COUR7 OF KARNATAIU3 H353 CUURYA KARNAIAKI-I HIUH LUUKI Ur IKAKNAIAIU-I rnun Lvulu ur nnmvnlnnn ruurv \.UuIu ur nnmwntnnn ruurv g,,uu.;4
IN THE HIGH COURT €32?’ KARNATAKE,
mamas THIS THE 13TH any or FEBRUARY_w2QflQ f.
BEFORE
wns HGH’BLE MR. auswxca jflIx;masam¢H$x[:§s5:H
Ran nv.224?£2fiq§ ”
E-ETVEEH:
SH: K H KRISHNEBPA ;””-g
53%. LATE NARA3AHAP?A;~.”
AGED ABOUT we vaaas »i;= _ _._ .
HEAT GABDEEANNUR,Y£LLfi§E “3 *g;”
KA8AEA_HOELI ;_ \:_’af, ~ 1
KOLR Tnnga, K§LRR”DI§TRECTrw
V” ‘__ _ ‘a V ..A?PELLANT
:3?:3§f;H§s_cH%fia§Aj¢Hoc§a;”AUv:
ma :
sa;gB”fiAaANxh. ”
~,3{0.’L&TEa5YRA??RW*
,Aa3n AeQuT’ée YEARS
«saw Gamuaxaxxau VILLAGE
KQLKR ?AL3§,*KeLAa arswarcw.
. . RES PONDENT
~. T Lrazsfasa IS EILEB Uffi 100 CFC AGREES? wua
‘ x3UflgfiEHT ANS DEREE DATEE:2?.3.2BGS 933559 EH
VaA,xQ,f asxznas an THE FILE 9? THE 21
-_ AQDLIBISTRIGT & sssszaxs JUUGE, sic PRESIDING
*_”Q$EIcEa, FTC–IY, KQLAR, mxsuzssxna was RPE$kL
‘g VFILED AGAINST THE JUSGHENT ARE BECREE DATES:
~31*1.20as PESSEE IN 03.30. 2§9!199é on THE FILE
or THE PRL.GIVIL 3393 {Ja.ax.3 a Jase, KQLAR.
:7LW\
is ne::}:”hy
app-3 al
the
appeal. Accordingly,
dismissed without rafarance to tha respende.n_;:;_..’:’_’ j;
G3
19:… §¢h<z¥§ $0 5.33.. $3.3 33.1.1221: .-NJ 3.33) r….J:… 1_£r__.r._!.zIJ. L) .l.J\JJ p.-nl-F. Ina-r.._._f.7.¢r…€ LT.-.._….-nJ\II.. phnlnr. lnt.r._:¢\F.£r._35 …\I .¢\a\…J