IE THE HIGH CQURT OF KAEHATRKA AT BANfifiL5KE
W§*W” Tfiifi THE 35TH D”? Q? DECEMBER 39??
Byron:
T33 HQ§’BLE ME; ausrzcz fi;G;RAMESfl x
REA I239 TQS Q17′ 20!)?
BETWEEN
….._–.u_….._.—u
namaaewna,
ale. PUTTEfi5n-R,
AGES AEGUT 56 ,;zans,
fifQ.§ mm.2141;’
II CEGSS; BASAVESHWRRA RG39,
K.E.MQfiALLA,
‘~;,; E?PELL&flT{3}
:3» 5z:yuths; 5,%@c§£s$a’§ sflmnzsy M;K
; “.C.Rfi1KK&fiJI, auvacazasg
;*EamM$&, v.. 3
Eafazfi saga E5? Kfifififi,
fyAGEQ AmQfiTV§7 ygaxsi
_ g;=§;:f§a.244,
~,’r:Vg&QsSA saaavmaawaaa READ,
.»x KA3;Hafi3LLA,
Ah 31-:
A323 “EGUI 52 2:333;
RfAT.D.HQ.2Zé3
II cnoss,3asAvE3HwAaA acau,
x.R.MuHALLA,
§;; &£s§§§n£§fi:$3″v’
E33 filed U35 195 sf C93, agéina; thé*Jndgmént
5 Decree dad: 23.2.2909 gaéaad in 3;; gs aaizcg?
an the fil
II:
|”‘f
:3’
IF
H
H
i
I23.
I21.
Inn!
1”)!
I x
4
I-*
E–I-I
. H
.V_»g _«
‘ F3
“EH;
:3
-é
an
I13′-I
H
‘IE
aliawing tfie agneél aha éafitififi aaide tha judgment
ésaed in G8. 332f2§Q9 an the
V
and fiecree dtfl;”3.1}2§§?V
file ¢£.:h§’y:1a”:.g;vi1 JLag_ {Jr;Qn¢}§-Myaere;
“_Thiéai£A ié,¢;ming an E9: Qréerai this dayf the
…….-..—m-..-
.’.p§ai1ant ta arrav nfnintiff E9=3 as resgéndant
, ‘E…-.–.–.
$y.Date: Efijfiflfi
C. Date:0;>g_\H\10
“*1; !§;e:-:zisst.ar:£- ‘ Regmtra
V vHigh’.’VC?:::;’rt Kaziziatakl
V M ».¥¥z£xz§;’a’i::xre~5£§{3 G01