' "jag? m%RWa§'£@ mm»: cow __ __-... .. nnIuv.HIM5.fl mm! comm' OF MRNMAM aaawfiwm '~B§i33: 1:: mm HIGH ooua-r or xnnuamvca A'? 33359 was THE 31* am: on' ma mavens nn.au§r;é§%%'s.x;:§ri z.«. '' R. P . R0. avlzoos' ' R; P.N<§ ammm: " E 1.
Pandurang cnah:uIpp;iaau§a;:;’ %
3/0 Tukaram Chennappanavag,”-j }
Agad about 75 ywaxfig ‘ ‘ ‘W
W70 Paadrang°Ghannappafiavar,
fiwd¢W$”¥flwp%
3. smt.T’r:uz§3.;nai:;,”%’ %
wzo,hata’§rgm 32§u;’
Agad4abau§”3?_ye§a;
All §rs’R[gt: xnr§bkha1agi Village,
gfihglki Taluk, Eiaar District.
“%.Z_ V_ ‘=- ….. Mn _Betitionars
” :1 ;iBQ$§i¢;§anivnnnan, Advccata’ALéQ3wWf;)
aw’
an§t.aa§aa’&vi, Wu Ammth Jabbado,
=_ Ageé afloat 33 yuars,
‘p,~a£at:”Nn.5?, vallalingn Rivas,
-5 vkramavu ? 5 T colony,
fiahanswaéi, Eangalaxa-560 043.
m.Roupon¢nt
iii’
This review petition is filed under order 47
Rule 1 at cyc praying ta raviww the ordor datad
14.2.2008 passed in CRP.ߢ.91?/2004.
This xeviev’ petition coming an :0: order:
this day, the Court made thy following:
$’.«W&”wHLB3 ‘Wn»’P’&..§tW…¢i§\oe\’:(_.;:m. mwu-W mn-