x.;u’£;:m gr-mnwwnt-AKA -Hmm K;-¥;:.¥@;H-‘u:.At’;l?” KARNATAKA -“H16!-|’C’C)URY OF KARNATAKA MEG!-I CIOUR7 OF KARNATAKA ‘It-flfifi COURT” “OF” !<£WN'ATAKA""'H¥GH ('OUR
IN THE HIGH COURT OF KARRATAKA AT BAN
mmn THIS 'rm «rm my (39 mmU$r% V % K
THE HOI~I'BLE
504~a%
M/a.MALL¥ ' 1'; JSING
No.3, L %
.. x=a'r1'1':n’mm(s;
{c=:::Iu:Ivt<:s1~zzz~:.a:.L*z'r~iE:=-E':11-zcnlvsy
usysgx MURTI-IY-=ABSEN'I'}
A x: % %
_ CORSTRUCTDNS,
% $39.52,
% FL<"2~*RA1£!"*CRO8S,
H R'.M.V.E§{'FR'.,
— 560 G843.
_ 2′;’_\JI}IAYO.JHA,
“}*AR’fHER,
M/ucavom ccasnucnms,
149.5, CO1m’Ex
1 Flxllifi, 10’1’HC5R%S,
R.MJV.EX’I’R’,,
(;.’€;’3E;m§”‘UF”KAWNATAi<fl "HWKEH CMJRT-t:I.:F' lmRNATA'1m' i+IGH"COURT "OF KARNATAKA I'-NGH 'COURT OF !<ARNA'm%<A' 'HIGH' CQLMI OF KARNAMKA HSGH cam'
QRDER
The matter was mm out and pasagd.
oammel appearing for the pefitionm'
Calkad out agam. Coumel is 'V
mt pnreaent and no 'ia V
Aces:-d1xgly' . these diamfmaed
for mn-proawuޢtL .V:%" __