W.?.§’~I{i2{)()’?
IN THE HIGH COURT OF KARKATAKA
CIRCUIT BENCH AT GULBARGA
mama THIS THE 1 mi 131;? or Ajfiéfifif . ::
BEFORE; 1 A. V4 i
THE I-!0!i’BLE MR.Jus’r1cE;” z{{;e.RAm;?,$§:%
W.P’.§i0. 1376
BETWEEN:
:’~§§%3E,E’:s§x?€{}A?PA,
:?e;::f>magéangzvaaén,ss:A;e:”A:%~e’AkE:R§_, _ ”
mzg-3:13A396?48:’YE;§Jas’;-v’*-‘.V__ »
R/{T} Maaagmszaivfia’v1:;;LAc3F:,._V ‘_ *
‘£3’:AS§AVéaNPx BAGSWADI “1”;’§.b.Ui~£,
BEJAPUR 1:>z:.s’m<;'r=;»;;__ H . …PE'E'I'E'10NER
{BY SRi sANCeAM«}1:s:»1 -C: '£'~'§}'T§L~,«
AND:
“1; ,_THE_”S’T’AfFfE OF KAR§¥£gT;§J<;A,
¥€§<1P"f€'ESEi\é'TE£} BY' ITS
8ECERE'PLAE'{ *:iO'~1C;oJvERNMENT,
' %-DEQAQTMENTAVQF'REVENUE,
Mms'.a;u:La£';~ac.,'.V,'*'
}3A'N(}ALORE»–j_– 1*;
_. THE A’£2£’}iT1QNAL SPECEAL mum
‘ “:g::Qu1si*E:’0N omcm,
..:”v.TJ’K;Fz.,ALAMATFi,
T ‘ mgavama BAGEWAEDI TALLIK,
– £:”–iJAPUR SESTRECT. ,.RESPONDEN’FS
T §§:§’:’ ‘SEE :~.4.;<u§v:AR, AGA FGR R4 85 2}
" V THIS WRET PETETEQN 91:21:: UNEJEER A.§f'E'iCLE:'S 1226 mm
22? GE? SQNSTETUTEON €39 i1'&Ii3§&. pmvzrea '22:: was}; 1:32
EMPUSNKE §J\«§'fisRE} 11%} Si} F-'AR AS THE §}EZ'§'1'I'E£}E\3ER $8
JSQENCERNEEB D31 39. E2?" E99'? FASS17§i¥.Z} B? R»? VIBE £§NNE';XE.§F€E~w
*4
§'
W' D F.i'I<:3.. i3'?€=z 200'?
2
B AND ALSO SET Asxafi THE ORDER PASSED BY THE
LEEARNED 1: ;mI:>L. CIVIL JUDGE (samba; A’? BIJARJR {N
Ivi§SC.CASE NO.14?/3063 {}”I”30.1Ex2{}Q6 VIBE ANNEXUREM
AND ETC.
‘£’HIS PETETEON COMING ON FOR PRE1,iEs’iii€§§ZY’V’..A’
MA*DEf;T__Pi§Z:__
HEARING IN E GRUUP, TEES BAY THE COURT
FOLLOWING:
Adjcmmment is simght. N0 g:f{>u1″1fii*.t0~
the zxxaiter. Herxce, the petifjsfi is tiismisséfi £§:i1″~-.nc–::~
§};{“{f}S€C1l?Z;i(}i1.” ”
fgéafigl
am”,-.,.z.
VN
M§”x?m/WAwm9:::w:gwww;mmw’wN..,.,.,. .. .