Id nxawwrm
in wwwmxn mm mummwumwwmuwm MEMWET WW!" mmmmmfimmm W"'5{W«WW% Qmfifififlfig K3?" mflm5%mx5flK% Q
arms men com": or xamamm AT
mmn Tm THE 271% my on JARUARY 2_c§i~eI "
BEFGRE
ms normm umausrrcz _
mnma RA'I'IOR&LV rams €._OI'L{)I5i¥"$' ; ..
Ex»E1anvx.usm:mA.sa£)cm?rIo1c-ge % *
160.96/A. (mum; comm!' _' ~
BELAGULA-$7l"'vfi;0i5!...*;'. A ,3' '
smANGaAPA'mu-cg. ' %
llA1<lDYADI3fI'.,'*., " 4' "
KARHATAKA % ...APPLICANT
(av 33: Triafias vi'
55%!
1.
IR cm
mmva xmnonan mm: mm amp
cm A A
A1T1_’s€’-R313 GQURT OF Khflflfifi
. 47″ mmm
nzsponnmm
% mmpax & VJAYARAH, A1′.7U’&., ma mg
APPLIGA’l’10§ 13 mm UIIDER swrrox 446(2)
;a;+:’:«1Mm acmamacr, RIWRULES 6 59 091113
‘{}OlEAH% GOURT RULES. 1959, PRAYER} TO I)IRECT
” RESPOHDERT ‘F0 SELL All EXTEET OF 9 ACRES 27
, 81’I’UA’i’ED HISY. 3%. 8, 10, 195, 166, 10′? & 111
OF’ B VILLAfiE, IQIPH COLOHY’, BALAGIILA
E;:«i..
3
the xmw at’ thfi Court to sell the 73.65 acres by
a.uct:o’ 11, this application ‘3 zmdered ‘ us. ” ‘ V A
Appuoauonis aooordinggg
3611′”:
\’ 5″d’3%9A
ENS
VQ Emwmfi §§§§§.§ &§ wmfifiw $.33 ,§§%§§w§ kw §§.§ Ewfifi §£§…§?§€g .53 @3333 gag: gfififiigxfmé $3 Ema? iafifi gfimifimfig am} flgfifi}, 5:???”