– nu: : uwwnl \Jl I\l”\l\l’¢l”|ll”|I\l-I l’II\.7I”‘l LUUKE U!” KAKNATAKA HIGH COURT
3-: Tim rma comm’ or KARNATAKAAT BANGAIa£3I§E %
mmn mm THE 15%: my 01?
BEFORE
mm H{)1’f’BLE am. JUs’rz{::3.%H;§*5’Jfix%A H} }4A.
BETWEEN :
ammn PATIL1’RAl§SI’ORT’LT.TJig
HAVING rrs maenemmpamcm L
AT N4:}.51?–~E , ‘_
KGLHAHIR ~–fi-16
REG:om.L c-ms::E*a.*:%r:c:w;;~1;%%2,%
smnman ROAD, :5? cRoss,«
BE}mDVHG’TE~L:,EIJ5&&’PA¥(A.N,
REP. BY ITS AREA mmGaa%%-
8 S _ ” APPELLANT
A gm’ FCJR SRIC I-I JADHAV, Am,3
mm SAHGH,
– 569 909,
~ L%%’%4%jRm=.TBY masmm. malmomxrr
% smug
‘ffiE.iIII*’AI3FII.=ED3EDERORI%4~3RULEl(r}(1’C
Aaamsrmm ommn mm 3.6.3006 1253531) on LA. Imam
{I13 Hfi.=$»395,I*’§3G136 GK ‘fl FILE €113′ TE XVWADBL. C1’I?CIV£L
Jflflflvfi, Bi.AK&AIDRE C11’? (SSH 36.32), fl G IA. 130.11