High Court Karnataka High Court

The Special Land Acquisition … vs Smt. Fathimunnisa Begum on 20 September, 2010

Karnataka High Court
The Special Land Acquisition … vs Smt. Fathimunnisa Begum on 20 September, 2010
Author: N.K.Patil And K.Govindarajulu


3%’ “fZ§iE EHSH fififlfi? Q? I{A.RHA’§’.&E§LFL AT Efigfififilzfififi
Emma {mg the 29th $33: sf Se.-ptacmhsx 2% 1%

Fmsmt
Ranfiis Bézu Juaiea E€.K.F;%’§’I32

Aafi

Hcnms ngrgumse K.£;e§21:§%§z;§~;a:I;::,:3 _ ‘

:v:isc,cv2.1sze.124G4;§§5z3é
KJHR H’9A._3..3.l3.»:”V2{33§-

BEZWEEK: Y A

E119 $§$<;:£a}"Lar;fi

isfyaare 53;;-*'§_a;'1:. ?LV}5:::§<:»:"a§i§’;_n3a:*:;i.§;~–;z%:..:.*gf2’1e:-ityg

Jgggmaé .

fiéysarie. – H.A?PE§.iAET

{By & Fiakagmgumih – Advmeaim}

Begxm
(Sing? ésa;-d§_ LE8:-

Sfi:::._A?’%”am* Jahan Bagzm

” Haar fihm& M §
* .._.e§.»;-gafi ééyears,

B! Q, Lam Fathimunnfia Bezgmrz 8%

Late Beiaar Bamtm 3.1% hi;
I€$,1f:;’ E; Hiha Haz”1″2.2..ma.:<1t%mpm iaymxg,
fisfififif Réaci,

Baigalara. %
. I ? /r-~"//¢

; __/-1
r

D1*.'Emj Jahan Bqm,
W39. Shourath Ali flaw,
%ad 53. ymrs,

3,55. Late Fat}1im2.3.:mé3a Begum 8:»
mm Mswr Eashm Akmad Qumhi,
1%,§»-2533 Spartan flights,
§;fi–l'?§ Riaimnd maé,
Braggalgraa.

Sm1:.G111 Khadhar @
Gui Jahan fixgm,
mfg. Late Fathmunnfia Bevgf;m’1_3s ” «.
Lats Mater Baghmw
GE.-3i’E65 §.?53′:, — if ”

df
Hagar . _’
}§;i’:1; II§§;zs.zxv§.tn5;;1;apm Laymst,

fi§$’£§;’ RG&d, _
Baxgaimmg V ~ ‘

< . Qtlzrfiilii

. 'V

' 8:2, £a ;-mé?-atflimunnisa Bfium 8a
i4a'te:'?:€i&:f'B<ashm 832% Qumhi,

V X Amga Qumhg

iafisxg

$1 an Late Fathimumfl Ewzm fig

L ~ ' %L5a:¢ Mm: Baahm Ahmw Qurmhi,

Kgaéfiafiamzesidimat

2% 121s;1§ Bxfifisad,
fiamaga Mfilmfia,

My%Ifi* 2%. .. , RE» $?{f_}2*§BE EQTS,

{By Sri S.£,B.Ra2vi for M] 3, Primz Law Pa3$t'.'3f}.3ifi.§&
fag' Rwgonémfig

Ifiiiuk-Iuluk

M r«:§~.sc.m«1. is am umsiar Grdw

praying ta stay the Judi': 2 '

paaaeci by I Adélflitixzfl Judge (S\x'gDn§_A &z.{ ::;,:Bg§§ in
we §€¢,2€»2g'2Cfl2. * _ é ~

'rm misacva mmm' swam gay,

1'¥.§~{gPa.t.1'i,J made the: fe::%;iewi:Lg:"«a.
Q–M 1"1"E'.s§~;Jk %

I-{card the-Igarzmziv r.§:;vz::13§:r;}".A.f=;:.:§'.9:i*£}¢ appciiant and

1ea.:11ad5:vv;:o;z;:§$§V .£§;§if' fespcaixdarxta 2

2, 'Say of Judgmant and Dacree

}€8_}'-9f?$: §3:.i§:¢.LfiC M242/arm an the 515 &f I

i$::E*1:z} 85 Céivi, Mysara, subjeet ta filfi

géézriiitigrgé éppefiant shall dfipaait 58% mi' tha awaré

'~..»4 _'e3.m.m.:§:1;:.___Aw£t}1 amitztméy hengfiia .33 anvisgeé uné-gr'

f%gge;m 23 ef the Land Acqmisifian Ag: wit}:3i.n mm wmim

tha date sf rficaigi Qf 3. mpg; inf this Qrdezg failizzg

A " " which this irztarim mder stands vacatgdg

19% M»-M
a '_Z/"''"4

£5

£9"

36 I’s%is:::.Cv§ K$’12%Q%{2%§ stands difipesed cg?


"'m'§i"g"' sa/-' 

  

   A A  M    u x