R'.'A.Kulkami, 4...,.R!e.Ma§~§1<i1l;g V %%%%% B;.mwaa--eseooo1_. J;§:;.e;§2gi, IN THE HIGH _COURT 01? KARNATAKA AT BANG5§;';)i§fi f DATED "IBIS Tm 26"' DAY OF MAY 2093?: i :1 T 5 ilj' C ** 1- ' BEFORE % A "rm: HoN'§LE MR JUSTICE --. . .
H.R.R.F ; ,r.;foo3 V ‘ 1’
Petitioner/5 : ‘I ”
Mchaboobsab Babusab jg
Age: 67 Years, Occ:Busines, ‘
R!o.MankiHa,
Dharwadw 580001.
[By S.ri.A-_A-P_aM %
3
Radhabai, *. % % A
W!o. V “— é ‘
Doc: Serviee,
Advocate] ‘ «
fiiiédfi/S 45m ofKR Act 1999 againfi the Judgement and
M
‘gm
Decree dated 31’;8.0’f pwsad in RA No.21/’06 on the file
Distict rum, ~ Diwwad, dismissing the Revision %1?$a:;m; *
confim-nag the Order dated 19.6.06 passed iz}}~IRC Na;a:e2j[e::’t:;§§1e ‘ ~ V
of the III Adda. cm’: Judge, [Jr.I)n.}, _ T f
flied’ U13 31{1}{ai1ofKRc Act 1999. ” .. ~
This HRRP is comm’ g on far orziezg d$y;” the
foilowingt *
Twu weeks: fianafly. It is made
clear, if ncedfixl: fig riot véeekfs, stands dmnfi ‘ssed
automatz;aI1y’waa1g§:;:t a:i3;jn::fla”‘* ‘ V
Sd/.
Judge.
gr
§;Es§i§E3.,”£j’?$ §ag%’sgrgg
figfi {Smart 9?” fiéarngmgg
%g::2s5a§org