– – ——V_.~..f ….m..-“nan ruurl Luulu ur IKAKNAIAKA HIGH coax”! or KAKNAIAISA I-ms:-1 LUUKI or aummmmsn ruun Luulu
gage ABGUT 43 gangs.
RfQ.ClG.REELI ax KRI€H§AP?R
S/D.SEETHARAM%EAH KADIRI?8RA
BUBHIKOTE HUBLE e_ ,»,~
nansaaygw TALUK, KBLAR n:sTR:crjy *,«
2. KUM, GEETHA
E/0.LATE Hvxzswaflayea
AGES ABGUT 20 YEARS, ,
KABIRIPUR, BvnHxKm$$V3aaLI ‘.__
aausasyxr TAL3K, KQEAE nxsrazcr _
r. ;'”=;;RESPORDEKT$
{By Sri.J.Q.CBAN§fiAH$H§N’f EE?;=EOR 31;
gm’ 1:? IQN :1: sbexssmxa _ mung?’ ‘a2;’=~ * ‘
$513,’ writ.” §etiti¢g* is filed. under
Arti;:3,e’:5.V “2′;2.:!’§_ _ €;._°2_2′?” «Qf fitha Gcanastitutiztsn of
India §2.a;yinz3f{ “.:-::é=.,$’m: easéide the in@ugnad aréaar:
datgd.2.2{£3Q§_in fi.§;NG.3$!1§38 an I.A filed
tzndez: 4.Sa<;t;i'«:{_r2.._"3._S2.,-'CFC by the zesgcsndent,
pasaerl:3.__ by 'the; lxéarnezfi. 1" Adcil. Civil Judge
{J_1:_.dn.";_. Hgilui:,"'°vid.e Annex-A by issuing as.
§z;%é:it*.af c}1&r_tiam=;ri aa illagal.
AV':'i':.1'4.A'i5.., writ petiticn caming can fax:
hsaxting in 'B' gran; this day,
~_ '-the 's;'«::é».1_x'i;j:'aade the fcllowing:
filfififi
Béing aggrieved by the essxtcim: datezi
T2.2.2O§9 passed on an apglicaticn fiied by
1:215 gilfiintiff in G.8.NG.33z'i§88, 'aha
defiérmanta have filed tfia gzfasant patitijfi
' '"-""" 9-'.7 "H'|-Wnlnna mu»:-1 LUUKI Ur RAKNAIAKP Hit.-"rt"! LUUKI ur asnrcnamaua mun r…-umu ur Iusruvrunlxn nu.-m …m…..
CPC seeking carra¢tian in the plaint gafiéfiuie
which ia aa fallewa :-
if
ii}
ifiseifQnV5fté§~t”éx#ént
in schedule ‘A’ prapg;ty Wain ;téfi«fla§3; 7.
8y.No.33/2 after mégti$nifig ¢f’¢fit§m§ 2′
acres 31 guntas_ t6g b3 zififiéfitefi a%>
‘situated.at Kalu%*% _
in itam fi#;£_A$f;fi§fia{fls¢hedfil§ cf the
p1aint:,_t¢ 24 guntas
a§§f§% fifimggfi % gfiféé $6 guntaa and to
$ituatea at
fl Hfi#fi#ha§ii’#il;ag$, Kasaba hobli, main:
Afalnkgk
iii} In itgfi 39:5 $f & aaheéule in the glaint
i sޣKay NG.51 measuring 2 aaraa 36 guntas
* fift%: extent ta bfi inserted as Bituated
A,_”;az-.- fiaclmhaili Villasga, Kasaba 3-5:33:31,
‘~Ealur T3131;
In Item H¢.§ aanvey Nb.l13 nmasuzing 1
acre 24 guntas afitar axtgnt ta bg
fiadivaia
%””/w
inafirteé afi sitaatad at
village, Kala: Taiux. &ad
Inruuu yr-nu:-um-1 u – — – — — .v-r— –
“””*”-vvm -ivy -I\nIu1RInI\fl’ H-1\’3!l1’L..tJUKI U!’ nalmmlmm nu-an uuum ur nannm:-«mu rII\w:”I wvwni VII
net ha prefiuéiced in any manner whatsgé§§p by
allewing the apglication,
7. The writ patitfi¢n,ubéih§ &év§ifia3df ‘
merits 15 acmardingl§;¢rej§¢téd. 5E§ ;a$fi$§
33$