Karnataka High Court
The Special Land Acquisition … vs Anjinamma on 8 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE BEFORE R.P No. 180 2009 A O' BETWEEN: THE SPECIAL LAND ACQU'1SITION. ,' _ _ OFFICER, CHITRADURGA"SUB:DN " CHITRADURGA --,---«577 501- ' _ p PETITIONER (BY SRI NASRULLAH I<i--:A.i\I,' AND : 1. ANJINAMMACI-V-*'?'EE_ O ' W/O N.AGi.EAIDRA,RRA,v._' ._ , A,GED.,A'B_OU'E4.7 'YEARS, Ft./AT _CHIKKERAHALLI_, . _' MOLA,KA!,MUTRLJ TALHK', _ CHIT_RA,DURGA.ADI_ST_RICT - 577 501 2. ..SMT.RA'TH,NAMMA, ~ THIMM'A!\!_NA', I AGED "ABOUT 44 YEARS, » ~ _ R/AT, PAKRURTHI, C:vI1T.RADfuRGA DISTRICT - 577 501 3. -.,_SMT;HAvNuMAKKA,w/O BHEEMANNA, AGED ABOUT 42 YEARS, A R/ATT CHIKKERAHALLI, ' '*-MOLAKALMURU TALUK, * CHITRADURGA DISTRICT ~ 577 501 RESPONDENTS
(SRI B.M.SIDDAPPA, ADv.,)
>k>f
BANGALORE.
THIS REVIEW PETITIONS
ADMISSION THIS DAY, V THE.__ CQURT _~,_i”«iADE’=-4 “THE
FOLLOWING:-
OR :$_;jI_;;_.t3′ ” * ~ _ S .
The learned (3O\’,Ef7II._IT1elI1V.f_VIA iPIea”d’e’ru~–‘I.?,si:jbmits that this
petition has Tr:i–fA|’l.iI§IIVI..TIOl..I4.I’5e..vIITI€”‘fi’I€S a memo to this
effect. The fl§.Petition is dismissed as
havingzsvdbecofheinfrI2.ctu.¢U5.e__ _ ‘
Ba;
Rags