..
8Ai'é'(?_'rfiL{)}§'3?4 as
2?; mg HIQH (,1£;)¥jR'l' OF' KARNATAKA, BANQAQQRE
mgran THIS THE) Sm DAY OF JANI}AF§Y'*.E'C}'
BEFORE; >
THE HQNBLE MR. JI_:s'm::E :'».AS?{~iQ5i{ B¥_.'f§jNff.HI£}fi:§§i
WRIT PETITION NQ.3T5535 cm :§oo9;'KL§eREs:
BETWEEN ;
SMT. '11 C3}-HNNAMMA
W10 {LBODIYAPPA .
AGED ABOUT 62 YEARS . '
m.:93 'JALAHA1,L:.Ac§2o$:S _'
:2"? CROSS, c;{QKgi%:AsAN'-£)RA
m:THAJ1NAv.:1AR':x:13:wI'.E:>.::.§1~;s3.1x;:§':$J
BAN GALQRE»:7§6{3_.'3;? '
133* 3121, :9:;gRAPPA1.E§é;p':)'*£;";g1i3v.)
Am: LA .' . . ._
2 V V C3R_'TH TALUK
BAi§G.J.aLOR'E$~56QG(}
':;}:%;.sfij_~,R, KUMAR. nae?)
... . PETITIONER
, RESPONDENT' .
T313}, PE’§’ITIQN IS FILED UNDER ARTICLES 226 AND 227
5:312′ THE <:::.=N$°r1Tz,mQN 0}? swam, WYFH A PRAYER Te DIREC?
E'HE- RESPONDENT TO TAKE CONSIDER THE REPRESENTATION
MADE: BY THE PE-TITICJNER QN 7.2.07 AS PER ANNEXURE-E
END TC: EEEEGIESTER KHATHA IN THE NAME QF THE PETHIQNER
EN RES§'E{3§'I' C913' THE SCHEIDULE LPROPERVTIES.
THIS PE,'-TITIQN CEQMWG an FQR PRE1,J;.é';;3;A}§y
THIS l3AY$ THE €§2C}!…IRT MADE THE FQ.L:,<3w1–N(3:' "
Sri Rliuinar the lcszarzmd' " ' direcféd
:0 take 1391336 far the: §'i€V3I'iC€3
is that her appii::ati{:)n, has
remained
2. with 23. dimctien to the
‘:’::s§e11:i;f:2_}t = applicatien in accgrdance
wi§;h law a1’3:é;i«.,:}ass ‘gap;-Ifépzfiate orders fhertzan within an outer
.}j=_i_mét V_~.uf.,3:;f1:::::;1tl’;s3″i’:”::tf:fg::_.i;’i*2z: date Sf issuazzce «:::f certified cepy 01′
:’.{:1′:k{;1a}’:”.S ‘aid M
s&/~
jgEGE