IN was HIGH C0331 or xnanamaxa a:_$a§a3;b§fi"*f DAEED $313 was 2?"'B@&M6F'Mfi¥,fi§§fi&' 'H 2fifisza§ 1 ram fi0fl'BLE M. éuafiisz fi;£,'m@fiJ6fi§&fiJ wag HOR'BLK mks; J6sfi¢fififi}§Q*nAsARAmauA 4 f§U'.A,:;fic:$; 255$;/.Q'¢_e).§ I BETWEE:'_HU' kl _fi V V u"$ 2. c;3,m§nifia§g§§n§ §2§!fiamaiah, 35 Y§ara'._ .V. fl_ . 3. 52-;a:;iyapp é, 's/It: if.am§.a:r:aha.11i ~*¥B3i?finpa;-Sfimyeara, ¢_»j*a;1u;:g-gig: sigtenahalli, ',' Nana; Kali; Mddenahalli Post, . chikkabaixapur Dist. .. APPELLANT "« ($§'a$yo¢ate Sxi.P.N.Nanja Raddy) ' fltate cf Kaxnatalca, R/by its Prl. Secretary' ta The Revenue Depaxtznant, b£.5.Bu:'.1d:i.ng, Vidhana Veedhi, Bang"aJ.ore--3.. 2. The Deputy Commissioner, Chikballapur Dist. Cl1.i.1¢ba.1J.ap1::::~. 2 3. The Deputy Director cf Public Imstructians, _ Chikballapux Dist. : Chikballapur. 4. The Executive Off.i.<:.-.et','~.. Taluk Panchayat, Chikballapur Dist. Chikballapux. 5 . The Tahsildax , Chilcballapur . am; fi'...;:';...._ '«j.s~. _""£;;;e¢i uncles: sec.¢ of The _Hig3: a to set aside the ordaers passed. 3.2; WP fi¢_.1'?0$2}*f;O07 dated 27.11.2907. ; 'fhis :'Ls canning can for preliminary hearing' this IIARJUNAIH J. delivered the . . 'fqliawiijg: ~ . A_ JUDGMENT
8e’farc’ifithe counsel for the appellant: and the
Zkivacate fa: R-1 to 3 5 5.
2;; After: arguing the matter at length, auunsel
for the appellants submit;-.5 that as per Anneaxures-5
8′. fl”, appellants have given a xepreaentatien to the
Qrl. Secretary, Revenue Davpartment and the Deputy
82/
4
3. In View of the subm:i_asi9n,V _r:_>’£ izfié”
the appellants, this
withdrawn .’ granting l;i.bertj,-r_ f¢.;t}y_'{ii2¢
pursue their remedy for land
unlit in accordance-;::’_.””fwi’!:’i_; If further
request is by is for the
authorities f«:c’>”‘«T§:;.L’:V6’nsi:.=_<_:1ae.'*_.' Vaacoxdance with
law .
ma.-:m_ ..
R!28G508