wuuua ur cu-u\IV|Ha.HI\.rI nmarw mvung. yr nnnuninnu rnufl uuunv ur !\HmVIHu-u\.H HHJTI UUUIII Ur l\H:uvHu-\I\H rliun I...Uul(I ur I\A|(NA:A:\p 3-||(_-gn guupc
IN THE HIGH CGURT Q? KkRNfiTAKA, BANEALORE
nattsn THIS mm 21" mm or r:ovmmEa 3"o§&__
BEFORE
mm 2-mz'31.E rm. JUSTICE AA>VA}@:N1>*'B1Ti"§Ai{Ei)D¥ _ '
Lmfiflvfiemsms nsvxsxon $3931 T:-33. fi¢io..S325219 9;¢ 7
BETWEEfl :
SR1 .VEEREGDW'.DA '~
DEAD 5! LEGAL RE'§3,35EL*rA?:3:'IE'5_.
1.
SMT.CHfiNNfiHMA
w.»’c:.1.pn*z ‘
A559 55 :,1s.=~.13S–_-_ ‘
5631 G2?
A3312) 3:-3–4.V3rEA1§S__. ‘ = ~~
._é&:E_: n3$1mg._m,r1’» or
. :m*r*r;§aar-mazamx vmmm
“-15m4″i.’*5ffi%%113If5:’=’1′?:IC’1’
. PETITIONERS
‘ma’ ‘ §?”$12.I!u’Ir5 3.3.5:-mtmaszmmnaxan,
B .<m:_m:m — AI!i?{)C}££'ES)
1. TI-IE smm cm mazmmm
BY ITS 5ECEE$HE¥ EUR
RENEEH3 EEPAKfiflfl€T
VIQHENRSQUHHA
EAHGflEGRE – 560 801
Z
“””‘””””‘”‘-“‘ “*’W’ ‘vvvfl EXHNJVEMJ-\!\M niufl LQUKI 1.)? KARNATAKA MIGH fi0URT O5 KARNAYAKWA H16?! COURT OF KARNATAKA HEGH COURT
§
5
:
I2
passafisiaxz or those lands and o-::c:npan.<:y ssighta
hmring bean :::t:n£ez::ed theneupcn,
having attained finality and. tn; }gp§§i1§t§_ *
Autlwrity having confining: <:g1:ii_e'2:.:
Trihmml and the <31-crn;ex__ ha?'-Ajiavingv-"-%. ~é,.1;':tc:«¥:sci} "1:<§"'~
challenge the same, th§'V"L'g:E§titic$ir+;.aiiAé'T;iis aigntitlad
ta ocucupancy rigI:§'sJ_ fihgse itama
of land he has negvi':g:i§ §ut"~.,T@ £:5a¢a imsetar as
céthaz itetrufa ' ' thfi '' szoézcerned.
pe5:i_t:£.¢n is dismissed.
Sd/-r
Iudgé
'#$*
*1