Karnataka High Court
The Cotton Country Resorts vs The Deputy Commissioner Dharwad … on 6 June, 2008
. 'WE' V V ",2'comumnm
'ill l\r1l\I'I'|Il"|I\.l"\ TIIGI1 luklllfil \JI' !\l1l\{'l'\II1I\f\ !'Il\3l'l \.o\JEll\I \JI' !\l1I\I"'l'\Il'II\l'\ I'II\7I'l \.p\JLlIII \J!' I\I'\I'IlY.P'\ll'Il\.f'\ ITIKFTI Iuklllfll vr I\l"\I'IIVl'Ill'Il\.f'\ I'lI\7I'I In-\J'|J
.1-
3»: ms mm: mm on' mnnamamar L
nxmn rms THE can-4 9.6391? % _ T V V
Barrow
'rm: nolmm hm I
B-ETWEEK:
1 mm wrrm 5
my $T;'£I'E;?RjWA':;'£ %
A c0rn=mrm::en1=a3.a*rm1m'nnVnmn
mm \_ ymxcsmmmm
am 1
$3 "mIa .Gs BHA'1'&A$0CI£s'l'ES,
*
amtzfiatrmmnmuwcmamvxm
nmmaan
.. Immwonnmrr
V V’ V. gmnummnummlzm. near)
4 wr man uxnnn AR’l’B2LE8 226 as 227 or ‘ran
¢B :31? man mama m Quasn ‘rm: oaznm
mm ammnmr mt 2.5.9905 vm AIIHEXURE
< A.
11% Writ Pieizitiaon oonfmg on for preliminary
hearir1g,th3s:iay,thaCmn1;madet1:e£::Bowzn5
I VEIVIVNHVX JO 135103 HBIH V)lV.l.VNHV)I :40 LHHOD HQIH V)lVJ_VN).-lV)I :10 .l.)H’IO.”) I-(Fifi-I \nl\Il’UM)l\nl an nennw ucuu Hslwn-rrusnmz ..:n Innnfi un-