafi GI uB I-Ill’:
tn
V’ for the grant of stay pencling~co:nsi1em1ion=–of-
V’ filed-under Section 5A of the Castes-
1″”‘\nl
/3
97.£5H.
3 ucullllj 311:3″
and–Scheduled Tribes (Pmhibition of Transfir of s p
Act. 1978.
3. By its order, dt.25.08.2006.
interim stay as prayed for. The in L.
is for stay of the operation of the
A] passed by the Assistant the lands
from the petitioners fie 3*’ respondent
It is submitted at respondent Deputy.
n1.1’a__st – tmrof
— — _…_-.. ——-V
Com……..minsir.~ne: has _Ln_~
“1:..”.– t;’:–.,..*
……….1 ….;;.L;}i;;.t-};’ 1…;-;.; –
uypcau pnqucuuugat. tn; |.iv.’VI’l3
4. petlttionfs ditecting -the 1-: respondent-
Deputy” consider the petitioners’ application filed»,
‘in V’I.’rh:l| . -t in tannnnl an awgflifinatnlv an ngnnih_II_-.. F’|_1_rl_hg_r 1|’:
– v p .-f-:~.:-,-f—v ‘”‘”r —W——.1 —-r — –
u… ‘
.a…;;.t, i-~t,=..”…4’:. r®…_…:_-:-….. ..a….n .a:….-..- ..r.n.- ……….1 :4…..1r_
-11 new ». tyvmuuuumamuux a-nun umpuuc u.| um upyctu nauu
an outer of 4 months fmm today. ‘Both the petitioners
” the Sififimspondent an’: dimcted to cooperate with the 1″
Deputy Commissioner in the conclusion of the appeal
% pending befom 1 direct that the petitioners
be dispossessed from the lands in question plnsuant to the
F? BM,
second rcsp0ndent’s order-at Annexure-A. until 4_
petitioners’ LA. for stay in the pcnding- appcaL». ‘ A H J ” V’
I\l’o order as -to costs.
bvr