Wu... ur nnnnnlflnfl ruurt gaps. Ur mmnunm men coum or KARNATAKA mew coum or KARNATAKA men COURT or KARNATAKA HIGH c IN ms: mm scum or Ia.-amnmxa AT nmanzcaz namn THIS am 14" may or emu 2008 swans M rm 1-io1~z*n1.E 1&1. JUSTICE 3 B
CIVIL REVIS I014′ E-E’rI’rIo1~z: Nc.} 33:§;;2i:;§$: ” ‘A J 1:’
BETWEEN :
HEISSAINABEA
S,«”C3.HAJI mum v_
mm ABOITT 54 YEARS
PA1\ICI§-._?A¥£»..’Z’ mmmt _ .
KIRBI PADAW, 52.222 ”
Mnaianmaaa 5?4′:;é’;*.%,i-‘
*1 ‘ 4’ L’… .PE’1’ITI02~¥ER
may a RAFEESA
BAIG 3-‘s.t.’;’£?S. ,’}-~ .
PLND :
c :4 VIIIAYEN5 RA ‘SI-II-:NV
“\’ _s!o.1v5£grzJ:rmTH’ 51-11;%No:r.’
$1333 $9
“_B.:?’§V.’ K L, szmmx com-cmm
.1-:’m_E £’r
zcamsevanoafi ‘
.. nmsyonnmrr
5RI_?5*:}ITIS 3 V mra-mm s Pnasmma
% 32532212-a.rm3, Arfi.?S.,}
“‘.:”‘.Hxs cap :5 EILE9 W8 13 :32” SHALL causns
%{%%_;;mm: mm, AGAINST ma: Junermzr mm DEGREE
24.1.20:-5 PASSED m 3:: 1m.3.4e.f:1.99a on ‘r.z~m
“~.._.’H’I£.E an m 11 AnnL.r:Iv:L JBDGE ¢s2.m.r.1 a
can, mmaamm. 13.19:… nmcnsmrzs TI-m arm: zxmsn
33’ ‘I335 RESPWTBEHT HISREIIT FOR RECGVEEY GE’
MERE? .
HIGH COURT OF KARNATAKA HIGH CCIJRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
This patitian is coming on for orders
this day, the Court made the following:
ORIZIER
It is reported that the p-atitjv._<_3i1:_a:r'iVI_i.$C'
dead. as such the petition I6.igru,_i5aeI§3LI'–gz_s{"'V"
abated.
mg”;