KAMIATAKA HIGH COURI' OF KARNATAKA a-IGH coma op g(,qgNA3-AKA 54131.. ' 'n\:vr'I uuum ur nnxmnuusn HIUH LQUKI UP KARNATAKA HIGH COURT OF -1- IN THE HIGH COURT OF KARHATAKA, BANGALORE DATED THIS THE 29'" DAY OF JULY Bmmm " THE HOIPBLE MR. JUSTICE
1 smnnvmnwummamfl
310 mm
mm amour L n =
ace: ma.1cUL’rUR:m * *
moAmm:LE. , x k
my 8ri ;- )
. . {rm i_zs*i=?;x*1€”m’ or
mm z>3mmr<}cumsIoNm
&
% § « om
ANEEAL,
…… ……… .. ……………\.. ruun x.f..rr««1_g(: ur mmmmm HIGH COURT os KARNATAKA HIGH COURT or KARNATAKA HIGH court or mRNAfAk:WWWm
H16!-I C
-4..
ctxltzivatien. Thus, these. diaplaced pa:-sons have rm
peutsoxm in bafiore this Court soaking the
refief.
S_!r.Ha.-119, which is The said
land faces up In the It ‘3
the:rea1’tm’. um-as land and the
mad. is that tin
the persons who are
the fmmge to the
pa!:ifianer”s 3 ‘no am Ins occupéed tb
heim xutharitiau can never grant
up patw shops on the fiootpath.
petitioner”: land is inmct and h’:
A mm in not disturbed. On the mm
that pm-sans could occupy the foot-path
% the pemmer frontage no writ much less a
of muzndnnnn could be isuuad as on the am of