........r........ . ...m .........u ur mmmnm men COURT os KARNATAKA men cc
2;)' if '
.1.
:1: 'm man anus: cw xazxxszzms 3:: _
nnrm rm: 'rm 24?! mics? G!' rmu¢..?_:§2f3¢§;§ , 1 V' " »
'rm aaaamx mz.Jvs1:z¢§ ,am«'::g'a. mmmm = kA
BETWEEN: k % % %
ax-L vajraiah
S-fa Iatseiisri. .' _
52 Eieamg, L % % = 2 * %
R! e Abba12a}m;a>paVVV11§ag1et_ " " 2
Ifiamézs.
Ramfinagamm Taluk 22%
§.é...1'€§:;' " W
3. stem
Rewwmwé by im
REfV$§'}.'i;2~§§.. Ek ' 11,
~ 19:; S~,B:.ziE§;ing§
fim Efifii,
I-.§@a1or& W 5% £331.
g fix Eeputy Qemmfmsgfiszzmr
Hargakras Rzirrai §?mu'5:uc."£§
fiéizzm flack:
Vfiwmwarmh
.. V017"-
-- uu'ru- A' \ll ¥\l'II\lIl'!ll"1I\l1 I'II\J""" '\.'.J|JH' 'Jr
4; The Rewnue Ixmpector V
Bidadi Hebli, _
R Tami; & __ ...R--@$p¢1§;i¢nm.
my Q
ms Writ P¢tition"isv».fi1¢tI'.1;m:i§é$f 225 and
22? sf the of; 1:1: quash the {I}
order dawd_'25¥9,fé:_C1£¥6v byzma R2: in mm {R} «:1:
147/ 96-0?' 3' sécié' am {ii} ordar dawd
5.12.2
flG;6,H ” thgf R3, herein Vida
M.R.NC}’.32f -» E.
I: ‘=fi*.1=.3§’2:§-‘3§:§:¥ifi¢Q€r_ §a:1;;§$a:.§ama; :
BE”}’Wj}?-“?5E=1’¥;
‘V Sm; ‘ =.&r:t1$1z§f§ V H “”” H A V
“W! 59*Sri. 52 years,
E5’ 6%
B:§adi–.Ha’mi§.z %
, .
v. ‘-
ar ._ _ ‘
._,,.- =
* T .:’:I:. …a.:Ii. 3 3 g F’&’§i§§ffi
” fiméiah Gawfig !e.évz§
. V affiawmim
Repraammd by im Seawtaw
Rfiififlufl :.-. ;.; T”
…..-.r. \..\JIJlSI ur mmmam men COURT or KARNATAKA HIGH ch”
.3-
2′, Tim Baputy Commixaséanw
Bafiaimre Ema} Difimict,
?:3cI.iz.:.m black?
Vmveswaraialz Tewesra,
Er. B.R. figmbezim Beeflfi,
Eaqaxsre – 550 am.
3, The Tahaaildar
R Taluk,
B.BJ!.R::ad§
R
4. ‘I’i’1:el?e%2a:’z:.:e”£’ri§1’3:3m1*::rg ” ” ‘
Eiéadi
R ” ” mfiaaapondanm.
{By ‘A % 7
1% isrsiz P§e::ti§;: mm mm Arm’ has 225 and
22′?’ cxfthe Saxmfitufietz af India prayirig m quash the {£3
pasaeé by the R2; vifie £
‘€3,'[ii§– ¢ri::i¢r”éd1,ateé 5.}.2.2G£fi. gnawed by the R3, herein
viéae Anrmre — E.
.33′ §fQ’Li§’§ this fiay, tm 8312:”: made rim
% gxgggmgg
‘- – ‘ is tint have 5&1: in
V V ‘ ._ Lwafisuwxiien sf tbs laws in qufifiarxz far thas Eaat 39 yéara.
fimy have mile ém §}}p}L:Efi¥I3bI’.I§ far the ;. -. ‘
csf’ izhsir umufgtwfiagd acsupatixezz. Wifiwut gassairg any
§§§+;€
– wan- – sinus :
V 2f:*:>2;V*V submm aim: tin
_ are
…..V._A…V,..– VII …..\…….-.- rflurv nuuni ur nmmnmwa mun uuuxr or KARNATAKA HIGH COURI OF KARNATAKA HEGH cc
.4.
erciexra an {Emir &an &pp2Zmti@n$, 2
qu&i:’§m1 are gkmcx tn the puhfix: far uaigg
burial ground.
2» Sri Kandeessh Gawdg
the pefitiencxfi submim V
Mamranaum tiara}; 25′:;5.3¥_.AQ6{2:6″‘f:§};%'[g{§fi;r;g the to am
flmem for the public fgéf as a burial
mum is B3 Wages
that ‘Lhfi flggemgraxzdum am
qzzaskfi and that a
directing ta: mguzame ticmir
smut’.-1r:r7ma§”.}:.:..4f the Iaxfl ix: questicsn.
. ..... 5 'gm ggflsfi' a . ix: queatian m§ thw mzmt he gazmfi ' " " ' = 51%: .833?
fizz: agghca’ zit fer tim
VT mcupatiazn 5? 33% can czlmm”
.. …….r..,….. …..m W”. V!” mmnmm HIGH COURT or KARNATAKA H16;-ico
.5.
“&w1t af Lmzd Dismfigrzmg
mnsmngd in am miss, shaii baa ateméd 55
wafer as zany pawn 99%: right at: :sT;,*1′:: – _
tag lanai under his ‘
51 The qumtisn of
mmutimrhafi occupants er £i: 1;eV far
same public: purpeae’ {sf the
axacutiva. The petiti+$n:¢;r~;e.:I1{;z1.*’§5.VV:jA1;;}_ right to
questian t
far a that the
penéirg applinatinn
aiiewad, * ihiaxié’ V mt quash trim impugmé
:::rfim;~g§{ %:zn~ the 5:11: a gmirzt in law.
is Weigh tha pubiic énterezsi £255-fiii-{if-5?
‘the my Efififi” mag’
22% §:* W cgmamazm 3? may in mg’ }g gm vim, E
n 7%? am d€%fi§.$§;.§£} ffikfififflfi £11 ” ,
…n.,….. ……. W…” VJ!’ Mmnmm mum count or KARNATAKA HIGH co
.5-
maixfédad at 931.. It is aiways apex: has the ~ V.
seek the yarn: af alfiaztmfim lands K
avaflabflity wad subject ta their V
czritsria for the gram of K
‘ ccxmfidcr tfua thas
altwnatiw lands, W in
umufimz’m ” ¥f_'<S–r three Icing
7.. af aoes:2rdi;r@§
HG axfiegf aév ‘H
sal-
” 11111 .. « judge