—–w—– — »IuIIInIIuI1|Av’IIBIr!IIIl”I In I 113%!’
IE wax HEGH gawk? my K&RNATAKA¢ sA§§&aé3$ X *
aawan THEE THE 1§m §&¥ 02 BEGEM§EEf2§flB.A
EEFQEE:
THE HD§’BLE Mflm JUS?I§E ‘gg§aA£H=§ fig: }u
3 R 9 no 36é*d$ gaéé-t °
Bxwwmnmz J’ A A L
33: B vxaax SINGH ,_ u,’
KAJER “, v %
510 :_ gvy ‘y ;
x/am FARE 5:E§a$§n«,, x’ _~_,g
AT ND.326,_GHEKXEG§Qfi§A KQEEfiL
YE£W&L~fiQE$£ 9;. 2.x. ‘~»w°
xvsaay TALfiK; WV, . v_ 1;
MYSfiRE+5?fl $31;p_V.fn_’_ urn yawzwzemga
gay 3aI:”mgT»mfiNfi:Afi}’kbvmcnmgg
Tm-Fgrr REG??? YEARS
cfQ”?.E;§§EEsH
n.HQ.5Q6,_mAN5aN&rKA HILAE%
,_’KVUV@E Lagauw, I BLDCK
-wf.’::: srags, Baaavmsmwafla maaaa
.§nAHEgLo&E~550 avg”
_ j:figm:Ss.?R3MA, NAJQR
* R/&$ EARE sxwuamam
RI’ l’§{3,E26, CE-IIKI@€?+CIBANA §{QPP’.§».L
YELWAII: HQBZLE
H”I.’S0lRE ‘EAL5E’I
!rSI’£’§QRJE§-5″‘a’G C3851»
gang”: ‘3
-..-_–..- —-r–r.p. nu- ..——-u-nun-n uric-on auburn’: was In-nsnuirilriuunm nssillfi ¥&¥l’nS ‘$8 l\l”lI’Il’l”Ill”Il\fl”I ISSIIIS VIV¥I\| ‘3’! t\l”II\lIr1S S SIIIIII fill!’
bi’
3.SRE R KRESHN%
AGED ABQET 41 YEARS
sic. N RANGR R&D
axam NQ.648, E a F Emma
KUVEMPUNAGAR
MYQDRE-573 wax.
THEE ca? FILES HXS i1§*Q? €33 was gégiggw} 3
wmm GREEK BATES zauauaaaa Efisém QN E3 Né;xfi_:R
a.s.mo.1m3xma em THE §:LE Q? £x§a;vDeE;»c@fiRT
Q? SMALL aavggs gun %§I¥iL gJ§§aE;f_:3R.nN.;,
MESGRE, REJECTENfi ?fiE :afmQQé ::$Efi7§£d ? R§LE
iifdk CFC” ‘ I V” ‘” .°
THIS _¢3@a £;fi;xa °éfi7~§§gH§A3m:s5IoN THIS
may, $33 gang? fia§E,®a$vggL;aw:w@=
.T1fi:i. sE” “m%s*i3i.a:1”:”W§;a fimd againat flue 1.3;.
1~:<:§'.«.. #.;m.:aez Gzrdez am Eula 3.1 M} of
ixgtazfiaiia stating that the plaint is
"'.-:i.",'3:–ua:q:1AAi§;."w:i" 'fix ha rgfigctad am haxr-ad Ezxy law,
"frha main izqsntentimn is that the ylaintiff
the dafenfianm are the ya}:-tnmra m? the
Fartnezmhip Fiérm anfi untzier Sectiwn 4 emf the
Fartnerahip Amt, the wait; is not maintainabie.
..,»WR§3§ag3$fi?s_°-f.'
—–.-.-. –.- —- –q– 1-7:»: 1:: |II’Il’lIr1IrIIIl” IIIVIII ‘atria-III VII IIr1IrlIIl”IsIrIIUl”I IIIVIII Ilvialltl VI II-I”lI\III’slr$lIl1 IIIVIIII 11$’!!!
plaint raquiraa rajemtian.undar Qrdar VII 3&1;
11 of me, In Viaw cm? the abwm,
Court has rightly xajaatafi th@’»&p§§ic§t;a3 ~.
filed by the defanfiant.
3. No grmumda aza madagfiut t§Vinta$f@:é”with V
the patitifln. Amaa§fiinglygjtfi&_fli%il»Ra§i3ian
Eatitian Btanfia fiiamiasédfg*
KGR”*