-IN THE HIGH couar or KARNATAKA
!
DATED” THIS THE 20*” DAVQE ‘MFiJR¢Hu,” 2C)(53.4_’_:’«V &”
THE HON’BLE MR. JUs1IcET;§;:~1;,vENu§;apAp;k’%%~:s<3w5A % %
wan' pgnngu mo,%1s§252;2%cos {ram-c? C)
THE §EGTSTRAfE' .
.UNIVERSITY;~flF;AGRI *uL1:uLriAL%ksfCIemcEkk ‘ %
t>HARwAo%% ” ‘
i % % PE’|’ITIONER
(BYV SR1; S’J;%éu§.%e:¢1K;%5ov.) ‘
1 AET.A’+:H.#§3AE}i»%.\*I.*§.LABBULRAHAMAr: .’-*’.0RAB
PT BY, HER’ POWER or ATTORNEY HOLDER
.. _ Bawfooasaa RAIESA6 i<Ai'v'Ai<AGERI
' AT BHANDIWADBESH, HUBLI-580020
uxsmtxfr BHARWAE %
F L9'5IDl'..f) '
_ §§ssisTANT COMMISSIONER AND
LANDACQUISITION omcea
DHARWAD
_ _ -3 " -;13QBAL AHMMAD s/o MOHAMMAD. GOUSE
AGED 40 YEARS, OCC: BUSINESS
R/O SHIVANAND NAGAR, 51" "CROSS,
DHARWALL
RES. £3'-JDE"-.'TS
III I I I
A l:£'.'Ll f'\l'\I:,\JA-I') l:l"Il"! 1 0. H")
'rlill–Jll I-FIJI-lf"\fil\JI'\ .l.HI'VJ
91. H R
RI. M.C. AKKAMAHADEVI FOR R2)
Tms wm s>e111.’1oN IS FILED UNDER_””: ARi1¢LEs
225 AND 227 OF THE czonsm-uncm OF Irrwux
To QUASH ‘THE 1” ‘r*’…’.G:~.I£=.r..1- QRDER DATED 25.2¢2ao5,*
PASSED BY THE coupcr OF II 2Aup1noNAu°:N12Lisms
(SR.DN.) DHARWAD in E)(ECi;31’£(‘2!’.’«.vP!-F;11’E’lEC)i*!_ BE/3\R1NGf
‘e’.=.\e.2<.\2,It.a3; on APPL1CA1'IDN1_U;' 1251 *or= ;[2<:Pc,+A'r j
ANNEXURE-F.
.~ .VF ‘
This petition comIng’V”it:.{Hn preiiri1inai’a*yV””%jwéé’r%ng in ‘_
group this day, the-{.§6u:t Vm.a4_;§’-2_th.g followirjgz ii
Learr:~§gdv«.cou;n§é|’f§r ‘fh.§.._pei§tifi&iTsiéf has filed a memo
stating ‘i:r'{‘atV ihé*_V§Nt’§tV–pDé!;1tia’n disrhlssed as not “pressed.
“I
_ ?.J%.A”JvL’é?!a_2;_:in”.’:'”g%; nf:é..;r9fii:4» cm eccrd, writ petition is
acéurdingIy»._Hi§tni$s§d«.
Sd/~
Tudgé
2 i<$1/-