mm-«urn: wsrwx wtI"'mImB'"& wwafnm W Wmmmm mmm Wm" W mmmam Hm: mum as mamsmem mm mam' M mmmmm Hmm IN THE HIGH CCBURT DP' KARHATAKA AT BIKNGALORE mmn ms Tm saw my 01? APRIL BEFORE Tm HQIFBLE ma. JUSTICE BETWEEH : manna IA}. % amsm mnmawzx % . AGEDABOU'T'54YEARS rvzmmmc; M HCL113-B " V mmnzmmmmn . - _ - REPRESEfl*1'I?21'}"}3Y7GPA"H:C3_I£EJ,ER' » «_ ..pm'rnoz~m2 13?' $£21:i%: sHE.'m', Am.) .._.--.._.---on 1.
st:.4.*r%E<:ér= "
m;§1a:Es;§;z4TE13Bff HES Pamcnnm
– _ sE’CR’E”TARY. Dnmmzm op REVERUE
~ ‘SC}’£I_IJI’iA
our.
2. mxmwm
mzmm smcm
_L ‘ H.R.Si’._1_{E3’ARE, .:.c.Rmn
‘ 092
= % xxvazszmn 3? rrs
kcommsxozma.
kj g *3; ms commwsm
BANQKLORE I}EVE£»OPlENT gz:rv., ma 1:2-2)
§?L1~._.2\,.
R N0.1.3_.541 c?§E13€>¢39 tm-EmJ%
wr-1
9 “WM Mr nnnlvfiaflmfl MJMH EUUKT OF KARNATAKA HIGH COURT OF KARWfi?flKfi §”‘§!GH {ZUUQT Q? KARNAIAKA E-1&6!-{ C
3% “WIT PETITEOH 3 FREE UNDER Ai?I’IC3LE$__ 326
A139 227 OF THE CO ON OF R3338, FRfiLY}2~I’€§”–1’D
I3E'(3I.&RE “i’I*IA’I’ ‘I’fiE AGTIDN GR ‘THE 12¢
mvms T0 AGQUIRE Tim mm 013* THE p:3:;fr3f;*1*:§m;1zg
mmowr FEJLLQWING: mm xwncxcmss 0? Lawgg }=II;:”§§£L’£*._\_ ‘
Amrrxmmr, ILLEGALAHI3 vxamfivs r;»% %*
mama Tm DAY, THE cougr HADE ‘TE-IE A ‘L
:2 3 Q _
Thc wtitioner of 12
g’Lmtas cf land an Kaval
Village, Haw, North mm.
The land are new
land. mapite thn
the rmpanciemm are
mnmumg J activity and thercfam thc
Cami.
E’ they am 63% to carmider the
mpmmmzsan datmi 15.3.2933 in
with 2m and as apaaitiausxy aa pmibxe
‘4 xanclinany evmt, not lflthan onewaekfmztzx the dam
¢:>f rmm of acaopy cxf thimrdmn
74″/hf’
;I1icige.. j:
3
3 With the above cbaeawratian, this writ petifion
E dhpoaed ail 9T
VGR
W §§ §.§§m§ 3 E33 x@§ §<§§.§ § Sag $3.3 §§§§§ $3 §§g fiaifi §§§,§§ E égm :