HIGH COURT OF KARNATAXA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H15;-| {
N!
'Lu? L
#3 we
1
$3 Efééa IEQH $GUR'E" C3? K£RjE¥fi'i'APCA AT EB.l'3Gfi..J}GRE
GA,'§"§'.,.$ TE: I3 THE 1'?"'~'H BAY GP
BE FORE
mg I-szalmmtr Magasficg K "
P:E%'IEW pagzfiars mt.
'E, % V V_ ,»,W;
wgw PETITIGN Eggs 01+' 2693 {LR}
it
*
52%;’: Bznrgsazg }£c*.sj:;:€-E’: _ _ .
:25 :7: :L:;’rE’~;.3.u%z::?*s.A: :-::.:;m;:.z’a–.” ‘V
$3333 «-’33;B£¥”E;1f3,5_*;’. ’25 V .
:=<:;::";'a::L*_ .§,'§.§z;"?3$%I'2"i » *é:I:;§$;;3E, ?J'§EI§I *rALu1<,
é3%.':s::€§:*v.,%:'.;:E:*;:£<.:r.:.:t*,1'___' "
}.-.4
§*'{31T{"E'A"3z'£'{f3?3*3'l'i'a?3g ' —
L.«'-%:'.i.'EZ *'z:nsas';3.a* §i'i.Ii1':E;§'§:e
:'§B:ff?';TfI'_ '?3 E"E.?=.R$;,
£2 fiJ'_.E"*.£*'€.f£;'21'€':.,_» *2::.2;:,z&;%E,"'I§IsU§I TAMK,
::;"s:z*g:r:Fz=.&.'V _
'.33 in H3
N 13,} 'M, 33:3
12%;? tiff'; iv-Ni
~.. .
$33
.. til:
%°.’.;1 I»? €53
53:» _E’..IE.JLT . % §%;zfié:’.::L_f:’A
s-smzm
;w3;?’t:.,%*£s3*:::?:%r..
?:I.a.E?¥tf§:Z::i V:;L.»§E, mam: TAL’L«”I{,
.V :g:>:;P”z .. ::.’;:3″m:sT;,
. .. . Pfl’I’.I”IOl&3
HIGH COURT OF KARNATAKAHIGH COURT OF KARNATAKA BIG!-I COURT OF KARNATAKAHIGH 1
HIGH COURT OF KARNATAKA HSGH OF KARNATAKA
2
KE?fi£$EHTE§ BY IE5 §ECRET&RY
EE?Efi§E EE?&RTKN?,
M.§,B¥IL§IRG,
Efiwfifififlfifififl RGAS;
Efifififilfifii 1.
Z@fiE ?REE§N§L
§EU?E ?flL§K;
¥¥§§E
33 E?$ SECRETARE.
N1
3 .%%Afi?E?fiEfi§fiEBHfi 33%?
§ Wfifi EECE&SEB BY EXS LR
3&5 SE~§,’I2«I..%¥.Px.3.*’:’-1″;Ii%fi«f3~’g/”””‘
‘z»2’.9.r:c.:.6′;€2″$;;G:’$>
gnezm sgzzmgm 32 $23′ L33
:; 12% :€:,1v.V:=zaa.3.fi.6-,a’v2.&:z:r;. ‘
35:1? 3:-mt
,;%.:;’;§§.m’ii__A3;:::avi*’ ‘
1- }$’;Q§}§ ‘=E;I:EVOC3’§.;…R=”;ZLL.%GE
:’..::;_:s*;.?:’§::_.V ‘:f.3.4L’5’E{4VEa%€1’: _;’i2’2_I3E’RI€T,
3%: 3; $2. ‘ Hm?
z=::-‘gem ?>.a€:.a:.r.%: V413 mags,
_ :.;;%.*:”§ E §ABHA2¢£EHA BEAT
3:5: mas, Azgvcsm vzzmsg,
*s’:s’:::’%:’sf3:. mnux Arm ms’mIa:’:::,
A ,3′:~2. s: 1;’: 3 ;:::A;’r.§€:svI:»:mm§
*”$§Efi fififlfif 38 YEARS,
EKG LEEE EfiE§THE§RQfiRN£BHk BHET
Rffif fiflfifi, E£EVQQR Vfifilfififi,
§§fiPZ T§L3K ARE DESTRIST,
i Eaiiv} Smflfififififfi
fifififi EBQHT §§ EEARE,
SSS LATE AfifiNT§APAfiERRfiEH% §HAT
EFRT Rfififig ALE?GfiR VILLAEE;
¥§§FE TALUK fififi DISTRICT,
4 ‘%:.z_’T.E”‘.zT’..Ea§& E€EL”&.’T.?Li’A
LATE ‘.E”.3«iE.{.1’§13 MSQLYA
YEEE. ?:.§i}'{.’?T ‘-éé EEAEE;
-5:? F~.3*’.;E’«.?%;”$€3§é.. VILLAGE
E ‘E’§s.z’I;?J’Z<Z EEQB EIS"E'R.'ZCT.
