. -: III’IIIU’I u guvqri I
»..u-sun’ _,\.IV’I’ nnruu-unnu rnun LUUKI ur IEAKNAEAJSA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
% l $
22.: 79% mm; away my mam-mm AT BA1*IGn¥fxI.(3R.E
fiA’I’E§ was THE 31*’ my :35 mm, 2038
BEFORE
Eff?-E H{31’¥’B3.:E £1B..J{.?S’£’ICE H.N.}& n.?<.';$__:"
R. F.A.NF.'}. 1'?«ir3 {SF 200'?
335%:
gm z<:.as2-113.2%
E¥,="=:':. 5 msmnmmx
gash Maw 53 mans
:€:::s.2s§, :1: mass «
3%.?-"':I4.'II=§A aazxaasvmmf '
rgzmm,
'2? msmmmzm, _
E?zNi'§&.'£;flRE — 5233 V _
{By gm. '$3' ;i'as::§;2=.;
III}:
4;: ” 312.: rm-CP;_I’Rfi.x«£=@xIAH
” }£f.II}E~.–;F£5I\fG£=.E4″-ii
j::..-*t-E;n«_.a3r:3w* :22 mmzs
– _ ” gE§:i3″;§3;i%.L§2~n§A9ALYA
‘-:~§s’*-*.r~;m:%rV-“GE GQRUR
:m23’3r=z” HQBLI
.. ..:éz3~.;3«;:1;:I TAL§EI{..
.. 55212″:
333 I’? EAEEESH
?Ez’?f¥’.”3.. LATE HREASECIAH
REES AEQKJT 48 YEARS
4. ta)”
“‘-” -“-“‘-‘*’_, -Ir”-‘tr!-rm-vfi – anvil \-\l\JI\l ur l\.N|l\l”U-lll-\l\l-I l’!HJI”‘E LKJUKI U1′ I\RKlVCAiAKA H’GH COOK”? OF KARNATAKA HIGH COURI
EBB 3PECIFE¢ E$R£Q3m@£:£,_}
3 SET ?USHP§
W33. N HRREESH
REEE RBQUT 32 EARS
EESFQRDNTS 33.2 ERB 3
&EEE HE.203,5TH KEEN,
1§?H A $3985 Kfififi
IEHB STAQE R.T. NBGEE
EAfififiLDEE * 566932
{By 5:: 3 5 aamznvaa, ADV. rsR7aiq”
QRE P.K.HfiRAEANflSWAHY,7A§V. yak g2a§Wg3;’ E
@315 REE IS E:LE3,¥!s;§éfaf2s9c asA1fisT
may £fiDfifiENT ARE §sc2Eg}mT,7,4;2m9?.Phssam IN
&.s.§a.253;2ae5 93 THE 91:3 3? rgafgkg. cxvxz
§UEGE §$R.Dfi?; Rammaaaaifg’D2§REE:§§:THE EUIT
THEE REA” fififizfigf*QH =E@3’ga3MIssIeN T315
353, TEE flavnipmwfiabrafiTF5LLcw:§G:
. :=u §’#\# E I’?
§'”§n éiafi bf the amendment to the Section
mU_i§ §fA§h§ Rhrnataka Sivil Caurts Act, 1964,
‘_%h#”fi§§§éivagainat the imgugned judgement and
&@ar&é~ii@3 to the Diatrict Cmurt, aince the
.”nv$iué fif the subject matter is cnly
‘= Ea{:,§a,amm;-.
ow
……….. ….. …~.m..-m-nu-a 1 mm : uuunf ?_u_:A- m-uuw-manna rliurt uuulu Ur KAKNAIAKA H£Gl-i COURT OF KARNATAICA HIGH COURT OF KARNATAKA HIGH COURT
[32
2. Léarned aeunsal an bath the sides
admita this ymaitian sf law.
3. In the circumstances, Ré§ist$§ i$u’
fiiraetefi ta return the ap§éalApap§ffi fi§jtfie
ifiarméd aaunsel appearing fgiqfiha é;§alla£fz§h_
aufistitutian af authent§@ate&”cQpie$.K iifiérty
is raaervad ta tbs ayyalififit ta ré4yra§ent the
aygeal beferfi the $g§fi§p}iaté=$$é;rict Caurt.
With_ fi$&_ aficfiéf té£$3,’Vtfie appaai is
fiaxeby” .
Sd/-.
Judge