in TI-IE I-KGH COURT 01-' KARHATAKA AT BANGAIQRE
mmn ms THE 3% DAY :3? mvsnmza %
swam: % ' .
Tim HQBPBLE pm. manna A.S.PAC}{1£.é.f'E3;'R§:: . T4 ~
1 'I
BETWEEN:
GOVI1*I%fiaIULU2I£.]I."i:¥'.}~..
smmsz DECEASED BY I-:1$J%L1&*s 1
1.
s1wrR.e.crimmh51§$A’%%Aj:
Wm. mm
mam 2¥;BC5§F1’V-?§ ragga, %
2. sR:§.<:§;
31:2. mm z.*30vz1:oHAR.Mt3LU Ham,
AGEII) £3013? %55;>&*1%;5R:s.
3*
.3»; 0.” LATE’ ]V RAM},
é “AGED AEQ[IT¥F¥YEAR3.
– X SIG. SELVARMU,
-362:1} Again 33 YEARS.
% X SRiI;…A?H~IOBI-I
» A ‘ 0. LATE 8ELVARAJU,
A L};x:3m:: AB<:)U'I' 34 YEARS. PETTZTORERS
A A '(ifi"Y$RI. V. B.SHIVAI{UMAR, wvmam
$3;
8R1. S. Um-‘1YA KUMAR
S C). LATE SKIYAHARAYANA,
CIR BY AGE.
219:: Im.15]2,
mmmmmm
mwmmmwmmL
Sm. I’AKS}il&mEVfiMB&A”«:
{DECEASED}
sRz.vmnmzmMAR;%%%%T%’
s;c>.LA*rE
MAJOR BY ASE,
R AT.RO.3;”‘ €)LI¥3 , mm%%1′”;jkL ‘. %
Sé awgm
P?H’I(}$_RC;S! _ ,.
sm R. fifififiifii %
smcg :>Ec.3%As%3,u%1§ar _1–;’1s was
i;_ _ am.
MAJ:;’3R’B¥Aj&GE.
” — BY AGE.
. um}
MAJDR BY AGE.
smxssm,
MAJQR BY AGE .
«:3 smtassg,
BEAJCBR BY AGE.
vi; sm*.z~mMA,
MAJOR BY AGE .
vii] SMT.PRABI-IA,
magma BY AGE.
um sxvmvasnmax, L
MMQREYAGE. * *
“my SR1. NARAYAN,
MAJOR BY AGE.
3:] SRLRAMU,
MAJORBYAG§§{; _
znzswme: AND~{ZEI}_’I’€3{X3 ‘
ARE 1f,3.a:.IJc;}m;ERs :35′
IMIIZSLI
RESIDPHG A3: .ELECi’I?IC
_S§E&fIt:tE’.$, F:’9′.=1V3v,’AC__iA A3333
Am 3333;; UL$r;>*<:JR,
5. am mzsmm Kimm,
319. LATE VA.,RA1%.§fiS’WAhdY mm},
> 3′!’ £33,
é ELEC’rRiCAL Hausa
A –.’§O.{423~,4v1fiADHVARfiYA zwmmaa
X T F3432 mm,
BARGAIQRE 5. RESPEIIHDENTS
% my sm-mmmB ALIKI-IAN. mu, ma R1
. R2-13′:E8D, R3-SERVEE,
T ‘manua 5 ARE gamma ms emm mrm
% A.%4.::*2n1a)
THIS WZP. IS FEED UHI.’)ER ARTKJLES 226 A313
017′ mam CGK8’I’I’I’U’1″EGH ACT, mama T9
” QUASH ‘Fifi QRDER DT. 22.9i2m8, VME ARK:-A, ON
af deomacd S:nt.S.Ls.Emhmidevamma. In support tsfjttzfe
applicatian he mad an amaava; atating
Smt.S.La1m1mid¢:a:rs.m,ma hacl taimm him iii’
her fi’etu11e’ ‘ wimn he was aged
them wan a 2mm’ tea-ed a.i11cant can not be breught an
€321 this he ma acught for dism£saa1 uf
Tm trial’ Court heard the mwtm
the sidw and an apprwmkfinn of the
‘ remrd allewed the appiimtioti. ‘
‘ V’ erdm’, the presmzt petfimtz has been fikeci.
V’ , gpv+’e1:.itionm aid aka the rmponflcnts. F’
4.Ihave&rdt11e1ear1@a::au;1me1fiart}m
5* In an application filed under Grder 22
rfw. 352.15: am, there ‘E: as adjudication
tn mJ1d1′ ’13; cf’ the 1:: {ref 2
ciwmscd Smt.S.I.a1mhn’n’dc:xramtna ‘;.¢ Time $’r£ia:t:§;;,gg
to 0:113; Izaak am the 505
mwrd claimm to 1x;. a the:
dised sf the
afidavit in gugifiaert %h an
mama in the year
1994 11 ymrs cld am the
ta be mzacubed in the
year my mmua% the matter which hm to an
3 V’ wfigidéiéfibfis whiie aamidarifig the qumtian
H has lam dfiputad, but at: far as
V mi mapaxxient as a kgal repazmrrxativze of
ciaéae-rfiéied 8mt.S.Lamhm:fievamma, it E only prime.
which has m be 1mm: “mm, as he wauld
a raga}. rmmzazixm of 1:116 dwaaaed far
‘ ” @¢11:.ti.n:.1.a.1;inz3 of the In that view if the
maértmgldo mtfindar1ym¢:”iti:1tkn*spetitinna11ditia
a::mzdir2g1y’d?mm7::assaci.
$3/3
Itldgej j;