I-IGH CCXRT OF KAMVAMKA I-HGH COURT C3′ KAFNATAKA H36-H C
IN THE HIGH COURT OF KARHATAKA AT BANGALORE
DATED was THE 8:14 my cm wausr 2003 %%
BEFORE
was :~1m=mLE ummmm nmmn
1 DIR. K 3HWA8
womm M1′! Kmmzsr
A€3’EDABOU’T46Y%
mmrr 140.1261 1 fi1′.B }}–GC–i{ i % %
P’IPELINEEX’l’N.,
aw cRoss3eaEm$’NPm¥% M ‘ %
new
£4
1 am EELVEKJHAREA
wxo K
_ %.§~.«a:;n A3611? 34 ‘rm
% T%Emtr No.33 a-zsmsmm smrzm
BEm£€§J£.IN TEKPLE
f ;i’sI¥’x’)_I§73$QIi?ET K <1 F
2
nus:-I t…UuI¢l OF KARNATAKA H16!-iA CSVOi_:JRT OF KARNATAKA HIGH COURT OF KARNATAKA
9; :3′ amvnsmucxaiz
‘ .. _.ar.aemmau*r11ym Amen REP. mama
‘~ V ‘ “zszfnwmx. Gm:-In FATHER as Gnarmuowmn
‘ mrrrfl am’ sxnvmwmm
RIM’ Imaa c+oLDsm’rH 91’REET
Bfiflil} JAIN ‘I’EfiI.E,
A1’11’)Em0NPET K G F
KOIAR
RESPGHDEHTS
HIGH COURT OF KARNATAICA I-IIGI-I b€O¢i_:3RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
THIS C PETITIOII IS FILED UI8.-$83 C-R..P.C
BY THE ADVOCATE FOR THE PEHTIOEER PRAYER} THAT
TRIS HO!’£’$LE COURT MAY’ BE PLEASEEIZ1 TO QIIASHV-THE
ORDER PASSED 5? THE I ABEL. GIVE. JUXE {JR.131’E.,]’ It
mm. .Im:m AT’ KGB’ In em: trsfzoaa ma 12.952 905.
ANIIEXURE-W mm wmmmmv quasn *mEG’c:1::’1zs1-2:-II _
Panama 31: m 12.9. & AB-DL. 5.:
C.R.R.P No.34; 2006 ET. 1’z..1.2ec7.
THE BAY, THE OOURT LEASE 33% –
mrs Pmmox m conmerci <:~1~r.II1é1t:GOI 1m%ams::§1§:?I 7
The pefifinner is
ma finthsr afaamqnd of the
parties ”3 neglected in
swcm 125 £5: mainmanoe and the
*n~;a1′ r_:¢mImmaiIImmmmG% ofRs.1,CX)Of— in each
af tha order of the Trial
hmein mu.-1 Cr1.R.P.84f2.()C)6 before
whemas the mpamma me:
I fin’ mJ23a of mairzbennrmsa.
I I I re-men petimm ware mama and dismissed by
V 2 _ % Court. Comaquatatly, the order of the Trial
‘I » . _ was cmfirmacl.
‘W
mu:-1 LUIJK E” OF KARNATAKA MIG}-fAb§ZV{3’§:}RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
2. mapeurinnisaledhymammbandpa-aying
fibrradumfibmnofthnenmfixflengmxx:axnoumfl. Tiuaamnéuzn
cf Rs.§,O0t).:’ – awarded by the Court below to ”
raagxnmdexnz cmnxnat be aaifl to be um: flwamh#§§e§d#§fl$ :_r’
The pehfitioner is worlcim in
salary af Rs.ID,DOO_(–~ par
’11:» mm is admitted by
the mm :31? his this
Caurt do-as net in the
%%%% mmrdinz11-‘-
sd/-4
Judga
vk§}11.§{#f}2;§.8