"g.~.::_:
at-ou....;u.i -u-.u.a«,-u.-nu . o 4-1.-u-on ~r;-,u.-Q-aunt-ma-I.l'I-9;. II-Ij'I.II'IJTi"'I
um EC!" RT 1-' 1u1x<n51nn..=.~.fiT .I:m.uum..uRE
mmxn ms THE mam DAY or MARCH 2003
BEFORE
'THE HoN=13L.E ma. JUSTICE AJIT J Guwni, L
u.ru.a-~n-"r~ nus:--1~'rrr-rnn hr- AER rug! orviiarI.5i'E:*,_t:!I::§¢'mf"r:!1 . '
BEIWE-EH :
Sri K..C:1*fl1d:¢gow&a,
Sm Kakagwda,
Aged about ESE! yemwm,
1"".l I- 1-.=-.._....-..,_. n.1r..,..1.:I...., Ir'... .. .. .. --
H; u .ru1.¢jJp::.,, 11u.u.u.uI.u. Amun, -
Mandya Difit:1'i(:t..
%
.I'_"I'fi
Jill):
I ~ 'Hm Sfiate cff .. _ H
I-"C32.-:=g+1.'wx3a:1V:'a;t.';t'_.rr:*.-'1' by
Rmmnua " "
IW: '|"$..-fi'|'l.'I".._..... A. 'V
.i'-3-1..D1.-LI.HiHI~.fl,* V ' ' '.
Bmaiahw
V _ . amrda,
M:émd;y'aV_'DifitV-T:; Mandya.
3,. r of I.-and Records,
'Disét., Iuiandya.
' I~*'51*i_.Ratnuja1en'iahrna, Sins Kalegowcla,
aizuaut 52 years,
R)' 134' Plugupa, Maddur Taluk.
" ;u;1andya mm-1.2:. ...RESPC)NDEHTS
AA » fjfiri c+m1an»urasneamra1an, Arm for R1 to R3)
of mu
"'u'Ir'.'P in filed under '£26 227' of
C.n::nstflt11ticn11 of India praying to direct the M to fix the
baurnciary -mi' flaw pcstit.io11err and R2 as per petition doécl
%@ '."é!?i3'.utf;l|E!L.1'.9"Z""? by Lhe .rm'!,-er af
dateci u;I}r2.fl:E£.2flD3 made in Appeal No.26! 3
finn:;m1n:'ea-E tr: ti:11=:."I?uI"ri't"1"-'4':-.a?:i't;io1'1. K A
'hfllifl W.P r::nmJ.rJg' on for pz:e1uw% X' % k
1-Amy' 1'-1v'u-.1 Irma-:1-v-1' 'l"I"|l3l*fl 'l"1'-nu I .
Lul..«I.'I.: 1-n«I4'R~l'l-sI».I.I~ -u |Io-I--Ila-I J-Tn'-hI&A'l'Vl-L-la! I V
Pnwsfitmmaahaalcar. leaarnom-d for
delatimm of Respondent ofi zficord.
Raapzmcflcnt N-r.s-.”r is, _ deletfiad V ‘b ~
AGA is directad
m mm mggicg 1 ta 3.
“t_:L_n1;;a:- is 1; :1;-are was a
pg
.L’I_ ._
x V Kappa village, Kappa
1’fiobl;i,’.”f:-1a.iifiuf.VTaIuk. Lvlandya Ilzistrkzt. It is the case of
gmfifififiilar tflhat the second respondent directed the
Z3!-h-lulv-I J~’&9’IP
-.+. 4″+’~=.’.I¥-‘-?=-=}«,~a:z:-.,.r.*..;-.2-aw to m 1.219; Lemfieum 92’ tm 19.21-r’i.a at
H ‘tim1ar an wceil a his, br::at.t1er” %, pursuant in 1:113 said
partitisrm dmd dated 22..O8m199’.«”. The gt-ietvanec of the w
1’9:/;
—fl”? ‘
_ :;r2=«3Eg:;:3l:=:::..=:«..
pe=t:ifj.«:me1’ fin izhat the orciar paaaaci by
I’EHj[JI:il.”fII’iE1’11; is not being given efiisct to. Harms this writ?
patitiaaaxx far a. dhmstion to the third ”
irnplam-mt. the ordezr of the asecumi ‘ L” %
4%.. mmnously such a di1’ectio1}i«A{:£§f_tm-V:>t
iI1EE1′.’uU.¢}’.l as; thixae Court act”‘fi.;l! ‘Q1
M»-$1.-i..l.*L» Lfl ti’:-.3 srfiar $1′ re-gsg:-::na~1e£’s.t..¢.2.
to make
E?
iuu1.uuuaut
implemam. ” a’-2111 tion is given,
the m2«c:mi;y:1 ponsiduar the same, having
regarcl mo at Anraexure-B dated
diapused of
M1j.t’3é,Vi3ii.§§xndraaInekaraiah, leamea AGA is
I ma file mm of a within four weeks.
“9
£4
“-m.
1