IGH COURT OF KARNATAKA HIGR OF KARHATAKA I-ISGH COURT OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C4
ER $35 HEGH saga? $3 K£Rfi&?AKA 3? &&y&A;aaE,
Eififffifli 'H-{IE THE 17% E3373' *3'? §'§{:5"w"§"{E$§3L Eflflfii.
§s§;§s'"'"*a"-3.5} .1'
THE fiG§'BLE §R¢§¥5TICE a.K.§a@;z;Om"
$31? ?ETITI$' §a.:3ga§ Q? 2aQé:Q%é%§3§}R_O.OO*V"R
1.
THE KAREATAKA S?RTE saafim fi€r¥EE§fi}f’_”,
{R sagas aETAaLzsHa§ axaaa ?F§’:’_._Vja ;
HAKFE AQT, 199%3§-as?ag$a§?g3’a?,:?s_«**
cuzas ExEcuT:vg.3a§:£$a, §:mH-x%a}.u ‘
esazcs AT §$,4£3E§Z§§fiEfi amAa,,;,’
a&waau3a£. ‘ = “”1 =s»'<."
2. THE fiABRA$ATK$§Fh&Ei*&§fiB£fi scaafiz,
{A wax? a$mIs§$a$awfi:?fia%33 gaaygfaxk
8TATE5 EQAflE’QF ¥Rfi?S;.3%KGEb$RE},
aE9aE3Ex?§mua?%:?3 agaazgaw,
$AYfiTHRI?§fifiR,1?S?&Q$g.K3SfiREa
– ” ‘-9 I ” .. §ET§?i@§£R5
»;ay’é§T;s.a§Afi§aamHA, &fi¥fi&TEJ
R”?xa.§%s$aa Ufifififi EVELQEEEN? AUTH%EITY
§lE.fi§’§.§§’E3{T§§{3 3′? {$3 fi§:?§*’%{E333C’~§3~’?§§?.,,
Jflfififii LAKERME 5: gags; fiYSGRE.
. . . EiES?@}5{}E§€'{‘
QQQIQ
_ ‘£’E*:i3 wit §&’§’.i”§Z.,i£i;e§’z ii: fiiad zmciar fi..rti.$3.a
22$ a;z:a3.,, Eéjgasra i}ivi3i:9=::,
Stfl.
.l\lfi \..UUlll Ur IIAIINATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HSGH COURT OF KARNAYAKA HIGH C
Lg’-T
prflfiucad EK.?.3~ Khatha fiertifiaata iagteé by
the Eysare flit? fiaiyfizatian, Ex.?«& f TéxfPaifi
Reaaiyt and Exq?.fi — aha mmmmaniaat§an,£é3§éfi”,
hy tha REE, Tha ?zibunal[%§$&r?@d;t£at, these
arm flfit aha titia daqmmaméaltfi 5&§& tfia%;Vfifi&
pa’::i’::im%m2:’S am; the thés’
praperty in q3%m§i§:; fig gpi%% “¢g giving
auffiaient ¢p§artfifi£fiff$§ti%i$$§§3 havg failaé
ts §zmfiuc§’fi§;ti$§q%fi§”§§ £a§§$izaci9n :5 ahmw
that, Efi%5[é§i# §§ha§fii§v’§raparty is tag
prqg%£%y:§f %§Ef} §fi:%§é£ as §ez Ex.fi.§ datefi
2Q.§%,fiQ§G-wfi%§ ¢§m%@nficatian.*writt9& ta aha
Sefi:&ta$yf t$f fiafiéinmsnt; fimaaing &nd firban
«M, Efifiagapmgnt ta allat a bit afi lama maaauring
‘”§5’ g ;$V §i3a¢&§t ta fixahig Eight Ethsaig at
‘£§ficaé§%Qgal Kata, It 13 speeifically stated
‘ a that9 the thén £1TE fiilattaé a site at
£%§fl%saimnai xata am tum Azahia Eight S$§as§.
fin Ex.$g§~ thg cammmiaatiaa fiatafi :$.§2mi§§§§
the §zeaident and fiaczfitaxy af thg sacfind
patitianer a£fire$sa$ ta zaapandgnt nefiafiting
:0 allst the vacamz wire ifiw betwesm 51:6
Iwn uvun: ur muuuunnn nuan uv.s=rgt: vr nnmunsnnn naun uuulu Ur nnxflnlnnn l’!fl.’!l”l LUUIII Ur ISAKNATAKA HIGH COURT OF KARNATAKA HIGH C1
{Q13
$5. E-§5Et£L.”.’.’§; the iizfiififzi Exit E?é*::%.ti§:z°::_ is
dimiaaeé as being :;;27$*».?£»i=i {sf z,.=’:a.r:L%:$¢
<'."Jr<:Ee rad a:<'(;*Cc3£'%fiiI3,g'l}*'.
. -e.Trej:3;9é:;'-3'.f?« .3: 2; -2:: are .;