Wa1¥%THE cofifiééionna or ponxcz
‘ ‘x zM¥so3fi,
A ‘2 _$$T’iEELA
“(By Sri N DIRESH RAG, Afifi FOR R1 )
-1-
IN was 3:93 counw or KARNAEAKA Am aanéfimbas
namnn wars was 36th us: or M@fi? é653fj%[F
was HGN’BL£ M.sUs§;cz K skzgnsha 2§n <;
V aN®__ % W. .
was HOH’BLE um. aésxicg L fiagéxinfi swans
WRIT’§BII!IbN {HQ}.fiQ.30/2008
BETWEEN: *~[- y E. ‘gn.=.
1 MRS s JAISHREE”f:
DfO,’Svfi&RS£AN «’ – ‘.-
AGEfi,A353T=22 ¥EAR§iIV .
swam Not254;=?cazuny» era cnoss
LAKsHM;_aoAn,’sHanwHIfiaaaa
.*”EAHGa§0RE*~ 569027L””
3 _ . w_«, ._ , . . PETITIONER
{By ‘xxs Lax uExus, §nv, )
n–u—uuu-no-no
CITY
.jw¢6. LATE Jaannaxn
~ ‘aaa MAJOR
‘~R/Am RAMERAHALLI VILLAGE
MKSORE DISTRICT.
. . . RI?.SPO2¢I}E3~ITS
I
W
“.2-
arms w.P.(nc)Is FILED 11/3 225 &.«j22_7′–«.V(:.I: ‘1’Ii£
cons-rm-Una»: or nmm pmyme 1’O:ISsE’1′:_’.;l_L’?€i?,I’z’« 1::
was mmaz rmszms cozzpus n–rnmc:r–.r.§:e 1 was
zmsporznmmz we PRODUCE Ms.azxHA._, in/0 ‘
Jmmzmm sarong mars HosH=s:.z
RECORDING HER INTENTIONS 3.13.30 ,
wnzca 18 mm cur 5:0 ml, 1’HI$ §£O!«l.7.EI.E” (I€}t3R?£A)fiY”v, 5
pnocsan 1’0 mass APPROPRIEEE ozargms . matxs
noN*B1.E coax! MAY Dam»: zvzrr A!?PRO!?£IAT1.?. U!~1_fiER
was cxnctnasarmrcss on was czzzsny ‘;«~.«,:’.”sc« ” I}? ma
IRTERES1′ or MS.REKHA, xezfmm m~r’;r:.s ‘oz? cmzszrsrcn.
mus parxsrxazsz Eorfrifianxse was
my, sasmanmz .€.;rA, mm romowzm: –
At V’ of counsel for
the ” is dismissed. as not