RIa.,'%§kahm% V. .'
L' ,
.1 «...Sia,jL ,
Agent 5'? yeais.
_ " Ktmar,
3{o:GuthiKmmappa,
Shri Sanjeev Kwmr,
" S10. Ga.xtt1iKa%.
in THE I-HGH COURT or KAR£8ATAKA.BAW3"'.:::Ai#°R._ "g _ = '
DATED ms ms 12"' my balms
BEFWE'; n x %
we HON'BLE
Shari Parashurarnappa '
S10. Siddw, .
A986-'41 years. % j
R1a.Agasa:aKere. "
Shflcarépufiaiuk, _. . "
(By sn MR7 rc%t F>e"trj'.
AND: % %
1.
Sh:’iC.Ma!1aliriga_ppa,v % %
sio.C-fiddappaj, V
Aged 43 veiars»
Din,
”
Si~.;ikaripur’:—
property and flterefore he is a necessary party to K
and firarefare the via} court was 2
appficaflon. He therefore submithad
be suseaimd 5:: law.
5. 1 have carefully by the
teamed counseflorthe
6. : do not _?§.1 of 51a learned
Counsel for %,,e.¢su% V:r_ele& : V an note, the M is for
declarafibn _ §g_iu;;stion. The ciaimvof the
1 aVnd_2’§$’ the sale deoctsexaculad by an
hufikdwf £=’!r?”‘~ k % u % . has V
third/&”°.$Donde”nté} kxxxuivgjr-:2-.’me pafifionef is<…msxméxy
9/ 4-'
_ t_9,ei'a_ with if'fi:""i«"s'i "he; Cfnotfnecerssary to the
the Mal com has reiected use appflcafion.
ludczfifiui or illegality in the order passed by me was
* oourt; ' %is kno mm in this writ perm: and hence it is we to
& k -be' ciisggniséed.
NTl- Gsw-. 55/…
Judge