High Court Karnataka High Court

Neelamma vs Special Land Acquisition Officer on 25 February, 2009

Karnataka High Court
Neelamma vs Special Land Acquisition Officer on 25 February, 2009
Author: K.Ramanna


1% THE Hicm sonar 0? KARNATAKA.

clyecuz-1′ BENCH AT GULBARGA

DATES THIS THE 25% my 0? FEBR_E§.§§:RY’,”V–‘2:®Q§. .

BE-E’£’)R;E»

?P£E3 H{3N’BLE2 MR.Jzj$’r1g:*5;s.. Tia R4mb:N:i[j’-}L.___’

:srz.z:’.m._=239 E’s;2i:>r}fz.
BETWEEN; 1% ” V’ I
;§EgLAMM;g’ ‘ .’ V V ~ _
V9?!G.SHEVASBARANAP?2§_–5;;}’I’E;.H}L1, .
533.57 YRS, G€i’;C.AGRAIL;_, V ”

R;0.BmNTA:sz:gRv,s1:x§’BG:”?: –
EEJAPUR DiS?.1{}:–1. ‘V ,. APPEiL.L;%N”?

‘..gm__ 3% vv.A:3&;.;

ANB;’ 4

$PE;'{;E§’;L LEN :11 :$\f{i’1Q{JxE§§'”§;§G§\§ {}F?’§{3EE?:%,
:T§§?§fi?;«:R,’_L§<E%i,iSa:€fi;~P.Q.<2J§:CT, Ri%.fv¥P§§R§

E'§{}"'%.i? A? am; R%.§LWéJf 8'::s2:r:o1*=é,
' ,::~z';:,s;f §Z.'_§_i&5Yf;«E%§J.é;F*UR H 2386 :91' ,, §EEZSE3'€};1'*~§'E§'£Z?*~$"E'

§5:'fi"a3x'&§¢'9%'$e -9%-§

f B'E'.2f.2["121f2{}06 PEXSSEE EN ?v'IiS{T;4f\§{3K4;.?e.fi£O{}4 (LEE? FILE: GP'

El z%DIf3L.«.§UDQE;, EIJAPUR, EESMESSEFEG '?HE PE"FI'F§GI'% E3'§i.=ED
E5'j§'}RBER Q RULE: 9 Rjw SEC 133} iii?' {SP6 Ti} RE';S'?"{}REii 'EVE
" §v,45;€_:}–'§%EC}g §§3f'2G{}3 ¥1£E£§€3?§ 's¥&S CLGSEEE FGR THE TIME: 8EZ§§'~EG.

ES FEE;-§E§?§} 1318.41 Q? CPC ;%GA§?%S'E' "?%iE= QEEEER

u 'E'%§ES 2%¥'?EZfisL {§8?fi§§'*%{} OI? FOR GR§}E§$ TEES E}§{'§', {3{}§JRT'
" EEEEL-§VERE«£§ 'THEE §'{}LEJ{§WEN{}:–

TX
., » ,,.-

Ex.)

JEEDGMENT’

Twiw C3136 Calied, flame: “1’f3§}I’ESCI1’iS “{3Vfi’ E5:’:1:1§:%21f, 0? ~th«;=,:;

appellant. Steps 120% takmia. Iififice a§’p¢’aE fcfir”

non-pmsecufioxa.

Sd//-7
JUDGE

yes?