Karnataka High Court
Venkatappa vs State Of Karnataka on 4 December, 2009
.. M." , A.V._.'.V .....w. VW"I ...--..u-u-ua-m.m ruun \..uU!U ur' AAKNAIAKA EIGH COURT OF KARNATAKA H351"? COURT OF KARNATAKA HIGH I 2 2. RE DEVELOERT AUTHORITY KIIIEARA. BARK WWI' EJl'l'R., BAHGAIDRE-560 030 ERmD BY ITS commaxomn. 3. rm swam ADBL. mm ACQUEITIOR 09:2:-;kEjR§"%[' = . A BANGAI.-OM DEVELOPER? AU'!'HORT'l'Y __ " KUHARA PAH WEST EXTK. ' ' BAKQQLORE-560 020. (Bmm mmsaava 1mnnY,.«.iGA;%FoR%_n4%1 % ' am c.R,oommswAn¥.Am1., ma R-4:3 %%a.%.a--3 % L am pnrrrxcx 18 mm amass Ai'£'rIi3LE'~._25@§"'RI€D 227 on ma OORBTMJTIOK on 'mum, m Qtmsn rm nmmnma gamma 5.10.2007
maxim mt 3’1′ 21 1:9 34
rm mrzrrorz izzaxma Emma xx
9′ emu? _f_’DAY, j’rmg<:<:U1z1$, mm m
FOLLOWIIIG:-«__" % « k %
…. ., 45:1,: 111:, V
vide Amman:-an-E1
so E4 dam s.;e.mmuma by EDA menfioning that
i.e., Survey 1¢o.15I3 in an
and 1 acres 14 guntaa of
6.1"' 'V Ii}. in ' Yul" 1
V Tahak, which is sought ta be acquired
% M' _ 3 E _
V'
f @ %
§.£§é".!';iJ£ Wmfilinfi alum nunn..;..g-m …… -…