…..n.n…–. HEGH COURT OF i(AR\WI’A¥(A HIGH COURT OF KARNATAKA HIGH COURI
-‘. u-.—–=……”
– -wn \-vuIuA ,.u_§- numwl-\IA:\A mu!-I LUURT OF KARNATAKA
-0.» an ‘mi ré-A! ”
IN me mesa»; cou :23′ or KARNATAKA AT % H
muss Tam me 25*” cm: as sewemaeu-?§i€?®
aemne
me HDN’B§.E HR.Jt}511CE3ifi’-_”‘¥.’/§I3’jl§V
Cd. RP. V
aewsresn:
vxsmmmu 510. LATE KARADIGOWBJKM' $413.19, em MAIN x L Mme % PETITIONER
(By 5:; 2:»: N _’§{§.!:SHNE sowrm. ADVs.,
<men2:} % %
AND:
A ‘ Mfa.’vC”F’MGnmL ASHOK KUMAR
._-sé£:=r,m% :=*az;:::.-**~ LATE C.F. Mm’:u..A:_
§~$i{‘>.2i,–‘%3I§E: CROSS, PIPELINE,
-%§4AL&EsHwA9«fiM,a#mJGALoRE~56e ow,
mM?LAwAm, Bruce DEC!) 3? {TS LES,
V ” ” ‘ 5%’-1T §(AMALA am we. LATE c.r=. MCITILAL
LJa~n%As;-:91: SGJMAR
M Ammo KUMAR JAIN
292 suaesacaarw
94188 M SIMLA
RES-PGNDENTS
NV
uvulu ur AHKNAIAKA HIGH COURT-‘OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
{By 3;: : mszsumru srmsn N 1, AW., ma
rwperzsdant 3
5:31.39 men as/5.39;? an 4d£1TT T§.’R..P.£j”‘
Aww*:”E FOR me r=eTmov4″£»H._i”pgAv::uz;”:Tfi-inf; THIS
Hcume seam MAY B’E..V_’PLEzfiSEfi’j’T§§i–._S«ET Asxbs THE
JL§§G!*§E¥€T an omen. msaa 3*: V§T1%¥E.’:3€I_fi7€V:§5«<CMM., amrzs
s's'.3a.'aaos IN C.C»N§3.33,2E;'£.5,{9OV6*.f:ffff§..*3F§Ii3vEF§Z PASSED av
was 135T!-I A::«aO:;;:;irv% "af sanaaore, zn
CRLA. fiQ.1§92f'€_:¥'S jt3*r§–._§. T
T%ai§ Po;:tii:i:t§$é*sV¢e:;.:j§r.«.i;1g,xTVT_:é:n__ far admissian this day, the
Can rt mafia uthe fn!!;§i:s?:.Et*:gT':' ~ .. " e
__O.'I:'§~:A§sj:':~'ra1{4u'iaé~"':§:~.If!:'_l.~was pasted alang with criminal revkion
pafiiicé as me parties are same and the
"J~«.:]'v'<«_Tf§"§¥'TBi¥'§fig "§.§ma§ Nas,1191 and 1192 of 2005 have been
A af bar common judgement darned 09.19.2006
f-".T_:nV:qs_V§ed by the xxxvx Addfiianal City Civil and Swions
V V T A ~ Judge, Ba:-rgaiare.
‘2. C.R.F. P£a.2373f2006 has been dispowd of
W
uuuru Ur JSMKNAIAKA HIGH COURJTV-Of KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HEGH COURT OF KARNATAXA HIGH COURI
accfiwd $ directaad ha pay Rs.2.,-49.0%}
iakhs Fart? fimusarzd only) with a sum cf ”
(Rupees {}.£¥:& ia§d1 twenty ti1c:usamj §$ri_Iy)J.va:s
dafaafitg ta: underga imprisonmgnt :’F.::r”‘–a. of
rruonms. Gan deposfi: of the saidfifrmunf 65
shad! he pairfi to we who été’ tfie baa!
rapresmtativsas of this