IN THE HIGH COUR1' OF KARKATAKA A31' DATED T'!-I18 THE 13'? DAY OF' JUNE 2% BEFORE THE HOWBLE. mxsusmcm Miscenaneous Firs': Appaa;'w;o.2o99;2Qo? " BETWEEN: MAREYAPPA BASAPPA }1Y1';a35m'§" ' . smcié: QECEASEED By His L,Rs_g ' 1.
SEAT.
W /0 MAP;!’1?AF’?A_–.:HYTAPUR ‘
AGE: YEA;Rs;’ OCC:”!§GRICi}L’fA’E:JR§£’
=2. vEvERUPA§<§;iém3'«.%
s/on 'MAE:YA_Pi-15" '~HYTA}3!.5ff€ '
AGE: :35 YEARS, O€3C:"A_Gi"«?IC£}L'FURE
3. SHARAriA?1é}A».’.’– .
we MARIYAI-‘PA HYTAHJR
v- _A°€}E§ .28,’;’EARS,’ ace: AGFQICHLTURE
“4.’ ” sHA;~mwi%za__
1- 2),? 0. 1’v1§£R’iYAF’PA HYTAPUR
‘3 “AGE: gsygaas, ace: AGRICULTURE
}’aLL”;gR§;’ié/0 MUDLAPUR VILLAGE
KCSPPIRL TALUK, D-IS’I’.: KOPPAL ..APPELLANTS
‘i§3YS1§I~«N.M.HANDRAL,ADVOCATEJ
‘ 1’f THE ASSISTANT COMMISSIONER
LAND ACQUISITION OFFICER
KOPPAL
2. THE EXECUTIVE ENGKNEER
NCL1, ‘I’.B. DAM DIVISION
MUNIRABAD
MISG.CVL.No.457()/2009 IS FILED U13 5
LIMITATION ACT PRAYING TO CONDONE THE DELAY” QR_4e4% . ‘
DAYS IN FILING THE RECALLENG APPLICATION. _
M1sc.cvL.No.45’n/2009 IS F1L1aii) if/S, :51-I ~
PRAYING TO RECALL THE 0:205:12 DATED 3m=z3.2ao7~ ;=;1ss§::)_
BY THIS COURT. TV
MISC,CVL.Nos.45′?0 85 4S;r’V1′–Q.I*’.,2’009″ c0’M;.11§:’t:; “‘1’«”<:i R
ORDERS THIS DAY, THE COURT MAn§:?'r,Lfi3 F0L:.Qw1NG;
Learned counsel {bf ' appellants
submits that all the office
objectio33SMmiI1' xii. H ié"submission is placed
on record. «.
{ax-V _the §t1te15esffi” 61′ jusfice, the appeal in
A is restored to tiie.
8:. 4571 of 2009 are allowed
‘ _ax>c(A)1f*(i3’ngfly’
30V 1*
Itldgé
ism/~