‘wva wwmmmmmwmmwm asnwwmw wvwwmsr we uwanm-uruurumu-u Iuenwnnvnsn VusVnuruaImIxw we nw-mus”-nu-wwu cum-an muewxvwmmmu wmn uw~»,-auawrunrum-new um»;-9; W WW3″;
r- ., -‘.~: .- nu
“a a *g§§%§§L.?fiLa§ §?é 23%
.%wW%3 W’f”‘ mwmnmwmmnwa Mawrm %t#V9si<"'fis¢-93$§:r5
M
1'!
Efi ?¥" 33$" fifigg? @? K£"§§?%E£g %£§%R%$§§,
§RT£§ ?fi§S TEE $Tfi Sfi? 3? é?R§L 2E§§.",
Eififififi
TBS H%§'§L£ gag 3§2?:$a ;.§&a§¥&fi§"$§§§?a
%x?u§$s?§§? g? 2¢%§;aLa~§$S$'
E$T¥EEfi
5'E§h§$%@%§§ $£§fi
35% Efifififififii _
35%? fifiT%§$$§T§¥'p
@m&fimfl$,%W$Mf%£&W
..r a ..:m.
fifigfifiififi KfifiRfi§R “_
-5
gay 3:; Lg$3HA?Lg§.§§£§¢:&?$3:
REG 2
? 3 §a§§&?$x§% .% _ .
$a3$x%a3.a? :%3’sa$§a%ga¥
awwmfifiw
5-3
mi}
azj ;’;%.”.¥ 73:3 z’-N?
wemsfiifl
mm
£5.
W W
wt;
0
m
E
%%fl%§&§@E
2 ?E$ §§§QT? $$%%é3$:$%§R
®§?:c£ as fag-§$E§?¥ flfififiififiififififi
$5 %$%§g;$E£Y._ ‘”
3; $3; cH£%aM§g’
‘a$$fi§§§ Efi§¥fi;S%$¥¥§;§
“EfiK£R%$§K§&&§% 2 %z?x:
‘=§$»§a§§§Aa$A
Vggg $:i[§&?¥%§afi?§§§ §Z%$E; fi$$§§
v .’?HZ3 §}?’ §ZL$¥ ¥§§£E &E?ZC&£§ 33$ fififi 2
?KE’$§§E.§TfiTEQ§ $5 Efifiifi TQ €R§& gfifi RE?
?fi§ giifi ffi ?HE §E$?$§§”??
§RGQ§$§§§$S GE ?§§ ?ELE Q? EES§§§fiE§? Kfigfi £3?
ammm Mwwflfi WE’ e&W<*&mW=.zMfisWm'u-ea mm.w~:2ss wwjmrmm wwe flWU"'flI}i4mInMA£9"'a.»’.;’ ¢§raI§§.r:§g_tri:{‘s”é:§;ggj,’*ai;_
the Court made the fo11c>wiVm3_;–
Learned H.C.G.9’…._ 3;-as :-§.izje:ftgd “‘i:.a take notice
far re3§cndents.V
2. ‘I’h§.«” ‘V Karnataka-1
Revenue fio be mjactad on
the g:<§:,;nr;S_ Efitches withmt issuing
ncrtice ta tne petiticn also,
pfititfiuigg-' any reasbns fer the
agiéyé V – ' V
x#i1t1:. ";."_'*r&1}11star:<:es, the petition stars:
Sd/34
Judge