wvrtl-I’lI\l”§ mun uwwaq mi: KAKNATKKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA MG
1-! COUR1
IN THE HIGH C0111?!’ 0? K&fiilfi.TAKA AT BAHG§.L€flE
flared Ems the 2?” day n.-2:? February 2399
S§FDRE
‘THE rmu’m.3 ma. 1i:s’rzcEfi’;’s:ma;x§ : :’
sax xvi as Aswgm
g/on nzresescwm – A
AGED mm azvems
Mls. CARE t”.’£}FEEf’§'”R.§$E!ES~~” %
2.-:3. man, ‘$311K’?-§;%GAL’JR_
msmz:’r_,V%
cnrrawarsmzxa ‘ 1.§_?;? 1&3, ~
PE’TI’¥i€}F§ER
(By Sri : v 5 éisarafara, .£s%::}.;g’ xmw & mu, AB’s!$.,}
………-.4;-an.
I %’?}:E BA¥*€§{ rm
f-ffi.»§i£5l§_.{T $1-V_FEEG$ E-ifififi Sf-HCE
AT KfI.”é£1**IIr’ifis?;;’BfisIfi\L. P*$!ih§(3flQF{E
BRfid*JCH A? KQDGR §=’¥A¥$GAf..GRE RQAD,
E3A!5§i-CAi;”S”?? 113 as? 3*: {Y5
‘-.”aRAf*§<2H MAMGER
:ar4i3ALso AT aagm-s RY mmmn
" B:;izLD1§1G zamma Gmmfiz mas,
A % $3. mi: 2,
V' C!-¥IC!(l¢¥fi%.{':'u5;L£}fi;~5?;?' 1:23..
§ES?Q§i§E??T
%L,/
. -,,,…,…. _.A.._. ……….m.w. mu-H uuuxt or KARNMAKA man COURT or KAMATAKA HIGH COUR? or KARNATAKA was com
THI$ WP IS FILE? F'§'fif'?£f'iG TG -' $57-fisSI9E VHE
ORDER 3?. 33.S.2i3% PRSSEQ E53 0.A.F&&1S§f2$fi2.__B"!'
THE [BEST RE€'IC3VER'? "§RIB:L§?«ifi.£., Bfiflfifiififlfi '%:+'§EE
ANNEXURE A Asia C¢PéSE®EN'fm£.!.'¥ fiE¥'v!I$S'*»."§"§+§'E._
move saw on Ns.:5§;2m2, 1:4 rams ;<,~s=;%%k%1:*z~w::§"s%%
aesem max E'*éOTZF'EC§¥'I$f§ 'me Aflfifixfifififi. n :
ms wm ymnczas m:~4zres;%§?éa$s.'.:r9.%«s=R.s:=.a_:§vsm_9§*:f
z-semms was my, TE-{E casum mas '.,Efi-EA.;;"*E:1 §=<:%:~:.m;¢:A§aca;.%%
The psfitienaar writ petitfim
challenging the grass" gawéafgi Piecavery
Tribunal dataaé és _ }§¢§f"'.'.5tfs1'f%'iexLir$ "A" and
consequen;_t_ly,' !%£a3.§.§'§,/2032 in
team natifimfiars dated
13.1C#.2606:.,'*~__ % V
:A?I§§ «~pgtifimsr, a mfiaaa gmwsr has wrrewad
mérnéj%_Vfféh"{§r_a'V~§§$épanée::t -~ flank. He cvmmétmd ésfauét
érs rse;:§'y§né§§t'%:§E fiaa iaarg. Therafare, fise Sank Essittiated
' H ';g§f§:cae..§ing1§..under tiwsa pmmisns 9'? $16 aaevary 51' Baht;
'V 'éafiks argfi Fénamcéaasi Ensfitzifiaets fiat; EQES, glaiming
anwunt sf Rs§S&,?'§,$?é;'~g 3133 mfé pracsedings
fkers Eriitiatné an 22.63.2&$2. §Lsri§3g the yendenaar of me
\x/"
–w – vv~ff5.~.xf»«« nnmununnu mam:-I mwuul ur IKAKNAIAIUA HIGH COURT OF KARNATAKA MESH CGUR3″ OF KARNA”f&KA HIGH CCU
£31
mtiiianag ‘$25′ £$f%€§§”?°%%§§ §§%i¥°E$?: Eéw Qfiéffi Q§fi%iE?’§ iS§§i;fE.;§’§§§”}*
agwaai is gravééafi %%£é*:e;3 tése gsiétmier §i§$ a%:se;;j;;’;é:t;:Za %s§%~%:5..V
afficaaéaésa mmaéy me’ wgyg 3:? fiéiag gm M
iaagprrspréafie fa? thés flaws? Est: &fiE?:;%”§§’§fi.t%’i’§;§
Swre Ema; arsy arsgie, the %*§§’§§;a%§’:»E’¥£:§%_: iégééét :%”;5.§ §rs%a§r§§a–.§§§é.§ “.
§’§$I¥€€, 3 mm E%1$ %’eiEav§E:1§
{£2 zfiéaa aw; “§77*eié$;%§a§;”:.,:;’;£V
{£1} M £§§i§’&&*’*;§a€§:§m*?£sr w
é 5.54% V-:Vfi;z?e§F}r 3! afigveai
5.53;: % x§?”‘f§j:$:’§§§${§f-._,$ ¢:m w;%;§é:2 3g am
_ ” _f”z=§,.::a%: é§5:;a*:;’ :;i%Fa:§*:;é’«b5f §”e;:aI;£ af {M5 grass,
~ 35%. ?”é*é§£;;*2§§’$§<s§§§ §§Eféf?'&§§3 €535 gggaaf
ae.é'é¢?" -§£§;%*£ €253 apgaai firs marég,
_ _ ._ §<ss§£'£:€s;§€ gmzrsg iv tée $£.£§S€:'$'~*;f§ gs'
,. M V' R §i;:r§£€§§;?$§:.
§’ié§:’? figwf wgfifry 5% £59
raégm 5%? 3% pggars fiéfi afifig wfifi
tffia :%:’§*§ geéfigm ta 5% p££’§.'”$§$&f 2::
efia§% sfiifi? fa avafii £2525 a§%r;$a=£e
;”em&§§:
EA HIGH COUR1
. __….. ,. .’ m-mnnuauxn mun KJGURT OE KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURTOF KARNATA
sum &
(vii
A}? tfae aantenfiam wgeaf in 3&5 W3?
gaerbitgfian am its-pt spent {’53 be amded V
by the sgpeiéte wtfzerxty, ‘