IN TEE HIGH COURT OF KARH1″LTM{A AT BLANGALORE
DATED THIS THE 15% DAY OF IZ)E{‘.1EMBER $10
BEFORE
‘THE HQNBLE ma. JUS°’I’I£.2E A.1z.vEHuGePAm~~G€::f;s§:3gé..”
Sf -22 Late Vema Kyathaiah ”
Agw 48 yaats
R} :3 Katenalmfli Vxllagra V.
Knlala Habli
Keratgera Taluk
(By stat. ,.;
8/ .3; and 13.30.: be a%wed. as prajy\éc1’f;ar,
the mfiied mpg 01′ the tzxpugyed 13
Am – A. _
T15» confimg an far ” u
‘B’ gravy tins day, the aazurt Iiladjét V
respontient, the in
the Court; bemr. ‘rm 22.01.2010.
Tm order am in fime. IA..K’o.1
was mm: xum,%9;%% =4}. :51′ Code at cm”:
the decree pm: in
“The applieafion hmmxg’ bun
appaag .’ tm apfil is wt in time’ ,
mi gmwé. , the
rm writ patfiicn.
fan mam damd. masggcze -aerhiie. ardez-mg’
the rmponcismt, a aim was ilssuafi ta Elm
that, hath gala shad}. mt reznm the trm
&
– – the dwm ‘”6f the
wczistirg in Sy.N.}.G!5 mmsurim :3 acres 29 gtmtas
inacluding kheu-ab of 13 gunma situated at Ka ,
Kolaka Hobii, Koratagere: Taiuk, Tumkur mm-mt, for a
periad {Elf five weelm. By ordzar dated
said interim orfiw’ was wrtmrmlw.
Havitg heard the
arfl upon parusa}. of ‘Elm
maet the ands of justice by to
dispose af the apfil’ _ b3e aii%d at any
avemt htafare 23.ko4.2o1k1%,%T% k’r1:¢sk% paawd by
this :f’i4VV V ‘ in ::3pe1*a5mz1 till
the apfisaj is belmw.
tfivgzam -an ramrd of the aw], 9: cap};
hm’ than 08.31.2311,
SQ?/:2.
HEDGE’;