121 mm mm COURT 0:? xanxarmm AT v x
Iliatcd this the 5*’! day of June,
BEFORE V %
TI-IE H¢}H’BLE MR..»JI}§rTI¢’}E,_2i E
Mjsgw, No, 2288 %%(me..;;;:.;
_:\;_:;__se,w, No, 3239 at ;;:f<;§”-§i;§:1;_;g;_«;m:
Bg-x;.1£E-N . ” TN’ 1, ‘
Saga: Tuisixazz; I ‘
81:2» Amboo ‘ _ V ‘
Aged about 2-‘t5~§?¢’a.r$..%_: n
00¢: P:ES-i€§.’éi1f,_ ‘lj> “* ”
Pea 1312138 :’;”§5#11::.2:t§.x:;V1ijv h “‘ .. ‘
Post. Janawarfa _ ‘
District Bidé:’ _«-=E385″4_G 1 = _ …Petition£:r
(B39 Rodfla Veershctty, ftéivocate}
. Th: state: cif Karnataka
“‘R€p=J__”b’§ i1is Sacmtaxy
Dttgyasftment of R€V€’I111€¢
» M £3 .B’u11d_1ng
AA ‘ E3;ga:1gale:ma ~03.
The ficpuiy Cznmmissiouer
Biciar Dish:-st
Bitia:
The A531; Cnmmimigner
Bidar Sub-Divisien
Bidar — 585 40 1
DJ
4 The Tahsildar
Taluk Eiidar
Bidar Dishict – 585 491 1
Tim President _
Gzlnzdwara Sri Nanak Ji1’i1a’*~
Sahib ‘
mar -535 401
Digtxict Bidar (iéaxjiiaiqakai ” j’ V ‘~,..R::$p<::indents
U]
Misc. W Nogzzss g£::2¢_e9 £5 §1a&:'éi';iifi£i¢:f Section 151 of
CPC, prayzixg tov<:.:33i1zii':_::11e;_'ti1: Ci;=.:iay"it:– 'me applicafion fer
z'v:-calling the ordér "
under Section 11.31 of
CPC, praying 11;: dated 13-8–20{}8=
T11§€:s»eV"*§§iissz:, tin for 01121213 this day, the Court
made thg fo11oixmi;ig:V _
Q R D E R
7fize._V4V1V_1if:""Petiti0n came to be diszxzisscd for new
9&2: x3bjc1:;ti<3-113: To recall iiw said enicr,
I;f§,1\i<§4§'i,*'..2i'I'v_'!§v'}:'V xI.pva3 filed: As them $33 no Ieprtsentatian, the
V' a§.gp3i%fit:aiic2n aim Céiifllifff to be dismifisad :31: 13.8.2308, it is
the said am: Misc. W, '?;:289,1:2fiO9i3 fixed. A3 them: is
1,»/.