~ 'm;, m"1"'EAA$8'I'S.,A;§'§£8.} Rf 'rm mm; mam QF Kmztaxraxa, BAHGfiL€2R:E-- .V: mama ms Trw 23%: my 9? xfivaamggfé @' * THE I~iQI§'BLE £sam.L}IIS'1';7Vi*5?fE\.~3}S.£'\"i"i'3?'iL'.., WRYI' mmzan 2:9. 0? 2310 gamma}? : 1.
 SE3..B.§LE§{.¥I*l’WAPP£
swag DEAD 3? ms
mg $§£’1?.Se:9££I;=Jz’1%:’*;?’zfis.’i?_I-12′ %
mg:
1(3)
lit}; 53,m*§.?§.Emf;;-» ~ ‘
AGE:’$3 
my $RI.:§;’3a.,?Ra¥az§R;é’ ”
. .s«_A<:+§: 4.3 _
% £33 asmfiavm
" kjagzggsejmam
 ,§§L}} E} G §§IhEt
B I
3931;}, HGSKGTE T3121 K
n ; %3'F'I'AZ;IIK GHER3
B.Kfi%VIGC3'{3Bfis., fisllfif. FGR
 RE HfiR'I'3 S Bifiififfifi
E£a§¥E§L{3R1E
3* $EI§k§.$.§&J AVELU
SECE fifififi 3'? LEE
2:3; $§I&K. A1?A KARAYMQE;
gm {ATE 1 amine
$3.31, 3135351? Rear: ..
yaiyfiazfiamrmm ”
mzmamnfi ~ 568 $91′
3, $R£Y.R&§A$HEKARA
31′ Q §Ev &, 33-‘??? “V
Bmammzx mm; ” % ‘.
ESRLR.KImm, x
‘§’}7.i§”‘writj; Arcicle 225 amt
22′?’ sf 1&2: _€2alna:€31t;z§¢fi;..%;:e?f prayirxg to issue a writ
in tha 565. the impugnw ax-tier
pasaafi by tb.e%VR1″§atéfi,.8;-$32613 Vififi mm”? and em.
cm fag ymfimfinam hcaring
% A £L§;2E_.;__3
AGe t Pleadfi is éirectad we take
‘ ” H &§’~:z4aswzfim1t $3.1,
2. Q1-czier by the Asaiatant Cemégsiscaner,
‘ Ba;:ga1x3re rm-:21 Sub+~d.is:isian’ ma tftua competent
autimrity umiar Swtisn ?”?A sf fix Karnataim Law
A”
Raferma Act, 1961 7% aaim in qurfitimn in tm writ
petifisn. 33; the mid arfleg tk sfiaasistant
has ragectazi tfm appxicatmm filed by tha
Farm i’I¢3.’§’fi under Ssmfima “?”?A. ‘”
Refarms Pact ¢Ia%1f’ ‘ 3% want cf T ” ‘
mfice ai the seam me under
seem’ :1 H542} afthe Act, 1951
ta magma ia aypealabga
hefbrse
é. mega; aasf {Em Kamamm
it am that, any aréer passed
aatrmritgz mum- Sacticn 73% is
the Renmm A§pe1Iat:e Tribuml.
V _ thifi wfit yefitisrz 5% zlismisseci f
‘4 3:3 tkm p3!3′.fis’5z% ta fik an apgl as
” my Smiling 113(2) at £214: Kamataka
Refsarms fiat fire the Rexaanue Appeflam
i\/
Trfiauxml. it 53 open tn: the getitizenm bi: sass}: atamgfiigmt’
csf {Em 135% spmzt in pzmamztizag tliis writ.
ttaiacauz-:,w1n*mee1m
5. Lmmaa Ga fig 2:3
fik mama sf —