-1-
re: Tm I~IZ{£?rf-I com’: 01? KARNATAKA AT
mmm ‘2’;-as ‘mm 2671*’ my GF>AA$’EBR1?z%;;”~7§f,~..€2C}:iQAV _ ”
. ….. . …….. …5_..f..- V. -v-anvil-u.U~\!\rI nlvfl Luuln ur BHKNAIAKF HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA 3-{[6}-g (1
(By
3312033 % A
Tm I-I€3I\f’ELE MR. JUs:’I’z<;E LT
Sis lam 57
Rfat NQ;i3,;=5"__1. t'."-£939.,
Ra; Emmioix. A
* """ " V .m.FEt.'i'j£3}'1€I'
J ' 533% .3] as Lafihe Syed Emil,
" " ~_._;§7:»g,rAeag:;a, RIa.'§"€;';h;i3s:&b43t'£a1&,
% a " How,
V _ "Bg;_':ga;ei5:=$¢ liarfix Taiuk.
Sin E3133 Syfi ism? g
as jggafir-S, Rjat cmmaezmzm,
wgham Hem
* yam Tam,
5* Mahbmb Sic iahe Syed Ismxi”,
34 ymm, R} at cmmmzmm,
Y Habh;
B@abm Hart}: Talcuka.
Syed Babujm S/e lat: Syeé »g
32 yeam, Risa: £E%bat
MW
Y Hebli,
Bfialare Berth Taiuik.
51 SyedKotavaI1iS{t::Ia’beSyedIs1:aai1,
28 years, R] at Chfidmzbcttah.-.a1i§,*–« .
Yelahanka Hebli, A Z ‘
Eargakxre Earth Tahxk.
6, S1:zat.Z ba1′ W! :2 iatasyrd Gem;
47 yr.-sars, Rlat Ch%h¢tté;.”1,a3.’.–i; ”
Y Hobfig -
B@a1a1-a I'Iorth'I'a;.'{u1c.'._ A' »
7. Radar Pasha. S10 1am.Sy3cé_Ciora;, t
2.3 yeam, I{.’,a’_€
Yelahanka I-,§§h3i,. _ W jj A
3. s;gi.nam,;zag 371:: xazg Singl
éfitwtt-Wm. R3 eat. ‘N;€3′:’?; Sfivg Camwmfi
Chi}:-.’mI::re:t1ts:,k::;s.!};I:Z_”sr’i1;1éngc’*;.*’,
V1dyaran:rap%’urér%F¢s:.k
~ V, . _ _ mfimpandenm
3 ‘£33: Adiéécaw far R6, ‘2’
» Adtmte flair R83,
amwxaulnssvas
A Pie-1:.i:t5mn is fled umier fisrbbhe 226 and
.« ‘ ’02:’ tm Cansfimtéan sf India praybg tag quwh film
_ fa Misc, Ii’o.1§§,>’98 an thg file asf Elm
City {iivil Juége, %nflre City, flied under 9
” 13afCP(“.’;.,f1*omt1r1ser%rd afflae such Court arfi
‘kcaormeqzgantly the fmi at-aim” dt.3G,5g2m7 in Ivfme;
” ” ” 110.169] 19%, as ifigal without jurisdiation and a
nuflity, rue wpy :1? which artier in ymduwd at
&mfiam,
ogif”
ru\.w'”v -..\.u.m. \.II nnnlinlnnn mun x.u,:x,gua ur naxwninnn mun guuxr ur KAKNAEAIUI HIGH LOOK? OF KARNATAKA HIGH COURT OF §(ARNA’rmm 3:53 cg
-3″
‘Fifi Writ Petition csorwrg an for Pre
Heazéng this day, the Court made the fo]}azwirg__;=-‘-‘~– f A’ %
93.9%
S:-i.B.V.Ramam133rt11y,, _
far raposndent No.8 aubfi§ii§ “~~ {IE
mm which emamm ggwm, e%.;=~3$:.:¢s%144)’1a;a9.=s an the
am as (‘iity Civil Jtxdge; him my
the sfiv mpmignt dfimkaed as
withdrawn ” The said
er thew}: as having
is dis%eé as having
sdl-* “L41
Eudqe