– ugv-an
W’
3: TI-E; rma mum? 0? KARNATAKA AT aaxcammm
swan TE-I18 THE 23:2: my 0? JU!§E_”_4 A
M.cH1aAxAHnAPPA._?
33%. EURISAPRR?
REES RESET aawvagas-_; ;”x
Rfifiifififif’3UR3fiGN§ERAHRL&1 ‘~
Efimfimfimwx’. _a’ *”
EfiET§%B§RSA $;a?fi:cw’aj_x
. ——– ~- f;’.*a=.” =’fl'”~m~° … pawxwxanaa
i
a F sri:V$*§}s§;SH$£~£HA?, AEV.,§
AID :”‘
“gg ‘3TR?E %E KERflATAKA
‘;j3¥wSE£RE?§R¥ we savzxxxaww
, _ gzyaauz aapagwugmw
“_’=§;£;_5§IaBzws
.’*§A§ag2§RE-56$ Q61.
‘=2.j$;§fiARAmA§fiA
*$:$. FAREP?h
‘wfi$EE AEQ¥T 55 VERRS
%E$IEE§T as gasaasawnamaxaaz
HEEI?UR TELQK
cazvanasxga nzsrxxcw.
73 ‘*E”ZI=”=’a§%§?..??«§3¥i.f*§’I”t%a.P?.3’§
i°E?.:*’C%. “3”!-{I§fl=!}3a£%2I\EI§
fifififi RBQEST 513 YEP:RS
f.’.~?%Z?231’=¥*x.f§€.’?{i§BF&l*EI-I}3sis{;Z VIQLAGE {PE
3%} R§”‘{‘§.3R ‘§’.§-“:.{::’.§K
C”‘£Z’E’§:£5&E’§!.}F’33Pa BI STE} 53*? .
4 lfiafiéfi “SE.IE«LfN33.L
%?R’5’S§$¥-ETEQ 33*” ITS CE*?’zE%!P«.§§
“E-§ER.T;’£”?,3R TRLUK
a:.”?;!-§’I’?1F?:3*.fii£}”~”,§’3R EI2’F’P:.I€’.’?..
… §éééaa9&nwa.OO«
say 3:2: R. manna, gevv. 9533332 éégOx§ _% -.
$EE:%.3. cHIKxA&AG$fiaAR &OA$STSAEGE R2<v'g._
$fi..:{:$%$«§uLm s'H.1.z'=IEFi=', A1:€v{.';V.%»FoR 3_33=.__*,
Z"§§IS LEE? :3 sagas ¥.3£"SI?;.2'3_-,?'+.;Q?"-T333'ELK ACT,
;a.m::=-::;e§:* T353 GREEK §2=sI*E§:2_3f.e~:z_. 1.933 –'i?~.1%$3.EB–*'I%3 LEA
33×3",-2' am 'f"E-{E I-*:LE_':33%_ THE: L§ia§§13.RjE-EQB£{S:.§"sPPELLATE
A.%..mzc:m'3":*, CE-§ITR2;:nu'3£5A, §'iE$§v1I3$Zi'~1f3'—-'§'E:?'E_..–A9E'EAh ARE
r_::3s:;§'z.::«;}:ma *'z*x$_.e3%.::uE@iV_v,:=?.ns5??E$'r–._*1'i§E amen '3'RI$U£QAL,.
EIRIYQR, EH Tfifi zggyg-s¢.aa$5§:2s.a.3:.
'!fl..ai"! LUUKI Ur KAKNAIAKA HIGH QCORT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA E-HGH COURT OF KARNATAKA HIGH 4
:;;"fi§';OVa.AF§._ §*é§;""ifi§.nEas THIS BAY,
itizmaf 'I'§*§$*§fC¥§.x§;¥::§~h'fIE»E.€3:–=–
W. ,§%O.m
vthe Rand swarm szaf the property
maagfixss bcfare this cm-t
O arders 51' the Land Reform
. O. izfiai Lanai Reform Appefiatxs Authority
@% £13. favzaur of rwpamezut 3%.?
' Bath mas autlmriiisw below havim faund on farm
mpmden: Em? wag m11i:iva&:1g the pmpmy as a
V
IOURT or KARNATAKA HIGH COURT,OF_;KARNATAKA HIGH COURT or KARNAVAKA Hm; COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT
a an if cf the patitzkzamr 9e::«:.:1dnat
haw kw? quiet. far ha periaé af a-mm
View 5%?' 232% ma.ttez'3 this Dmxra. éecfinm
agpfiraaflans fiaé fag" awn&¢::a§c§iAA§:f
appamagm §,A.11% & 1;Aj§i;;<3s %
Eanfiuwly, the ml the
@"9'L»1%«@fu§$$;3%','9tI1£1 "
aha mfier sagt.-=:sad:14;=';a3;_. :i3{3{)0. _ _