* 3:43 'Ira 22";
r
431%
I
A
my ‘:.==~.:z«:: R… 2€.§w., E-13$? 3 I
-.-.-..-.—-.«~.».-a..-a
F.E”i’I’£E’E§ PE”fETE€3;~_f”‘-I_S–.._E’ILEI’}}.Uffi an RULE
2. {:23 523%, ymyme F233 V”-:~;Ev:E:e” ”’::§’ :33
as.BE’as’.I;¥.mm:’:£ a2<i§::.T' .%D}§$1'i~i§.E "'-.fS:§'l'*F;D 1'z—-s'.?-2&0?
@5533 ms: 9? m£"2<,3t:.s:3:f:g:é:.': ';..E:{LE GE 1%
zzazras' * mg max»: =$€..¥{I?;*}?""f.3'§-' jji.2;3ms.§_:a;;” gmaamm .
€53-3’»v E54; 2’e.a’z*13;*.;%f:;::3s2e. Wcmmma ms: F03.
Amzzsszgrg –:j_%2*;:§z:s5’* » ;;.::;_.«1″«V.::=z–§}.?; ‘mtmsr MADE THE
::*”::,§;m:ea*z2::;.’s’:VI_ –
Egfgj ‘fiéigig pemicn, the pwstitiancrs
I am arder daiimi: £327.07 pasmd in
$9 far as it ralatas to Sxzrvey
fi’aa.’73§:2*,E3v:II%::i éhe axtent «of 4 Garza is comzexrned.
I ‘The gefifianam fified application for gani:
éf 9m:”§.:§a.r1:::§’ rights mar varisus landa including;
‘cétéa Rand ‘amaring mzwey §’3£.’¥.’?3f2§ mawuring 9.29
HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH C
W
HIGH COURT OF KARNATAKA HlG1’|A G0f3RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
Q
i’.3€I’1i3§ Ehe Land Tribunal grgnted
@csu§:xam%3:*” rights 3&1 {away 0:’ this §¢titi()I1a’ifé}:f’$.!:l:’;f” T71’1¢
lewd avmfizr-Emamlaa Paémanabha
¥éZPJ’€m2.?%532,F8§ qumfianigg fi::g*,’.
iané Tri§§3.2itai. Said. wrét_4’p¢§fi’;i{:§fl
numemmz. as §£;.F.Nc.2io’;7§*[9;ag93%%%ai;c r want
:?m~sug’§ varisus “‘ i’:é%’:*1,1:%’;_s;.:_’ N Refarrm
fi;.p§r:£éLaita=.:. this Court
sat asifig” Tribunal in
back the matter
3% again) by ma order
fiaggssiii? wcupancy rights in favour
” V. the ¢1’1tiI”¢ extent cf 29 cams
:’?’3,/’29. Qumafiening the erdcr sf the
Lagié; §2′.R§a.3.fi}’%3 was film befera this
Efiis Court, by film Q-rdar da.teci:17.’7.G’?
caf aha “writ pefifiank While dispmaixzg ef,
{imifi ardamd thai iha pefifinnma herein are
HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH C
7
::.{3z:s»=aq3_:r3mTl3«’} ihfi mder 0f the land Tzfiunal
§aimi:2?15,Q2 is restnrefi in rmmxst
af 29 mm 32!: survey r¢u[m;i2~§
Caiicfiffifii. Ream: $1′ thfi ordcr::”§’aV.1s§::3¢:i”*«.by’A
&a€¢d:1?.’?a§7 in wm~zedOO:O§g§3
£%.$C$rdi3§g1§F; ~;§Zicv%§é?’€,?:’£_’.fitit;én ?E§”3;1l0’Wfid.
‘$2312 . 12 . 05