KER COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA. HIGH COURT OF KAXNATAKA H183 ‘SOUR? OF KARNATAKA H§GH C0
3% $33 EEGH caua? Q? KR§§%F%ER§ %&§%;Lfi§E
§fiTE§ THEE $35 }?TH 3%? fl? fifififlfi 2§§2v37’
aagmas
?HE H§§’BLE MR.&§E?ECE L,§ARa¥&yAHg§&g?§f4
§.?B§s.:é§35 as 2§s3{L&:
SETEEEE 4 V
S KRISHRAIAH 3%??? “¢ «
SIG lxéfifi £2: 3°%.f&§.Ei§%5:=§ S§.?’F’?”‘*’:’.’
$9 vgaas, §sa:£§;?§a:3%’=j L,
a!G.?5LL? R®&§,’&§EK£L €aa%,x%V_
Efifififihfififi 312%. ” 1.9;’ ‘”
M” “;’;;;”9$?z?£s§Ea
Lay 32:. Eafl@E§E ¥%&z¥fiR; #m#;7§@a:
531 gavagfigag 3 ?$?£L?&=$fS }
Afifi : “”” :2
1 $35 3?A?g Q; §g§£§%&%A5
S¥’:?S.8$$RE?§3$_§§¥E§¥§ §5?T
VZ§¥fi¥k*S%§§Hfi;.§’L®&E*§§
2 4?H$,xa§3gfi§
g aa§$ ?R§$¥Efihm~’
%” _’A$g£L~?Q, 3L$§£ §:s?,
A=’3: §u$iR$?&%}
‘3 Wszxag mags B? La;
aaé, R?,§E§REE§EEfi%,
figs Lfi?E fi§’EYfiE?%;
, Rffi $$$THA§%R%&§I
azasaga H5553, fifififiifii ms
‘ a’y§a$ gas?”
. . ; ‘E$$”‘..«?{i§P-E¥.}E§%””§’$
gay sri. SA?YAE%fiA¥é§fi fiéagh, H€§§,
SEE .éE»§;a’*s’g§'{$§§?s{f2’§Ps, SE39; 2 FQR R3 £3; “,3
‘\
‘\.
ms!-1 (SOUR? OF KAENATAKA HIGH OF KARNfiTAKA HIGH COURT OF XAHNIATAKA HIGH COURT OF KARNATAKA RIGR COURT OF KARNATAKA HiGR CC
land was aat $h&Ei%figfifi by tfie petifiiaaer 33 far.
Tharafara, aha fiudgmgni aitefi by tag iggrfieg
manage: far the gatiiiangr is amt spp1ifi3bia £g’=
the caae an §an§. £5 a ngw claim is wafig §§y$m§”
the ‘§reacribefi. data, tfififi 33¢ 3§i¢f;j$§g$£nt, i§T?
applicable” Heace, ihe ,_§ai§n §reua§fi; is: ‘fi§t’
avaiiabla to the §9titéaa&f;r=
9. 59 far as “thg g1aat.”c¢ntentian is
cenaarnafi, tag iaarma§,§amn§ei;faf’%§é résgandant
submittad t§éé} in. t§§”x£fi3§§fifim§&a$&, the ”
ra$pandaat€u $55 “n&i5f E§éa } any gay :l3im*
firiginfii1y;’aé§eK$i _?ii:ag§ Wwas referred ta as
Anakal 3?aiukV-afififl*§é;:fia§» mentianefi aa lfiflfi in
res§e$t ¢f”»Sy,fi§yiEfE§i ?h&r%§az¢, fie aaéa an
“.3p§l§kaiiwg té”~gm5m§ ififi ¥il1a§3 35$ survey
‘: :$&ar,_%h&&3¢ xwspcfiéaat wha £93 iggarsnt amfi
il1it$r$t€f–%§ mafia sash mistakes and that
* taaaét fig ébmfifirmefi as 3 fffififi alaimfi
é
a1§e fieazned $$Ufi3$E. far the 3’ E%S§Qfid§fi€
x”» sfibmitted that ia the earlier %rit,g&ti:i9n which
rwa3 dififififififi $5 an ?*§ fievember 2S§1g waerein, a
aantaatiaa Q23 baan raifiafi by the gatiiiaaar that
an aggartunity za £:a$s–%xgmin% :he 3” re$§aadant