High Court Karnataka High Court

Meena Bopaiah vs Mysore Urban Development … on 28 July, 2008

Karnataka High Court
Meena Bopaiah vs Mysore Urban Development … on 28 July, 2008
Author: Ram Mohan Reddy

2% THE H$Gfl cawaw 6? Efififififihfifi, Efi!G%L0§iW

BA’I’$’.3 THEE was 23th my 0? Jim: 2..«*mfeg.’__’_’ .j’

BS9085

was my ram zm.Jaia-rIc3;’ak;is1::’ 41sar::a5:,:m.; «aéygtpm. ”

fi¥.P.sc.45fi7!2§0§£;:$*-§§flSJ – = ”
Blflfllfl: ” ‘ V

%eaaa £¢§aiah, 5? ygara A»~

Wfc.§,fi.3mgaiah ‘V. f

RS3: fia.1321, 12’* C333: ‘% _, ‘,u, *_
¥i§ayamagar, Rygare, *_ i’ 1 fg’*f.,;9lTITIGlIR

:3?’$ri:$+A,Karu$h&i#fi,V$&%fl:a§%}

:.M§sm§@»H$b3na§gvai§gmant”*””
Amthmyity, $han$i,Lak£hai j
Ea: Rmafi;-My3ara;_R3pt§;_

By ififi Eammi3£ic&ar.”,_*”

2.£,£,3har§§aVR3a,.Majar,
§f¢,§agamnath*Ea@, Rfat fia.35,

:

‘~ ‘2,»s=5*%._ 433″ eras’: {A} ,
1′!
.3

‘F Eiacgfiéaayanagar,
2 “-gK”H.’- …RE3§ONfiENTS
§§y §fi:T§§,§aghugathy, Aflvncate far Caveator-R2
E? $$i.§;3»%an§unath anfi H.C.£hiv3ramm, Afiv. far
‘.R~i; A

«sw9wa«§–

iTfiES $.§. FZ£E§ axaaa ARTICLES :25 ARE 22?

fa§’…«-*;*-§~;;i mz§$3*1*r*:.:*2*’m:s: GF zrmm ?§2=s:’I£=zrs ’50 Quzasfl
“mas-zaspgwn mg; Lmsgwczmazmsnns mm: 3:.xEa::u’z’E§ av
FEES’? RE§>’Pt3§3i3E€*2T IN mvsua 05′ THE 2”

R33F$fiEE§T £ATEB E?.3.§9 8 HARGIERL BAND
xamzsmzszs is HTR3. 3; 6., 85%. 1:1} M’T’R.E, which is
situat&§ tetwaen site Na.1321 and 132? of
§jja§QfiS§£§ first staga, Hysara atc. flfi\

“UH LUUK! U!’ KARNI-\?Ai(A H!GH OF KARNATAKA HIGH COURT OF KARNATAKA MGR COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA 1-HGH (

ordayg :9 =:ancei the ailstmegt vi )the marginal

land 33 3353 iaa3a*cum-gala in fgvmmr” 5f {the

aacanfi rasgcnfient, this gfitition is gfic¢§¢fiih§3§,

diayeaea aff.

*sibj».