..i..
IN THE IIIGH COURT OF
CIRCUIT BENCH AT GULBARGA --
:;;mir_E:D THIS THE 1"2'rH DAY 012' AUGLi ST,v é '
r3§:1?o£g%:3:«
mg: H€f)N'BLE MR.JUSTICE RAh}§ ieaiiijfiy
WP. NO.4(}(}i:3'?' <33"j::c)0L3
BE:"Vv'EEN: '
L SE! SAVARE?Pfi,.:, H V
S/':*E-1 ARE; REs:D1NG._AT V
N<.ZL'i.£«'2=«-_19~-L3$8;f2&3, """
SEIaT:GL'R1, MA;:::mPET,
GAf}W_AL_§%'€JA'£); -
, s2A:CHu1~2,. '{ ).ISTRI(.YI.', , .PE'1'f!'I'IONERS
%A;By rim c%%'KEs:§ATa?A mo, Adv, {ABSENT} ;
'EEREEAPPA,
33:-:1. ,§f;E;S;fAJJApALLI '1'?-'IIMMAIAH,
3 » V .3331} ABOUT 55 YEARS,
«--Ef€E3S:{}£NG AT N§>.:PI«:'1: GAQWAL iiiéfifixifi,
§l?;}%1{3Ei{;'f§£3 RAICHUR 1i§IST}?€ICi'l ;
-2-
2. SMT. MUNIYAMMA,
W/O MAIASANNA,
AGED ABQUT 55 YEARS,
3. NEMAPPA S/C} MALDANNA,
AGED ABOUT 48 YEARS,
4. VENKATESH,
S] O MALDANNA,
AGED ABOUT 33 YEARS,
.23. SHEKAR,
s/0 MALDANNA, . M
AGEIZ) ABOUT. 'i'"EARS,:,
6. sUREs}:{'S;*_0Ev1;§L:3;%xr§NA,*%_
AGED ..
7, JANF;VBA_N1§iA '-'i%~N1Ai;L3A4"JI€A,
AGED 4:2 YEARs;."j_%._"-__
RESPONDENT' 2% ARE
Rmsjmnm AT”‘N.(;).9– 19«138,
” .SEETIi}I-3RI,~~–E§:iADD11″3″Ef”
.GADvJAL.,%Ia;3AD,
= ?._.1″<3V;%*,.ICi_';="1€VI§g'}§?5.»v "
(R 1, §§ERA?'E:ii};;;
ah}:-ie”Jr§e’
..RESPONDEN’FS
‘V 8}; ‘SEE M.ALLIKARJUN C BASAREDQY, Afinn, FOR R?
THIS WEE’? PB’I’1T’§OI\§ ES FELED UNBER ARTECLES Z2125
‘”5:-. 227 01«”m:~: C{}NS’I’I”£’U’F£0N <3? mum PRAYSNG TO SET
EKSKEEZ THE GREEK DATETQ 9.?;£{)Q8 PASSED SN LA,
§*§€}.1'2 'K3 14 M {ESE §\iQe95fi2{}GS {}§'~J THE? FZLE; {C}? THE
-3-
ADi}E’1’i{)?\iAL GIVE; JUDGE (JR, 1394*} JMFC-Iii COURT,
RAICSHUR WIDE ANNEEXURE – KANE) E§TC., 1
THIS WRIT PE'”.{‘i’}’ION COMING ON FOR P§;~~tapi:$};’;%-réijgémf
HE-i§Rii\E(3 iN ‘B’ GROUP THIS DAY, THE COURT?
FOLLOWiN{}: H
There is no represe11_%;a.:ion tbr the peti1.i0:}érs°wi1;s:zi’
tile Case:-. is Cafled. The pefitic)n is “c1i.S3mi’Ssé{1 for 13011
pmsecutian.
M”?
£23
3.3%’ 2%