. …–n
……..A._A..,’r M.m.-mm mm LUUIH or KARNATAKA men COURT OF KARNATAKA I-IGH COURT OF KARNATAKA I-HG:-I coum
Q3 ‘TEE mfia r:”.’:€JUR’T GP Kagfiaraxg AT EAHGAIDRE
Emma TE-ES Em, gm my my .
“YE-E rgmarsxg ;m…rs§r*:c»2 kk
%g.s,5,n:g,:23g%’:2§_c_§ ‘
‘ ‘- 4
E.r3ra€%z§fe”‘E”a3lu£c,’;–_V ‘
tr 3,13%; ._ ….AppelIant
{By 5%: K.§’,§$é}:wé$i{m§mz: gx.;Agdm.m;
%$fik3§u::.fia;xmamhjL%% ‘ .
g’3£%A1a–:g’%%$hngar .
fied a%1′.z§:_ 9’39? ymm,
Rfezz: \r”‘1Eaga§
Hm.
Kzaraéaggfem ‘E’a1uk,
Dsia-t:c§mt–»5″?i2 1&1, .R&p0IIde1″.£1’.
Hsszaarish, fifiwmmj
G 29135. is filad UIO ‘K3 R1116 1&1} 95 C.P.C.
fix juégmasarzt and éacm dated an
the 535 a? Pgmiding Gfimr, Faat ‘Frank E3au;”£~\}’;-
in 1%m«;a.1z5fij2m {ma E*’c.3;4I1%3]__I__”i’.he
a§psaE%m1d fiattim aafin zhe judgmt aiafi
§$.12,39§E pasawl in o,s,r;;;.59;e.*9mGtheG_m¢
Iiéumifi’ and &éE'{‘.Z», I{ora’hag&3.’*ie. ‘ A
75% Efiififi wming A
*.
weuid aubnait,
aim dam-ead the suit
fim an appeal in
513 cf Ciarii Judge [Sr.Dn.),
a§ aabncrmg this aw: is dismissed as
mm us»
Sd/é
COURT OF KARNATAKA HIGH COURT” KARNATAKA H!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COUR?