urn :1-IDII U:-u:r'IaUr\
. nu. . muulfg. yr ru-mmntnlv-\ HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COUR
,1-
9: mm mm: com: 01-' KARHATAKA, mmcsamoma
amen THIS THE 11* am OF AUGUST 24pi':fs%
BEFORE
Ti-IE HQNBLE 1sm..1Usmta~ 'A
u-an-mu-nu» mmmmmmm unu-
1 SIETAHKAVIFHA T A
131:': fiSHWA ¥ _ c:EIAR; ..
AGEHAB-OT3_'l"1!_.4YL.!!1i$:'~«: % ~ "
N0: 54, H£iL£I3ENAE{AE£I'VII;LAGEv-.....V~
DEVARE.-fiELEE.TA£U._E§_ " .
f>3§«'3Ti~?I€:T
. .... " '*NER
(By are : 'as; ADV.)
nnupnnauuuolln
A «_ mm
A JDEmjm*m:sm +::>1mouuERcE
.
‘ REPT… Bar’ :53 8EC.’1RETARY
na.s.mn.9mG
mxmmnm-at
‘ ‘Sf ‘A Samba GECJLOGISI’ tnmmmm}
%. ” mapaxnmm or nmms AHB (moms?
9:: aamvams »
EQMR 56:9. 101
M ‘ ~ 3 amazon GEOLOGIBT
DE m {EFF BEDIE3 AM} GEC}LOG’ft”
IQTH QORS-8, VI$VE8WARA L§LYCiU’1’
OPP APKC YARI}, M.G.R{‘}AI}
C mWR
. uwuuus so-u u\r1Is\l’l”IlF|I\l”l lH\Jl”1 VVIUKE lull” RRKIVHIHNA HI’?-H
-2-
C %Hm BISTMCT
RESPOHDENT5 ._
[By3ri:MBPR&BI-IAK&R,ACn°L)
THIS WRIT FE”i’I’I*IUH is man mmga £&iéTit”.iI;;’3§?;”’22:§
AND T37 BF Tfi C-O!i’£’:’E’2’I’EI’l’I€3!¥ GP
mm-cm’ 1m 2m & am) Rmmmmm A~fiGN$HJ ERnTEE’
Apmxmnan mm BY THE mrzrzcmaa on 2a.1*1.’2rm~. ‘
FOR ” atmnme STGHE * _QT¥.¥;5.RR’r’II’I(}, at
s*:’.1»zo.251. mgsmma To A1\f=E.X’I’ERT’*£}§”‘A1sA(iRE so
avnrms swamp M _ vm.AGE,
svzmEmImLL1 HOBLI, *i.?%§II)I§3=A.!iI)£; “won AT
a.rx1m:maE-a..
‘THIS PE’I*f1’IO-1’! cogutxzflaoi-it p5o1é.”‘;:~R*:}3=:t3 THIS DAY,
THE mam I¥:1e1;.<:)w:1wi"3";j V' %
A _L
" this writ petitian
wemg' firm _ d1rec1:mg' ' 2M and am
applirsatison mad by the
'V .'A1xi;E3""e35 for "B Stanza
meaauring an mutant of 1 acre 20
at Varalakonda v1l1agc' , Sasmuenalaam
% -Hfibli, Gamhanaa Taluk.
2.. fin such an applicaténn being @113 in tin
fr:-rnl, tfm Senicar Gmlogist addrmaed as lettar
‘both-;~Tahsi1:iarasperAnnexure-Caeekirxgaertain
x/
– —— v- –«mm-»—an rmm uuugsq. gr mmmnm men COURT or KARNATAKA HIGH COURT. or KARNATAKA men COURT or XARNATAKA H161-I coux
..3..
informticm and Ne Obfiotizm Ceafificam. The
of the pet:§3.i:mm’ is if the said imsomgann a0ug.’§t”
not gnaw,’ it is dcaemcd to have been sanctxzmd’
thaugh «rm autiwrities have V
appl1n:a.’ flan at’ the Fatitinnew ” ». «. ”
3, me warm the Deputy dated
s,3.2c:ne:1¢5 has sf or mm-.:w:i:ng
cf $3:-we anti cannot. be
form and hem safiafind an
the authur1tm’ ‘ are legally bound in
_mm§it§m* appficatrion and pass appropriate
Zawrdanae with law. If there is any
for grarat at me, they are mm a legal
, r”3’t:\1i§ga5:3n ta infiarm the petittionecr the raamn why hm-
‘gwacaaan cannot be rzensiderad. Hanoe, I pass the
\>/
§oIbw?q: