,3,
IN THE HIGH COURT 0;? KARNATAKA AT aA1~_J;:;A.:_;()'__t3§:;§I A'
DATED THIS THE 04TH DAY er? sE;1?*rEr~A;¥3§}+:..VA2{?2§38.'_ 3
B}i}FORE1; T T A L T
THE HC,}N'BLE MR.Jus'fr1_(:;3 P4i;S;}'ACH}§F£--i7L5VR§3
CIVIL PETIT1oN"'vN:t:%,198;:2:3<§7<T
M.F';'A,.NQ..9319{2G0'?j
IBETWEFZNI
Mariswamygowda, _ .4
S/0.U3m§Owda, 4'
Aged about 55_yL=a1js,7.V_ " V' ' »
R]o.Sanabaciakop_p.é13»u Viifiagé',-ff: ' :
Chinakurali r~io;»..«1;:,"'« i:.,_ , . " "
Pandavapu'réé{"?aitik, 'V
Mandya §1)ist:fi(:t. V' - f PETITIONER
AND'
o
....u...._.....--.
Hosmath, Advocate)
1. " .'_ i:3;3ecia1V"i;n:~mVcI Acquisition (fificzer,
"V V' Naga£I;£§;r1ga1a,vv.Mandya'fiistrict.
--.'2; --Tht:v.,EXé¢21tive Engineer,
9;... 1...;:s-. <23', vN¢5;--5, simtsivision,
Parériavapura-,-- ~- A "
Marzclya Dist~3"i_c3f§.;
. 3., Thai Managing Director,
" §_1f'm"g"E..?'.'iO1'; Board,
'~f._",:«,11,:vt=:'I'j~;t Necarava:ri Nigama,
T.Sa2ras-w.:ithipura.,
--..'.My'~'.§ore. : RESPONDENTS
” “€Bfy Sri.Sar.ugamesh Patil, Adv. for R-1, Sri.K.S.Bharath Kumar, Adv.
for R~2 and R3)
Mg-
This Civii Petition is filed under Ordar 44 Ruie ‘fiéfaflfigg
to permit the petitioner to fiie MFA 9319/2007 as
against the judgment and award datfid 16–O3«2€3i1?jia$Seac§1 £51
No.i242/2006 on the fiie of the Pri. cm’1’;m.d’gc« (sr.I§r:..3_ s5″–;;:i’1\/11%,
Srirangapatna.
This Civil Petition Gaming -::r1′–!Tg>’.:”‘~ orr:féI~a,. tizzis _kia§}} vhfhe C’,<):_1rf
rrzacia the following:
” QR§E§;
The peti’tio11_€:’1″ has, jffiéfi-‘ _1_«):t:*;»’t;ij:ioi:1«Vj1§aA§§1′(iier the provisions
of Order 44 _R1i3¢ forgsszxillizasion to fflc the
appeal on that. ’11’eA ” inciigent. person. The
pzttitiozaetf; had appiication in Civil Petition
N’o.1?’3/ 2OOV?’ :é1m:i ‘£11é §:’aid case, his request has bean
for the feaaogsééfifatsd therein. in the cimmnstances,
deserves to be aiiowcci. In the result, the
p}éti1iii§;;« IS.’ the petitioner is penniirted to prosecute
V V’ .3/IPA N::).§}£?»:l.9;’§O0′? as an indigent person.
.. ,__Lis£’M’FA No.93 19/ 22,007 on 9.9.2003.
JL Sd
Judge