High Court Karnataka High Court

Sri Basavaiah vs Smt Gowramma on 15 May, 2008

Karnataka High Court
Sri Basavaiah vs Smt Gowramma on 15 May, 2008
Author: A.S.Bopanna
IN THE HIGH coum' OF 
DATED THIS THE 1::s?'f1 DzKY §F MAY   A
THE HON'BLEL'MR.  As Bdémha

MISCELLANEOUS /2003 (LAC)

BETWEEN :    
BASAVAIAH sie DAs.EGo§;z,D'A._ j V.

AGED ABOUT 8{!:'f(EAF3S"-. 'V ' « "

R/0 L€iKi£%Sfi:NDE2%$ "

KASABA H0315,    

TURUVEKERE TAI.;:.IK  " 

TUMKUR EEISTRICF-§.i?2'   APPELLANT

{By Sri :M B~ c}HA:stE:>R1;__ ciaijona, ADV. 3

' 'GQWRAMMA /1.0 GURUSIDDAIAH

AGED A13<3IJ'r~A'o YEARS
mo 1A;<:1<.a.$.'mDRA

KASAEA HOBLI

 _  TURUVEKERE TALUK
 A .fr;}MKU--R DISTRICT  RESPONDENTS

1 THIS A?PEAL IS FILED U/$3.54 OF THE LAND

x V __ACQUISlTION ACT READ WITH ORDER 41 RULE 1 OF CFC

‘ PRAYING TO SET ASIDE THE ORDER DATED 6.2.2008

PASSED IN LAC NOJ76/2007 ON THE FILE OF THE CIVIL
JUDGE (SR DN) & JMFC, TURUVEKERE.

This Appeal coming on far Grdcrs, this day, the Court
delivered the fciiowing :

r
I’:

Lmrned counsel for
withdraw the appeal the same
before the Court havin§g the same.

2. placm on reomd.

af. The rcgistly is

is to the learned counsel for doing
the ‘ «V U s

sa/-N-1»
% .Y Iudgé