High Court Karnataka High Court

Sri K S Gurulingappa S/O K P … vs Secretary/Commissioner … on 22 October, 2008

Karnataka High Court
Sri K S Gurulingappa S/O K P … vs Secretary/Commissioner … on 22 October, 2008
Author: K.L.Manjunath
. ........... .. .v....-...mm mun ggugzr or KARNATAKA I-HGH coum or KARNATAKA man COURI ox: KARNATAKA HiGI-I COURY or KARNATAKA men c

EN THE HEEH COURT OF K33HfiTEKR, EHNQEDGRE.

mrmzz gr':-rm 'F'!-IE 2?" mm 132? arsmnszrz 2&0?

fiEFOR£

-ma E-§¥QN"ELE MR. JUSTICE  

u*.P.r:<:. 9934 or 20:»; ncI¢a -jv3z£:--s; __.'

BE'I'5fl'EE§'i :

SR1 . 1:. 3.. 52:13:; LI usxnma,
was ABOUT 49 'means,

Sm r:.y.szm2mm,. 4  
Rm Tsmilmumi cca:4oz'«'m ., --
EISREEHRLGX FQST, 2  
H.1:.m'rs =:'Aur.:nc_,.. 
2'-§":'SQRE }3I3TR1v£Z'3'.,  '

{By Szri 36:; 'S .' 3,. '
may :  ....  " " " ' " 3'
1.

szcfixrmxr:V::9saaéés:..§3s:;V’-iii::a§h.,’ ‘

i}EPAR’?}Et€T C1: RE’«»’Et€L1’E’;«
saw. !43’&RN3=fl’A.’6%;.

H. 3 sz;:m:z:z’s, ..mBEnm RCAB,
E;%%§GA’LfiRE —%A.5a e 92.1.

2.’ _$3w3′:*am,

23::-.!.~’;~. _ cm’ “31_R:RIGJ3..’1″It3£€

_

A1-§:.’s:=:.a§.:.zr.J.:_:r.a’L;n:, IJR.AMEEEI¢.’RR RGAE,
E”.’€’»§~31.”?J’«_=_iE;.iZ;a’3′-?.E -~ 56:2: 00:1.

ms 239?. cmwssmuan
Fm ,
” mi: Ass’r.cm»r1~r:ss1:.:::~:sa,
}Hz3::as:.zR.,. HYSGRE nxsmzcr.

1:} @133 TAEEILBAR,

HE3 E TALK,
H£G E,
HVSQRE BISTRICT.

:33; S’.F:Z,I=;.}CFfiéAR, I-ECG? FOR REFS.)

7′. Q . PETITIDRER

. . . RESPDRDENTS

‘§&§istéy$§a”th¢ peéiiiafier.

IGH COURT OF ICARNATAKA HIGH OF KARNAVAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH C

fiahsmay he is entitiafi .f¢r samgensatien at Othe

rate :35 :<:s.:2,m'::,:-~ per acre aiarzg with '§~a;eUm;z~.%U

at 32% §.s. ax eiigibla far grant af 5C§c:a$O$fCO–

iafifi ..

4. Since the 1an§._ is T_n¢t ,aw3i;ab;a,C

Qfifiéffifififif submits that °x$bvarfi$anfiOO mfiy be

éirectad ta éegasit tfieaceayafiaapién,

5. in thg. result; 1th§;_§Qi%’U§§tition is
aliawfid. _?h%u §§§g§%d§a%;A$$§.OCééfimissiener 13
fiiEfifitfifl”§é*§%é§§§Cu§§%%égfi§¢f{E#lu3 intarest at
22% §,.ai{ . .m.m.% within three
mmntha f£&m”ta§$§§@Ofi§r%§;E fiagasit and on prapar

iéantifisatiénfi ta: éha§ua ahsii ha isauaé by the

Sd/–

Judge