IN THE HIGH COURT OF KARHATAKA AT BAN
mun ms mm mm DAY 012* DECEREEE_RH._251’§’VV;.-« u
BEFO%
THE HQNELE ma. memes %
Sic Sri. Dastagr Sub ‘
Aged abemt, 45 ywxa
Rfat _ – ‘
K::}ar”I’a1uk. ‘
PETITIONER
{By Sri. Rae, Adm, &
is:-i._%B.N.M:;ra1idbar, Aav.,)
m we Suva’ m’
X chamabza Trwast (R)
Read, Indira flay:
Eazfialere -~ 56D%8
.. Repzmmeacl by P.A.!*I<:lder
_ 'Sfi. N.Nanda Kumar
'E/9 Sri. P.K.R'aray'an
Aged about 46 yam
R! at Kaaaagusta Apartnamm
Hal, Carley Smaet
Ricfwnd Town
B@a1ore.
3
Judge, Kclar, M*m.He.2s/200+ on the file of
Aclditianai Civil Judge, Senior Diviaimx, Ktslar
17/ 2003 on the file {if the Additional Civil _
Div’m’m:1, Kuhn: and Ex.23I199D an the , * *
Additicmal Civil Judgc, Senior ‘v
the sam andaikowthiswrit pem’.tio”i3..”*«. ‘_
This pematon mung’ on my %%;*na,.,}%, ;;.3_.,%%% ,1»-,,%
‘B’ group thig day, the court’ thus: f(3n,0§§=’iI¥: ~..
Learned Counsélg.-‘hr. has filed
, to whixxh. Iearned
Counse§i”f$£_’ i.e., tn alkaw’ the
writ 1′. Memo is placed an
~ Qzarfi allowetd a::>::ord1ng1y’ .
{“i j
Qfi,’ –
JUDGE
.4 ” .. ‘é£_