_ 7 'l"Es..Wrii' mum in filed mm An.226r'E7 afflie «Jim '-._~,_131>_5_ (;smmm cf Sims) Rules, rm wam the msponcum and on »r@stztic,an,s.!:sbeamttedmitewitiaouatiaaitialdepoai1,cac. IN THE HIGH COURT or KARNATAKA AT BANGAx,QRE I: .;.V _ 1'}'H:'HON"ELE MR JUSTICE £afHIfUVA}3i G " '; Writ mm" 5706 1 SmtNUmad¢wi, 42yrs W/oczxmdswekx _ V' V Rfa#32,BSKIIStagc 1 * malare 56e«m__ _ = _ - . Nowk/'a#45, * An}mapuIa' l£:LmhzR;aad._i; _ . av' ' V _ ~. " .... .. nmwnixpefieim mmmgmrmonmsmawmecmzmae the ORDER
Peum ‘ er ha sougt for a direction to 1i:e~r.=:.1pnndx H u
of site, and to calculate the compensation payafile
cmd1t’tothesamebyadmstmg’ ‘ a.eaamam:J§¢smdsdsea1k.amaa’: »
sfietobeallotted andmceivethe
Petauon’ ‘ er pumchmed _a site Be_Mmg.’.. j V v_ {m».114 :9′
30 x 40 ft. of the same was
dam’ g 1999. 931;: seesaag for auonmt of
theparties.
” _ A
asposmg of WP 293792001 and am matieta by
da£at£.._20.3;20lfi’, ‘ha impmed certain conditions in pa: 9, for such
_ x was acqumed’ winch’ was purchased prior’ to ‘ ‘”
‘ sitesaflcrvcufi cam’ .
Itisfi1esuhrnissimoffl1ecounMireprmcmingthcBDAthatthemis
~~xadelayofcig:tyca-sinseekingzsslief.
AV