KARNAIQKA HIGH CGURTOF KAflNiA?AKA HEGH COURT OF KARNWKA HIGH
mun wum m* mmmmm man mun? or KMNATAKA men count or
1
R3 TI-E HIGH COURT OF KARNPLTPLKA AT BAHGAL-DRE
murals Tms THE 19*”-I my 05* ti ~
rm mwanz me. wanes
W.P.NO.847D or 20o3(s%:LR;m)%% * %
:=.~’:3=a FAEEAK 32.2123
3,50 mm sAfiE’.E— .1-suaasalarfis “n:~s2=LI._
Affi 61 mans =
Ismmrum vznnm:-s_’*V’ ‘
E-3L3I{KEF:_I.-‘3«’£2—_ ii A 1
. . . FITITIOIII
my Sci: 113 .#
AID I:
1″ 3’1′:-*5;-‘.*-K’ as xmmtzrmm
‘ 3;2*§–:#T.£1E’~RL’?iEt«m
‘ 2-5 2s.::~–m1
2~3LFa1%’€;RLDR-.’£fv5*5Cfi31
REE E’z’.-§’1_’S..- SERETARY
1’2-m casting or nncsxouaz. comrssxozsm.
” fizfihtéhuia Rzcxai
_B;SL£§$kLI¥£–»5§00t32
“.3’§EP”E’:’ ITS RESIGHAL cnmlsszorm
‘T f_3 m-ms: Lama
HEJEQCERI TQ
Efiiafifiulli-I E3157’
4 ‘E’I-3’3 IEEPUTY Tfinlifikfl LEAP:
f*3RD R1
uuan »..uu.am ur wuuvnznnn HIEEI1 OF KARNATAKA HIGH COSJRT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COUR? OF KARNATNCA HIGH I
vamnxnmnnaxnnz
HUKKERI TQ
EELGRUH nzsw
… n3asb§na§ré’R
fifiy $:i:B.V’HURLIDHAR, GGVT:mE$Vg,u}g’f] :J ‘x
$513 wax? PETITIOE-$3 Fxpfin umnfigiggmicfiséf»
225 Ann 227 as THE cmws?:§urI0N’ofi*I$nxg éharina
Ta Quasn THE aansag pnsszs BY $33 Thasxnnhn i.e.,
as aw. 3;4.1.2eoa vita AHRsxLK;.3mp THE eansn aw.
e.1.3afi9 PASSED BY 4fi3’ffi3fiEv A§fiEx.L. Ann was
HUTICE aw. 1§;6,2Q5§ §§SSEfigB? R; VIBE ANNEK.M.
$0 THE “Eli P§§§?Iefi, V’ u”W”
raga %fi1fa:sT:fi§w”ca%I§G on ran PRELIMINARY
afianzgs T313 figf, ?aE coax? MADE THE ?ULLDHING:
A= fl fiaifinhnnmmicxn1nae1£hi.J&.lhagammga;qmaibr”flm:
%peafi¢m§¢[ épa kmummd Chum. fikhnxmne Sui ILVL
Lk bermkormponamm.
_ . =, fffibeu£kn’amuu5numrI.dahut§t1.G8 pasaed by fins
Huklm-i, by which, the appnmam filed by
flma pm£fi$an¢r fibr ztrgrxn is éfiunmhaed. he caflnd in
quastian in this win. petition.
x/’
T the foflowing exam” in madm-
flibfl guns? 6!’ KARNATKKA l’NGi’§”;CO§:JR’i” OF KARNATAKA WGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HEGH
3
damd:9.1,.G8 mun meal that me:
mags haard in the matter mm before mm to rahanahar, Huldceri, czarmmn mama %c¢mmmm. Befiaum fin' Tahnildhar, I-Iuldseri. the superior a11t1:::r'it:ria;? Isak! enquiry aflaar of the matter, the suatnixzed and tm same
L dated:9.1.08 ‘5 quaahnd.
‘ the auntian notice issued by the Deputy
% x Naaamchm, Y &, Hukloezri
dated:10.6.% snide M also stands
quaahad. Tht Tahsildfmr, Hul%i shall hear the
W’
4
Izxztitianer and there% proceed in
hm, . .’ j ‘ A. v
(1
*mn1–19.ey;::&” fi;
43.; §§<E§ no 5500 .3.
: §.§<§§ "5. .253 :3: §<.Ez._§ mo Esau 3% §%<ES 3 _§…3 E,.E §E.E_,%…..
w\.r wflnlr|.|. as