..–.. qpuuupuu up: nu-nu1IrIIl”I.l\J”‘| l’!!\’l’l BKJIJKE U!” Cl
Est ‘E1-EEGH CGURT 01? KARKATAKA A3′ BAN’GALO£E
narm ms Tim 2157*’ may as my 2003 V V.
BEFORE zmaowamszsmmsncfi n.v. V gag. N9.?1fl@ * 1 smvawa Se'-r:av%YYA A<E60YEAR3, V t3€§€:A(iRIC'I?LTURE ' %
Rs’C)K.C!’I’EKALVII1.AimVA-‘~’–v.. ‘~ v_ ‘V
TALUK:HA£tWI_..§$4_1ii1
my s.s:v*m»mA1’ss;a”&#;}3aw;ié*:&;§: R n%%:>E.¥£mm~m a.
S2RI.IU-!.mAT,A’i33?S.) .%
1 Q GHRIIIFATH
_ _ am czamymaaa mo wmasm
_ samzss ‘”1’~EARS,Ozi3C:REI’1I{fl} mm
A ‘ gnffi GAHALAGAWA mum AND
“man-rznmsasucmz. RWONDEI-IT
mscap mm TO BE 1r. IN vmw or Tm
_ 20.11.93 1:}? TIE I-ION’BLE mum’ mmmte
rmnsasa;-s;1o1~n*o coxvmr R5A494f06 on Tim sunmsszon 09
5 11m.AcaU1~:m mgr am my mum 01-‘ was APPEAL Is
R3. 2s,aao:- Arm “ma surr swam A mam? sun’
ms 192 cm &HENCE., mgmmmmmmm
‘II'”£I3 CIVIL I§.EVI3I€1N PETITION COEIFIG £326 FOR
WDER3 BEFBRE HE COURT THIS DAY, THE COURT KABE
‘I§FOLI.«O§VING:
infr) 3-IHII-I \’I\I¥.H\-I!\£)lH\l an lune-\-\ nuns: u