—- v—V_.—.-x… .. ……..n.n.m mun \.-IIIJII ur nnumnunnn mun LUUKE Ur IIARNAIAKA RIGH COURT of KARNATAKA HIGH (2
{MW-%?%;f'{‘
3% I%Ii¥3H §I1’QUE”§” Q? ?AKfi AT BANGALORE
B&?’E£% ms 2m 22s my 31? samsma mm
E-174%
‘Arm; E~I£$H’EI£; gm mama AJT1′ if %
BE’§WEaEZ’*§’:
Sgféfis ‘ .’.:_;:1: ::
figegl akui I35
iah,
fitx: Figmsltumt.
Sfiaxl, ‘
Aged a§mu}t’S5 Q ”
Q33: ” ‘
am: am rffi’
1’u§m”‘é2z;:.~_ ,..PETI”I”ICfim$
E3111 fiézmitaazéi E;-;§$z*inivs:sa patavardlmn,
. Ra§ra”::agu:?:A E¢ t,
‘ v.EE.S§,.Ei.1§’§§.%ng,
Qammissfwnar,
flnfiya.
$5 ‘§”§:a~: Amiminfii Cnxmissiamar,
1% *3 Sufi-fiiurkioa,
‘ “‘ ‘ ” “” ‘ “”,V’.,” “”‘ “””‘” “‘””””‘| *I!\?I’r-uwunl vr npinltnlflnfl FIIUH LUUKI vr IEAKIIHIRISR HIUI1. LUUK! U!’ KflKNA’l’AKA HIGH C’
T 1: 5.5
$2: 323%; $ua& ,
W! :3
$39: .3193′:
K :3}
Fa§.a§£i”%.ii”‘ Tahflg
Isimggiya fiatriszm V’ ‘%
my, $3: 243
aw is filed ufnder E{2V’£:’;.._;a.1*1-:11§..”j.”–£’VV:3′:’~«.:
flansééméan ai Enfiia waging tn the
fiaaéamm flemmnkaiamég, .3=zIa:i_§;1§.r$.-»
-: ga, ‘£3216 E3 ~-.__’3.,I;i}7.2C*0{} Vfie
w%£« afi fly mfier ‘:¢€t£1H1iESiJZ’1EI’,
*a aazea a.-‘s.2m2 ~:.:§.;=I;;.,v-:.} ~
the Court
mafia: the L %
was gantad land 1:0 an
maanéz qf”_”1 8}z§a.2§ affigathur tahxlc
1-T’ ;-%%i”~’1%%*rg %~;j’;gr~;”:’ga._’-:22; whm are tha was czaf the
si'”‘£g§§:t:,;<,§§ 3% said iafi wag g'an'tae& an
V §é§.1;§;—T§}.1§£E;Ex tbs Béyaaere Lam Rmmnue Cczde,
:£Z3raw Iisiare Fmfi Scmmse alrmg with 19
A $3 2% p:§:itiafim"'s §a'tEw:" belsnged to Schedule
'2: cam Ehat aftfir firm safi g:ra.m., their
A {away %%"$.a'§ sulfimfixg tk land 23 c§u%£i<_:n. Sufiw $1,. ts
3&3; ':§'m%; $3.13 $15 %"m:fi1 mzigmcim, 1% petitiunmu'
fl
…-…… .n.nm-. – nun wiluni ur nnluvnlnlus !1Iu!"I'.\..UUl!! Ur IKAKNAIAIKA HIGH COURT OF KARNATAKA HiGI'I. C
fatllw mifi this 191% in fawn: cf the fourth. rwpanéent
wmsaazzi $9 a
ma gm ama :?m.19§e.,
'% a2a:"%.=: mgwfieratémn was Ra.*§,f%;'~–=. Amt
Rat mmg imta farmg the pe?_fimmw make 1
mafia'; Ewiimn SE3} af the Em. {Raw I:
I:;a§pavm~$;,?;E1ema§terhsadc:5mae.j:1p .
