IN THE HIGH COURT OF KARIIATAKA AT
_DAmL1fl§1′!E!-“*_D;&’!QF3.P.!?.!I_z2533
1-nu—v
Inn -Imam:-ans’
DDFU-ED
THE I-IO!l’BI.’E nm.Jus’ncz %%5 i
nmumn amour: APPEAL%z§o.5oi1§eo5T$
Between:
1
a.tsJ.e.e.ri..I1:.:¢.r:.A.I:.nm.::.-2 _
§L9a§&’_Il}!_A!-_l!9AYYfi
nu: ma run:-‘(as
(By Sr-i
|-I
fl1Ji”*.I£E1§fi’A’F..’9A uilrnunn
I TI? ‘-f%’II’cI’I_I”I_Il”l’5~VlII.”f’ CIII1-hl£f_. Pjfll’ IJE’
E? rrsi
numnma,
.V at n”ru.n.n’~”.a-u nnunnrnanrn
41: M T –
Dflfllflilhfllfiflo
. mmncm conmmmon
X 31! mg DEPLJIE c_m1c1_::z_A;.
I’iE=fiE;;hGE.R. 2ND FLOOR. EHKAY COMPLEX.
[Cl WWII
nunya.
– mu SPECIAL rmsmnnn
% x.A.1’~:.I:.A.1mcA. mam F’|.!!-.l.!!-T.!E :2 mm A. an
I-IUBLI REGION.
i-i’u’EiLi Ho.-‘.2. EI-1’35? I’J’::.”-3I’uar:.I£”” “ii,
mar mzaon, KESHWAHJR, mam.
IIEAHHARAR . /
…….. _. W
31 omnnavan vzmmxmz
AGE 61 YEARS
O|3C:EUElNE88
12; 0.1′-: P :: IA!’.’f..’l’..”I’,
vmsmmaan,
Annqna-.1
Bnnumnfii. EB 9.
[ByE:r’iL’l3OVIllDARAJ-AUVJYJR E1939
man man ws. me or
J’IJ1TJt’;’a’1i’-Iu’1’§’1’1″‘1″ as ‘fiiifififi 917.19..ie-94 mm» m A
R.A.!l0.103_I1999 on THE 09911-mk
JUDGE (8R.Dll.), I-IUBLI, DIBIE18BI_llG
;’u”u’D %H%”a1.’€G .u”.IF2″‘wR.!£Fa3i”-57. 3.139 ‘ VBEQRBE
DTD. 30.6.1999 PASS!-D13! as 1!o.52%3i~199s on 11-13
mt GT? T1-ti: fwtlzan’ “”L.C’fViL_ I-IUBLI.
mm M>mALi.eoMm99WF9R AnMIa9I9 r on ma
%’a.’. Tl’F: “mm”
1: menu: raquulilq the
Court no out-of court.
‘.9 -;_i I..”.I1_.._.I-..-.I __ .._
is
‘ qwmnuun an wfiiifi éiiii-of é6i.i1″‘t..
Sci ‘-fir
T.-..Zl..T’.”I..”
J uugu