-IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1
Wu
3% ?EE Hififi fiaaa? Q? Kfififififfififi, aANsAL§aE
Efiffifi $313 $35 23fi’§a? fiF E§LY_2§§éEfi§fl*
gggsag O: O R H
?%E E%fi*ELE fifi, :5$?::$”§§;$§3$: # %RE§§§V =
gaz? ?E?E?Efi§ §$.Z%§§;féé§3§fifi;R%§g;H”V’
3E?§EE§ O O OHHA
3%; fi ¥E&xA§§a _
£322 3393? 32 VEREE,
35$ akfig g fiARa§§af_A TV a . ,
50353 as éwééjiy 2% 5 fifi-:Q?f:;Cy_’_
fix; %§:§3¢ M%£gg:,~§&§R:-¥:ua§5E*;”
Kfiéfifigfifié ?$$¥m I V “*”= ‘ V
EAfi5%LfiRE%fi5;”_._O. ix” O’aOHu;;; ?ETlTIG&ER
?Hfi*§§£$:&§7;§§2 £C§SE§E?§$§ §?§E£ER
E,
1 ii ‘¥RflT3fi§
:&:A;:s:_”;:’:1;”;:*%-*;’5a:” “”” ”
Mn ,fi31L§I%G,
H ,%$?§g3E§?E§ E? $$$§§?a§?¥
. $Rfi§&a$R£~1. tin %E$§QfifiE§TE
O ‘:§y Esi : % xaggxaa §§§§%§ agh 3
‘ii’? Fiififi i.§’%§”£?§i }’~’*>.R’}”ES§.§Zé’§ 22$ Afifi 22? OF
‘?””:-?Z”‘r%.a %Zéf$E3é*3T§*l’.’??i}TE£%?% ‘CE?’ Z§<§§§§R §§fi'3"Z§€£§ T93 §.'§EffifI-E?-'E' '?'?"fE
'§Z?4f'§§iEf.§§*§§§ ?£3iE3;zZ§9'£E?€%;R"f 523$/'§'E§'E$P:'%"Zi3E*E E5555!) B'?
wf
IGH count or KARNATAKA HIGH cpum or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH (2
33 it :3 tfifi Efibfiififiififl Gf the iéarnefi
aeumagz fa: th ggtitianar that ,&G» 15; in
'3'
yfifififififiififi. amd Cfiifiivaiififl, Gfi t%G x;an&"'in'»
fiyxxa. 253 Qf Earcli giiiagé'anfiict§az_lanfi3
kw;
agig GE
$1?”
an thG
E. E :’::::;s:;f:i meat i an fif ~ E3115
f&W$E3 gag tha G§mG ;gm§%%§§§§.hGfGté thG Land
fxikumfiig §axgGiG;G;GL
GE Kadzi village fiat
3ava:&£”yGa;sja§fi,§}GG Farm §G,? was filad by
airy it” i5’~ai§G waggny ihat hi5 mama has znct
‘ “§%éfiWfififiifiQ§ ix thg yzaiiminary natifieatian,
an etgsgmrtzzrgity Gf hearing in
Afiéfiggfifi Sf §y.fiG§§3$?£11 an£G?i§i Gf Kfidri ‘E’
V &&’=§”*Qli vilifige, &$GGzfiiagiy, amught fez
“imtazém Qflfiéi amfi m&im.§rgyer.
33% $9,? fiigé a$fiGGi£G’tfiGfGL
IGH CODE” OF KARNAMKA HIGI-f_CO,:URl’O¥ KAEIATAKA HIGH CGJRT OF KARNATAKA HSGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH C
3* ?fi$ Efixm §¢,? fiiafi kg: tha getifianez
i’:”:.a:5~’3 E-xi%’§’.: bgmrs. §.@_jL1s:”.;%i-:.3&’:a£i mfzd hag 2″;::.’%:4’»z;’e°&j;”:1V*:.3;d
iifiaiitya E@§?§Eg y viztua Q§”§z%iimi§ary7~
:$tificati$a§ ifi the geéitfiémgfi ha§*§§§Oafiy
Eight 63 titia in th§_§te§aity, at t§e’m§$fi;
Ea abali aggzaack tfie $§§si*iVL&fifi5£cquisiti0n
Qfifimax ta fiiiévgia mfifiafiiififia.
§. §i:%Jt§@Oab5v@ fifififififiatiaaa, tfia gstitian
3% fiiE@é5§$§ “%a$Vf§§t4 fiaiataimable at this
A’ …..
Judge
§72’%::s3″£}-*5 *5?’