m THE H.'L'~H CGURT OF E'.AP§.A'.I'A."..='. 9.'! B.%.N'!..*AI.{.'R1";
DATED Tim «rm DAY or DECEMBER 2009 V.
BEFORE
mm HOIPBLE nan. JUBTIGE euma:a.arI.--§;AI3I: A' H
MISCELLANEOUS FIRST APPEAL:-NO;----55;z7§
.......-------------u----.----
1.
SR§.}3.l73U’I”I’ASVVAMY,
S/O LA’m.BHoGEG0wD?,.,_ “j;–
AGED ABOUT 45 YEARS ‘V
W2.
S/O LATE.’B;$0GEGQ’tx.i§A;’~
AGED AI3()U’3″ é1Q v1:+;A.::es’~,_ ‘
:§ ._ s 1ur’r, 1V§’.?fié:”ER.§M_a.4A, “”” ”
‘W!OV&L§XTI§;”Bfi’f5GECxOWDA,
AGED’AB(}UT§.§(5’T1=YEARS
‘JSQLL Ansizfisxmuc AT
éMAfiU.R VILLAGE,
Q _ %A§;a.”saB.A. How, NIALA\’ALLI TALUK,
VT :1: M.p.:éDvA azmnrcr. …APPlLLAN’l’fi
SRWUTHS: HSURESH, ADVOCATE)
COPY ….2
3» E » 5 %
!flT_,.u Cnurt V33″ Kgmagakg
U3}? fro; 2,
am”
MFA 5626 or 2099
..-….–.–.–….a….._…-..nm….o…-…__…………–
mmmm van.
$’>§§iI.(}.CI-IOWDFI eL\é[DA,
Sic: s2s«e:Ea;sE,_egoma} ,,
AGED ABOUT 65 YEARS,
GAJANU12 VILLAGE,
GAJANUR POST,
MALAVALLI TALUK, ._ %
MANDYA DISTRICT ” 7}%. ;,_.ams?onmm
This MFA meg’ 4:3″ V R§ie._ 1V.(F(}*”<$f cm, against the
ortier dated: 14.?.2os§,v'1pa5se:iL%'6n «1;'A;LN¢;541 in O.S.No.16/2006 on
the file of rejecting IA No.41 filed
U[Ord.er 39 pass an order to attach the
immovable. of' thiz défenéant — 22 therein anti also to
having disobeyed the order of Status-
qud.’
‘ This MW; coming on for Orders this day, the Court’ made the
COPY
.92; . , .
P18838233? Regisfraf ‘”””°
liifw Coun of Kamataira
B*2n:.%hi0r<i ~ 36!} 001
M
W'
EFA 3696 9%' 2369
Finally', one–WeeI( time is granted t?
objectizms.
P3115113 Which, ( appeéiié
‘5»/§~. _ Q .. ‘ ” V
” JUDGE.
T133': MG R 33'' % V % X5' s= 31%
. _ Assistant Regiyrgr
” « ….. .. v 113;… Court of’KamataPa
58″. ginrt? – ‘W3’: mm
9%
./
AF 9
.. , .. .. ,