High Court Karnataka High Court

Sri Jayaram S/O Late Earanna vs State Of Karnataka on 7 August, 2008

Karnataka High Court
Sri Jayaram S/O Late Earanna vs State Of Karnataka on 7 August, 2008
Author: Huluvadi G.Ramesh
IN nm HIGH COURT OF KARNATAKA AT BANGALORE
named thisthe 7"aay «mm, 29%

Before

1HEHON'BLEMRJUS1ICE HULIJVADI G  : ' 

ma Pairs" 154" mass    '%

Bantam:

Sri Jayaram, 73 yrs
S/o late Earm

mam   _    V' Petiionet
(By Sri  E;  " 1' 
1 

  'V  .. ..... ..

   Kfwhifihavnn
   Circle

 (?>loBiuckDe\welop%0fiiccr
"'I'a£ukOfioes,KRi'm'am
fibre 560036

 mmcqmmm-* " omen

ZillaPmchaya,IIFloor

Visweswaraya Towers.

3??'

 



DrAmbedka'Veeflii

(By Sxi B Mafia', AGA)

Tia": Writ Petitinn is filed mag' Aztzéazzzfzaf 
praying to dkact respondents to fiat wfi fiw   WEV

ofpuqic wads 2:1 8jr.No.2flB and 1913 21 liivgintas
respect1vely,etc. _ ‘

WWW i T an % | u w
comply with 4§§dik2oo3 docidod on 1.6.2005
to nofiy the fin of public road in
sy.No.2m3 193″‘ and 10 gmtas mapecfivcty of

Hawcveuz, tinepeiifinnemneagaixonflte gomd

is nan-com-limes, mwet! ihe Dm’ ‘gm Bench of man can in

“oome:rapipznceed1:ngsinCCC 71012005. Bym orderdated 19.6.2096, the

W”

A
‘ Inrhecmmmcea,’ im£m1;empeaamcmanmy’
the me ‘n aocordmcc wsm law and if as is found am 3::

isenmled’ fm thesamnmaybcpaid.

comm: coat hm held an am is camplimce ma
mm,» the MM 5,
W m ham how am % » “ha
n1ay,w5i!it is the cue zina Puduyu so
actpke the we fafonuman 9 ” i am: land is

1uau:;4V,m,,,,,,,%V ” .:5,¢V_¥ .havmg_ ‘ fi1edob_ycct:om’ ‘ mmsea
um onty 1.423% _ fga’ fammon’ of the road and mace’
mm’ ofa;emaa,fmehe:% ‘ extent

Asupeaéisgg bymexmeuamtoouam, may have

W’

Pwms