IN THE HIGH COURT OF KARNATAKA, BANGA.LOIR}3
DATED THIS TI-IE em may 01? JULY 2909
EEFORE
THE HON'BLE MR. JUS"I'iCE }MoH%m-2* _: "
M.F.A.Ii'0. 3516 cm 2é%07;(L1;éi».%z ''
BEFWEEBE :
'1'HIj3 SPLLAND ACQUISEWON OFF;iC'{§R',
HEMAVATHIRESERVOiR:"P1§'OJE'.(;?}"'=--{'f
13 c: c)1'«"'1r:c1«;: Bu3'Li3::::s!}i3, HAS'3SA i'~i. " "
.. 4. ' 4. V APEDELLANT
{BY SR2. sA.:4.Q}:m_?£Eé*;§:§ .f?A7£}':IL, 'HACGP._~e?&BSEN'I')
AN'}1) ; 4' ' u '
PAPEGOWDK * V _ .
gs/0. THAMMEG(_;}'WDfi
RANGEGOWDA '
" ''E>:jA:1*- .HM%.;ADLJR V1xLLf1(§ri;4Z
KASAVBA HQ}3.Li',«-._ARKALGUD mwx
'I.~{ASSAN."»__ * .y
RESPONDENT
WA m,§;1:> UNQER sgcrrzow 54(1) OF’ LA gar,
¢ PRAYING T9 CALL FOR THE RECORDS IN LAC 182/05 on
“7. ‘*IT§’~}’;};”*’,’_¥<"}f£.'i'i7}~ OF' THE LEARNED CIVIL JUBCiE{SR.DN},
¥"i{3LEE€ARASIPURA AND SET ASEBE; THE ABOVE
" Ji}.IjGMEN'F.
‘IBIS APPEAL CUMENG ON FOR ORDERS ON IAS.
“:’§”I*iJi:3 COURT MASE THE FOLLOWING:
§j;_LBGfiENT
The respondent is reported to ha.w3 _A4_: asz b
intiiicafaed in the cndorseIi3e11}:,,4 QEf’ T. j
authorities while retunling Vfiaafzf coiirjf’ notictf
regstereci post with 1 The
appellant has not the
Iegai heirs of the grant of
suflicient «V representation
for the appel€ianii..’ V ;j : V’
The ‘a;)1 3e%a1’i’%*- 51 f\ .
sd/-
‘ V .. ….. .. ‘ V
. ‘csg .