- -- - --I, .-V} ----------------.-n --v---«---- ...-sun: vs ~=nru\I1r\l.ru\r| ruun uvulu vr luuwlnlnlsn HIV?! EUUKI or IKARNAIAIVI HZGH COUR1 Zfi IfiE.HIGH CORE? 9? EHRHATEKH 3T BANGfiLORE 7 nazza EH15 mas 2§"'aAr aF'AUGusr 2flfi8__ f U.* 325933 THE HuN'BLE.MR.JUSTICE 5"E part; f x aw. Ha . 3695/2093 " J BETWEEN EHURCH or IHHEEULRTEA uawczprznm op uHwAV«'_ HAHGRLORE, A RELIGIOUS' V '% nan camaxwgaas IHSTITUTIOH g 5°: ITS Pnaxsfi PRIEST; 3 ADMINISTRATOE3RE¥,F:§ANDREW.LEEI3 Afififl AEQflTV55"VE3A3 W k 'C ,3 Sffi Bfifllflubfifils ' TL EEO mama CHUECH~."_ . *~w* re:.=s.:~:e3Auo:r._E"'V!',_--. _ -- PETITIONER «jEy sr§"fi V x$iHuA, Anv.,) _._._...--..u.- 1 ,'.mrs'MA3shB£T RDSE LGEO ".*iKo~n*s JGSEPH LDEO 'AREA MU;1--i7--11?5-20, POHPET '£HAQE'AaaRTMENTs. LAD?'HILL UR3A;aHANGALDRE ... RESPONDENT
3.9. FILED UNDER ARTICLES 226 Ann 227
._o.1r ma: ccnswxwuwzau ow mum pnnnnc; -re QUASH -an-rs
i7~,QRnER nT.10.?.20o7, PASSED on TWO PRELIMINARY
‘._ 2133333 FRAMED BY THE TRIAL COURT ON 28.2.2006 IN
“=..__3:3.s.m.64.5 01? 2063 on *r’§m FILE 0? I ADDITIONAL
‘CIVIL JUDGE £JR.DN} MANGALORE, IN ANHEKURE-A.
THIS PETITION COINS ON FQR PRELIMINARY
HEARING THIS BAY, THE COURT MADE THE FOLLOWING:
‘ ‘ ‘ ‘ “”‘ “”‘ f.’ ””'”I -r*IIrI-urn I luv: I \-\JIlI\l \.lI” I\r’|l\l1l”|I.l-|l\.I’| |”H\JFl I.-LIIJKI Ur NRKIVAIAKA H56″ CUUKI OF
in
necessary agplication before the trial Ccurt for
raviaw:i.ng.a’a1odificat:ic:3 of the arder, if
advised cu: need arisas farthwith. All
ccntentiqns urged in the writ pef:;i£i0nA_é1;e.;«iT¢ft
open. Qrcfiered accordingly.
cp*