— ‘It ‘runs: t I nu-um: In-II:’IIw1
1*, Hywaxawflistiict.
a snail uwvnl 7_.\.IV’I mnmunsnnn ruuru wuul-u ur nnruvnlnnn rizvfl UUUKI Ur ISAKNAIAIKA HIUI1 £.’UUI{i U!’ KAKMAIAKA HIGH (SOUR?
-1…
IE THE RISK couxm ox K3RNATAKA AT 3ANeA;bRE
DATED THIS THE zfi” DAY 0F Max, 2efia jf ‘,
B E F D R E
THE H0§’BLE nn.JU5TIcfi s§§gAsgvg_§p: [_
CRL.RP. Ho, aaéxéona
BET%EEfi : ‘
Sri. Ehivanna ‘_ g 5 _V”,_,*
Sic Byxaiah; aged ab9ut_36}yfia:3g_
Rfw Harathale Villgge, 1 : *a’-} }
Ranjangud T&iuk~5?iV331,Vg»
Myflare Disttigt. 3 €”‘ ”
AME fl
Emt. Hahadavamm@.§g %”
Chikkathgyummfi .”,}
Er’ ‘~’3~_ -Lat e Eqddanianchéi ah
,_ Wis 3hiv&nnay_ _
“-Agad about 32 years,
»Ef9Vfiaraih£1a Village,
ufi§ajafigud Taiuk-5?l 301,
‘ ‘ …RE5PUNDENT
*x$hié,¢ximinal Reviaimn Betitian is filed
v ‘fin$¢::Secti¢n 39? Rfw Sectian $01 of the Ccde
g_w£ figfififinal Pxocednxe, praying to call for the
_’ j§é£abda in C.Hiac. Zdffiflfié an tha fiila of the
f “iéarnad Civil Judge (J:.Dvn.} & Addl. JMEC at
!’Hanjangad; set aside the order dated
11.G9.20Q? passed in ¢.H1sc. 2412004 gassed by
‘»-wf…BETITIcN3R
:32 His; aéfiisfififi; Assdfixamzs, ADVOCATE5)
{Z rirainal Ravaf’¢’i 8
Fudge
4. fkcczordlngly, thia
Fatition ia dismissed.
Rhvlw
, .233) End: E;.!..!.P.£(.¢ L3 -333) Calm: vmctnafufuflrsfi L5} .33).} :93: okrntkuvafnafllau L}. ua-5-._.J.J -Ln…-n.u ttfirnurtfl-{turn _……1 ufl\:\I..I …\.l.: f_.33L.f_..P..E.r._.ru E). -.E\a\r)