EN T3313 IEIGIZ COURT OF KAPx}$AT?.I{A AT I1A}’€€_’1ALO@ W.P,Ne_:-.1 BEE OF 2098
1
m THE 1-nee:-z COURT or KARNATAKA AT 8ANGALQlR_E ‘-..
DATED mas mm 22″” DAY or .
serene A
we Howsm ma. JUSTILQE g;%,g;1PfiTiL% é
vmrr pmmgn §I9_._;L13;1_g__OFV29§_8 A
SETWEEN;
2 sax NAGARAJCS
SJO. scmmasewaa ;
AGES) Asouramra-‘AR$’ ‘
Rm’ €3H§K%<AKiJRABARAHA- Li J
CHEKMAGALQRE' .
2 sR:m<uM.aRA$wAw–. *
».~3R:c:.;;.*."u..r§:s*r_,__-;'_ 'V " .
AGED A430Li'f"-$5 vams"V–T.'.– ', 7'
R1ATKUNNALU1]'§~(21.LA.€3EV ~-
LoewaANAHAu;;i:::.. " ,
CH£KMAG;AL€2RE_ , *
_ , _ V ,. parzvzosasrzs
{By ea ; K SH}5L»:'31:§iKANTH. _PF£.A$Ai;i'L; ADVOCATE}
AND :_; " " V l
' ' '1 « V"'fH€"AUTPé0R£SEDV5%F£CER
= –. _ii*~iE)ia°s;ia£E«A,i'«%i-*; _
_ " T CH3¥~L§Ais1As€%ALQRE BRANCH
'~ . caxazxs-'megaoaa
2 'fH.JE~§3EG.£8TRAR
':::m– '
BA%s£G}fiLORE.
RESPQNDENTS
gagsra xi; 3 RAVi$HANKAR , AUVGCATE FGR :21 ;
_f::22 asmvaa}
xfififli
LN THE HIGH CUUR’1′{}.£*’ KARNATAKA AT BANGALORE W.}’.£\§£3.1 }332 OF 2&8
Elk? TEIIZ EHGH {BURT OF KAPx}5A’i”?s}iA4AT fiPu”é{iALQRI3 \¥.P-}<Ecs.i 1332 Q? 2908
6. in the Sight an’ the submizasicn made by ieaffned
counsei appearing far both parties, as stated abgvVe::;:.}3′?$’
writ patétsan flied by petitioners i$ disrni$seci3,:
iiberty ta petitéaners to question V
impugnm arder by the Debt Recavérg
Vida Amexure D and aiso the cansiec;a:V}L§atiai V.
pubiicafimn and me natéce
Annexum F and F1 before the
they are so advised £3?” iigfissk
“”” A.
% judgé
BMW
EN THE ifliii-1 Cff.3t31<'.'i'£.i§'=' KAR3'&fi.'EiM{A iii' BANEEALORE W'.1'.:'*e'o.I 1313 02*' 20168