Karnataka High Court
Mohan Bhandary vs K Mohammad on 25 November, 2008
ifi TH§ KICM GCJUKT GF T BAKGfiLORE
mmwnm 252% my G1? n'~%;%¢fi ?7' ' %
'vf£§3:'sm';i:a11t affiamnr.
Szgfiiri. &. past,
mezgmatz-ict-573152.
' "-f.-E§_{..;e:g_ Ehandaxy,
V
_ Q atfimr R0181,
Lf§aaér"a§é €a:'m1e'tFacmry,
- W ..,. WWMWE ...... a..;WM..Wmm W mmmmm mmm mmm W mmgmm MW mam' W mmmmm WW WW3" W mmmflm WW %
'?:tJr..E:§a, Madga-Gas.-412351, SPOHDENTS
,
nww wwwwa ww" &%M\%§\%a§%¥£«Ee.@%£3% m\,w*s..m§ Ma" mmmmmmwxm mmzzm ammwm W!" ammmammm Wimm Mame: Mr mm¢wm.MMk. mam mwwm M?" mmm a
3m 2.3.21. is filed uxuw Secticn mo of the
cya against ma judmt and daereac datt{d'»?.I 1.237
passefi in R.Maa.4é;e5 an the file afcivfl
Juxfige §Sr.D:nJ as drawn, Putttur,
awmfi filfl agaimt the
21.4.35
mm; in G.S.Hd:.A:12′?[f§4′ –afi., th:E:’~.fi]§, i
<2:-.:~:.1 Ju&gfiJr.IZ}n} &
'§'2m" 2.3.5. oammg' 23,; $3 '3'»? day, the
{I::'s.:r: aauxam-aa+;:a % "
1&1: the appeilarrt.
” mm; hired in 1:113 matter is grant
pf tn hafl over: vamnt pmams-ion
amt § ta rim wapondmt! plaixutfil Ihaa
learned mum ya: the
time: may be gramad ta
wit since the app-dlamia In-eing
rmazfi m the above a1.1bm:% ‘ made
a:%:t*§fl’:*2r: athw pant 1:-em iuwsaivad far mflwation, I
ah mi: am any sumtamufil qxmstion of 1m