mil-n
IN THE men coum’ or-‘ KARIIATAKA AT BANGALQRE
mma T!-HS ‘I”HE rrm my <33' AuGU3*2* 'A ~ I
Bsma-3;
rm nmmw « % _
Smt.Bayyamw.
WloB.V.Shanaazma,:””‘ _ 1
Agecl aboutffi
RIG
Kaaaba V
(BY srs.H;m.aap¢;1,A.ay;{;3%%
«_ 3 Veznlmtaahmnappa,
~. Agw abeut ‘.70 ymrs,
– jR;a%N::;45,2ndcms,
Bygflffgeihpfiefioad,
Ashram},
Bawbre.
A “ii Special Land Acquiaiticm. Qfiner
% Karnamlm Imtumiazmm
Developmsrxt Baard, No.3,
in Cmaa, Kheni Buimm,
3” F190 ,
Bmxorée-550 009.
…Respotmenm
Tm mm is med under Ordsm 4-3 Rule 1(s-}”e§’_”tP§},
1908 praying to set aazidae: the common ~_’_:>1’3′.
I.A.Noa.2 and 4 dame! 29.01.2009 and .I{A§No;Q 4_
3% by the appellant herein fiar the .. ‘
Injunx:1:ian against the 235 raapoir-zdent, .
Tifi REA co:m’ on for ‘the J
aauvemdthesamwang; %
4-way».-an
T12 learfi has E% a
mm at€lti”%. t1″‘-3?’; dismiasad as
‘ _’a%pvaaI is d?nm1as’ ed as
witmraam. . 17.03.2010 ordaw.-1
Sc!/-‘
RIDGE