'E:
x
§
2
E
e:
E
:33
éox-2
«'i'm.:>§§ mwwma §€a3?f§m£i'"'§£'°éA"*u$£/*i»sw.y".x $
zzumhctfhfl
"~*WWm~._Wfi Iwaaxwmxmnmn mm": mawm €.',;;3e§/~ Vii»... 1:'
..£..
11: um maxi: coum' or-' % fT
01120011' BENCH AT GULBARGA, V _: ' k
DATES THIS 'I'HE3 121% DAY oI:?%FEB f<LrATR&%,% 2i9. . J 3
BEFORE V
'THE HONBLE MR.JUsT1cE'R}§.na vvM0V"£-.'1"lA...'.VVNV; RESQY
WRIT PE1i*r1§1§:;N0';% 4595/%2oos (LR) V
BETWEN:
M Syd Lalji-;"?'..__
Agrzd about fgrt*,:;31*s, ' . V. «. «'
R/at Aland Ram,
(Senior ilifizsn beriéfit 'I1\ E'€"»"'J$¥%..;:'=4=é3,.1»ii-mi:,,:é~:.a.m ;. g €35" :'é'~'iLZ.-r'-1:-1%'/.2£T"*€=i&'5"c="§',m€& §-%§€E§=E"i Cflwfi
ov w'!-vafiwwatu
mu-wm_,a.yn' nmmwflwtmfi. WEUH LUUEM U3" Kfi§7{Wfl'§}5?'2.:='_,=:.' -'
-2-
4. Prakashlal S/0 Manda}a} Tiwari,
Aged about 60 years,
R/at Neimz G131},
Gulbarga 1
{By Sri. N.S. Deshpandg A V'
THIS wmr PE'i'I'I'E'(iT'¥ & 1;:LE:£>%%j%I§1*~51:>E¥e ARTICLES
225 AND 227 are THE (:0 2S'rmr:'IQN OF INDIA
PRAYING TO .{)IRE{f}'i""»'}'}'1E'- _:<A112r~;ATAKA REVENUE
APPELLATE fm:BiJNpa,, _B.A:NGAu3REfjm DISPOSE OFF
THE LA. N40'.-.. II FILED Bxrkmw imrmomg IN APPEAL
NO. 230;/2Ci{5"3,'V".'€:{315*"'$'.--._;?1s,.':? --PER' ANN-G, AT THE
"§'HIS'\&'¥§Z'i"fP§§TE7If§GH'SQMING ON FOR ORDER 'THIS
DAY, Tn*E__c:QUIr¢"r M.AI'zE:---TI4'§{§ FOLLOWING:
ORDER
from the order sheet that on
.iiV:>1;i1e:rgeI:t netice to R-4 was dimcted to be
i$$”s**:J.ed,._,” ‘2’-‘E7::}’¥:i=::t:*: was mat ;i3sued far want of taking steps.
i-i €,;1<:§i:'~–t§1e matter was iisted on 03.06.2008 before the
.I§3&gi'étrar Genera}, whence the petifiener and counsel
.. -%»«~zm*e absent and a weeirfs time was gmrzted to fie the
needful. Thereafter again on 10.02.2009 the petition
was listed before this Ceuri; fer daring the needfu] aid on
.< 5 .-5
€92.
L=’.§.»’=2J§”g%’%,§%{:i”~*». Ewéifiiwi C-€}UK”%’ U? K&R.NA’E”AKA HIGH COUE
.9; zmwvkwsimn Mrs” amamzwmammm ramwm EQJUK-11)? KAKNATAKA HIGH CQURT OF ma:a.%m*m~:;:…. =.,
-3-
that day too there was no representation anti
was aéjoumed to 12.02.2039. Toda§:~~’e0Q
representation arid the needful is not A’
Writ Petition is dismissed. ;.
swk