mriiax €.T3&":$.$itI}I"1 aria was» "
Gnmafiasémnag the _
in afimgéaw with 1awj..VV– " was
2.1% :%'r3r' in
:2? arm Act is mt
a§p§.caah§§–2;_ '£123: for {Brew Mare Fwd
gamma; thsa said applinafian for
aa gwmk am peziaemm pmfimea
ikm fieguty Cammfiaianm. The Deputy
V the fiI"t§.E1." of the Asaistant
i:::;;::g;'§§sa§:§:v*,.t;1:e2ér*;'.V Quas§.i§r1%:@ be-Eh the ardvws, the
' am bafizcrfi $155. Cmurt,
'§v{:,2Pata2:3fihan§ §mm'md mammal &p fir
the §m¥*:£=§.i:::z2m'~a sauhmim tha.€. tkfi mdey of the Deputy fl
/
/'
…. ….. ..–…–..u-. – nun wwwnl vi" nnnnnu-unit rllwrv i-IJUKI Ur IKIIKNAEAKR HIGH COURT OF KAKNATAKA HIGH C'
{La éaaigmr tima mt aévefi. ta: Ehia {wt of the maxim',
mmmh ms; ae ma ms: émfieé wmthver the grghiat.
mafia in f%'m2r::ur sf tha §35E:i:ir.3:*m:z*'s father "
the §sz::*£., He 53%? auhmim ihaa tha F1111 1
has $53 at naught ':33' {M
amrmm :3 ms. at %
firi Ii."'v'"'.1¥artas1m}1ar:,' VA 813% 31' 33
§§~:°2ze:- fmrth is m yam;
3: an. §~§am~–; ‘5Li’.’3’JEI’ mug appncabha
4% &d6.itimna1 Gowszxzmzaesnt
4_ ‘V sai=i_:%mt§3«. ‘ ‘-
‘€1§?m:}s;::$3j tiiéfirg is a grmf, wrfifimte.
3* mm ?m 1113 grant *m fawn: at” the:
‘ farm; the igueiafian cf the Act ‘being
2&2» Em sale tramaatisn imly wank}. mt
am haw} it is mama that there is acme
cimixzg the warm gr am arder pmed by the
fimiatagffi $s&fm§anm* ax semi} as the Deputy/fl
X’
– – — -v— – nv-v –vvm vr nruuvnlnnfl rman UJUIII Ur IUIXHIAIAKA I-IIGH COURT OF KARNATAKA HIGH” C
fimmmisaéangr Ehai: them 3% a grant. Indaeacd, the:
win are auygmw ‘m: be ‘the: custodian affihe
mid gmzzt have ma mafia ii. awaailabk. The %
the §@ Afiwm Em that 3 .¢
ii; in &.m?a’é;ex:ec¥: mg mfimmfian :
aka: ths§.§_ efiem. Infizeadg, V.
mag a2:se.wm@¢;’&§ by :33 A
pezmaaé 21%’ aha 315$.’ mt
a&*m:r1::r’»’az§ fiimcfi ts», the: is undar
%3{g’j% #33″ 43%;’: $5 Indeed,
if %.fm:r*x+: ggjeégffi, fifit.ionm”a father,
‘ska £g11es3§;5c.%n_’:&§ppiicahIe ‘tn the sale 3::
aim km fipcsc Ceurt wcuufi not
4_,§2.’§.3§’$3,fi V, 120 the grant, K there
iarms arm gent. , the
V x at naught the gab an& the
V4 filfi law ‘an the: Gawmmnt a.nr:3 handing
‘ £39 D grantm E11? thair legal hair
‘E153: arim. ‘gm Law has baeaii amtad in
A de<:¥B¥mms by rm {Zaurt as ma as the Am
fi:::u:t:.., Qamsmfimfiy, I am sf ma vigw that {kw ordwfl
X
_ -…-..- ….-syn
. …V_.._._.. .. …-…….m…-. nswn s.-umu ur Mulnntann mun LUUKI or KARNATAKA HIGH COURI OF KARNATAKA RIG!-I CI
pawfié 'fig; tha apmI;%i:a auzfisefifir Elm, rwpzxndcnt H::,~.2*
3'5 tin %a $33. mifia,
tbs faiigwiflg ardm' 1'9 '. ~
{Sig The mflar maaefi by im
amanfi rmyandmt . ' . V' b
{.2}: The mafia: aiatggis _ t-ca '
we: fig mrzdereei ms
2%: the csbsmticm
oréer.
Euéé’ gag: imgcatw. abcwe.
_ Adéitéenai t
mama cf apfianmewitixin
Sd/–
Judge