…… ………._ ….- …………w. ruurl ..-A.m_;u ur mxmumm men COURT or KARNATAKA user: COURT or XARNATAKA men COURT or KARNATAKA user: Ci
..1.
IE} ‘1″HE HIEH CGHRT OF ICP:.R1*3ETPaKP:. Pf!’ BAN8.P§LORE
mama ‘I’!-HS mm 36*’ um’ my guns .2’e($js–._V”‘–,_
magmas A 4. a
new H«:::a:’m.E m=:.3§I$.T,3CE ;;:;’iTc’.~1=1{1k’!’ii’L
wax? azrxrxan Ns.3;a§B.éE73¢aé’§5§;_*¢g
BETWEEN
39:1 sznnfiwrn _
am HAKLI $InnEGVn%:I:~A’–.
AQEE AEQUT_?fl vnAR5 “g.,~_
nssxnzwc; AT”‘:-maxim; }no1:;3:.jv1_LLA:sE
VEERfl?AKSHAPURA’H§B£Yra””vE
ct~m::=:A33ATm”‘Tmt;K’* . –
3az~:~a”s2*é;*:;:§;r3E }1_£JR?x£.»~”DI«3TB1£3_’___VV.L .PE’I’ITIONER
:3? §;s?sv:é;§c1A-rEs:
‘aéisatgnh
* ., %?;3a4ama:§;¢L?;a1&”-r;f2&;’:,£:K
2 SR£x§HIMM#fifiH”
530′ ‘?§DTT’J?’…FP}’5;_V ‘
‘£aHaMnaaaan.T:
aE?3£fiEfiTE3 BY ITS CHAIKMAR
A2331} mafia?’ 63- ”
_ MA s3R}’iK?:£~L§§i?;’hE;'{
3 Knxaamcan Hang? £_7
fxannxasxnhn mahama
3R1″
_ ..4’§£B§2§3fiJgORE DI smw
»_;, . 2SfO”:HQQBBE0wflA
‘«-_”A$EnuABuu? 45 YEARS
3?;E3’IBII$I_f_§ HI’ J Y VILERSE
w’=.gn:La5cHm HBEUY
.:.:m=»:mmm mum:
a”.fimmGfiL9RE nmfimm nxswaxcw
4 331 anxvaxma
axe Hmfiwaaowna
HAJGR
REEIEIHG BASKBIBE 0? .w-_V__u,
K$TE Ansnmsvn swan? ?sMrLs ;=. A*.;»’~.–
CHEflfiAEATH& ..R$$PQfiBSfiT3 ‘
:2? 59.1 NADIGR SI-§’I’v!Fr£i¢J3.II.IIiII3;’F\;a’?.?iI*’s; xi’:
331 M sxxvaeaa, A§v.yrs3~a3 *_ ‘ ‘j.j%;
:32: mean & a=IITHmNAN12__A ‘-2; R, ».z-fox».
wax? PETITIGR IE *3zasn .u&n3n: fixfrcnss 226
EH3 227 GF THE cousrlfawicw GE-1flBIAgPaA¥XMG TO
Quasa $33 IMPUQNEB 633:3 DATED 13~1z~2ea2 PASEEE
BY a~i YIEE AuwgxUaa+cV1H~$o_FAx as IT RELATES $9
5233? or nccurnficv-azgfirs Iaurxvnua er BHBBRAIKH
-x-3 wzwx RESPE£T’TQ may aamfi HEARING sv.no.22;1
Hm3:JR1m3_*~5_ ;=.::’£iE’3–..’13’3″..;,.§£J_:~I’:*;ha’~.=.,_MD m mvoua or
TH1nMx1AH’;3+2¢zw:vfi “a$sFEg:; TD mama Baaxzfis
sv.Na,24J1nfH3Rsax:m; 3 ASKS 32 GUNTA£ .ANn Lana
3333135 ,s¥;He.1ia}Tfi._$3& ‘EXTENT or 4 Acass 20
(;:.:mI*r1=-.$ ‘-,~:2%§’ 3.;_§ ‘LLY vi: Lama man ccxssgunnwav
annow- THE ESPn::Am1aH”WFoxM No.1 FILED 3? THE
?HTIT10HER SETH RESPECT as THESE sunvzv NBMBERS
ANE_F$R’$RAflT.fiE sgca QTHER RELIEFS.
I1–*.s’r:3:’::;i:;f: cm-sztm nu ma E-IfiAEING ‘3’:-:15
swag TEE gcunm Hana ran FULLOWIRG:
€31?-2.333
2″ respandant and 3”
uul-I Luv!!! 0!’ KAENATAKA HIGH OF KARNAWLKA HIGH COURT OF KARNATAKA HIGH COURT OF KAINATAXA HIGH COURT OF KARNATAKA HIGH CC
:’:IVIVrIa:3Vpcnd.é2:1.%éclvfiirfitéz be thcz rival tenants and the
is the land wner. ‘fha p¢titienex:
‘I.a§fiI:3§§g¢§d§nts 2 and 3 have filed their
I fear registration of occupancy rights
“fi*IIs;Ié§act cf the land in quaatican. All the
a”I..$é’§xg:i:ir.:atians filad by them have came up fax:
zransmeratian bafore the band ‘i’ribuna1 on
luv:-1 COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-KGB COURT OF KARNATAKA EH6!-l COURT OF KARNATAKA WGH CO
.mg-
can mm file and in strict cczmpliancg–.___a£ the
ralavant pravisizms er the Land §?.ia.fc:rn2sj”‘;§g”:«t;’;’.,’4I de
mt find any exrar car illegality igt:—~–g:.s
such nu: I find any jL:3t;’L_,ffi<:_«;lf:i4r:fn""€#r:._'§;<'$6dV'_'A§:{Jufid,#'"~
ta int,-zarfere: with the é'r:_':"«:i§':.* f§,{a.g_5Ce,:;§ "
the Land Tribunal, 7R.agaanéi§aEam. fine
writ petition filed p$ti._f.ic}na§fi; is liable
ta ha fiismissad de.i_%.r<:;i~'£iC"::;ff.VVCfi1a:it. A H
4. ?gtitian”§t;§a$-§i§wisg§5.
i;5zz’d;é:*a*>,a.Cd “é:¢:.c46£?i3iV..h;,tvi3?; V
Sd/-
Judge
ESE