Karnataka High Court
Smt Anitha vs State Of Karnataka on 12 March, 2008
III THE HIGH COURT OF KARNATAIA AT
-uuuunuunu-u-I-nun -- --V*""-'
m'I*mn'rn_w;*1:.n.2 1w my 93 £393,
'E'$IlI'\E'I'l
IIIPI Iufllulll
3..- ._ _. ..._._.
'i a i'i"E'lT; uuiaaw % _
wnrr PETITIOH NO.15?H4f2697[(§}$?flE;1_.:fl3' :. Y .
5@s:s=
saraaerraa,
ago an: nmnom.
fll§IT:f: as 1tmAna"""' *3
mo Hanan 119.1277. at! Q
I STAGE. J.F.NAGfl;H.
in-u' an: In In .1' .'
I DI"--Hull ' 1' ' V'
'E
MID:
1. mm CiF--i
nmpnnamrmn mam
cg.-:r._n;-.mm Am mrmm; ggmmgm
I: --nun--n.:.-g -- ------
mcfinmmvmm ma.aun.nnma,
R-*.=.'~'..'a..*a.*.:,-gt:-;'E*-.'.a.'5.-.s wz.
. % THE Abmcfafi.
mums ggeronoov nnmxrrmm,
oommmmm or mmmmm
3 azmvgn, man comes mm,
% sec om.
. mmhmmr nmwrou.
c' --nmgnu A urn-A snug;-av 1-Ina-nu: C\II_II|A
IEZIIII-I-'3 JIIIL' III!'-IDEHIY IIIIIUIKI W' 9
IQMNIJA §EflC'-E K713717573 3-257).
BAIIBBLORE B60 001. .. &P0llDl3!I'1'8
9'-.!'! 5!' Rs !l..I...._...'9- "013 _ -13. 1!! 1'9
-u -. ---r'
°K
\,
4___t.1.~.e 1e.-.-gar 1,15; t1'«.;: %n.-:1. ;!I..9t.st_;i.anI.:
'rule wnrr rmmou is mun UNDER ARTICLES 226
AND 227 or TI-IE O0N8'1"!'l'IJ'1'ION or INDIA Pmvma
mquggg mm _n;nm;I.m; gang: DATED oa;2oair,-
Panama 31* mm mm nmsmrmnmwmn Anumx«A+4:)jAs% %
==.'.=e:'.:. as 1'33 away. no 5 mm 1.4.9.995 99..%......% 'I'M _
run an Rmarozmmrrwmn ANlll:x--lI) Ann m'c.=. : V
. rnrrrrron comm on 7
HEARING nrsvonoup rmsnmr. '.rm%c[:,>U1u' HAD; 1'E__E~.,
'flu pg11ltjr_m_g- i_g_ ; acre: 20
_.._....I..... I... ' ¢fi::'. 'V'--.¢'|i:-u'.mV.'_'.¢o~:tnI4nn-Ifl _ In-n"'g..--n
fiuxmlu Ill _ 4 9; nxgnnmfluvuru uuugu.
mum aoiggug-' ma rupondaut. since
the ......, as it in . auuiIhn' ' n in
V 2.'uI;}a§\is§;.wrii"':sg:1:rtedtaott1epetitionea'tocnn'yonttua
huuinuu fur a goriod of 1c yum. 11:.
__ 'W'II:'$lJK V
Ifllmunu-Inna fill' In II'I|nIl- 1-'ha «IIIAN-I-Inrilnll lhllnfl in
sruullflunauv mu II null: uav lrvuu-no-can autumn Ina
mnt till March" ' §EI)4"" uni irmma tin 'lulu wan
traauadaslapoodlnaoeandaooorditglytlnanamewu
rujaclad.'I'l1epatit'mzlnrc11Al1:I:qadthaum1i:rofra_iacl.inn
"i
of lease court. in W.P.llo.2QD;:l007
remlttefl hack to the nuthoritar to dispose ofthg %
has been dhponod of on 22!06l2OCé7_
1.:-r;i._ar gag by t_h_I_I ggggg
#5:! éaiaafi oruwaw. '~-
which way egg; gthe land and
..,,...¢.....:7" ;'iL?1,"1 'cm 1'-39-.-.-.Iv.-'21..-.e
urn - - '4 ' a V' . of 1 c u ah. -c
purpm_a_nf Based on the shown
% 3, of that pump' ' am in that am of tho
'. assigned in the impugnod order by mom-ring an
c.arcuhr' dma 0510111970 in Int nude' in
'P !+T.r.=.15339!9.00'? dhgeugl. 4;. en 1!." F_e!_=.n;-xy 3903,
vwiuufiw I wv-wr-wI- wv-I unnu-
:____.____.a ___1__ .__._.__.1 1.__...;L_.7
"WT"5= fifi T-'Iii WIPUFI" um-I I---In Hr
rwisbnal Autlaorlty as per Immature -0'.
mm 2007 dntnd zzmeyzocrr A
mm b remitlaod to the T 7w L% ?%
I L_ ...._.;___.; '_ fiuI#*
.
in
parts’ am left open In ” V rINl’ lInI1′
authodwl , ._ A
5. dhpoaod of.
sd!-3-
…..