….-..-.- u\zwrAz\_,n.:.I#” nnmvnunnn niurl LUUKI m- KARNATAKA HIGH COURT OF KARNATAKA HSGH COUR? GP KARNATAKA HKSH CCU!
-2…
15 Tax urea uunam or xananwaxn, nn:enLogE 7_
aamfim rnxs TEE 22m*nmw’aE cron£a,_§bfis [f.u=
BEEDRE
ma aoramm 1m..:rus*.z;’;mE
wax? ggwxrzeg wc.?sg5£2fiaé’;KLai; M }
EETWEEN
sax xzaaarpg v
353 §ETE SEBERIHA
R533 xsca? 5% vanas _ .
gin? ?:LLAHnLLx_vILLAaE””*”
§AsA§APaEA.Hfi3aI>,j ‘_ g~=
aamamaaag magma ?§pax. _=
ERfi§&aflRE 5 fr “‘« “‘
;}; §ETiTIONER
ifiy firi : a $uaEubfiggKfi£aR; n5#.::
1 wag $EcREwARv’?Q Gavsaxxxww
,§E?AR?fiEfiT Q? RE¥EN¥E
1£%:naafin’$fiumag “” ”
‘3a&G%§$Rfie5§ausa1
?§§.§E§U?? ¢§HR:$S1QfiER
s,%AfiEK&§RE ygfiafiTBIsTR1c?
aamaaaflagg ”
»”w
… R£$F$RBEMTS
A” _3v:$y $:i$ §;xmMAR. HGSPE
wfixs SEE? PE?ITEG& IS Fluaa gxnmn ARTICLES
‘v- 226 §xfi_337 as v33 C$HSTITUTEOR as INQIA ygavzns
VT§*?I¥, §;3.7RE¥I§’E” T0 346%?’ Ti} PHWZEED WITH THE PUBLIC
Wflmggfivxma EH sa EAR A3 4 F£RE3 Ea SURVEY no.53 OF
pzazaaaagz vzaasss, YESEERNTHRPURE HEBLI,
am;-t;;a;:::&s ?€£ER*!’§~{ TQ ,. E.».§.N’Gfi.LCsR$, VI 55 AIQN-C ,
s?.2¢.q.za§?, Fuaazssam EH vzaavaxaaxaraxn nazpv.