IN THE HEBH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWA9 omen THIS THE 22"" my OFHAJVULY, 2ca$.. jg.V BEFORE V THE HOWBLE MR. 3USTICE,.-ASHOK'$¢ HINCHfiGaESiI ' V% BETWEEN 1.
SR! DINESH : _ –
S10 SUKHARAJ KoT%¢¥1AFJ[;~[.A,i-‘ =i A ‘
AGEDABOUT43_.YE’W~.5 ‘ ‘
0cc:TRADER
R/0 SHR0FF_BAZA{i:,V3A???KHAiéDI’ V *
{)IsTR1<:r:V — 537"' 301 AV
2. SRISUNIL ‘ .
S/0 SUKHARA}._KOTHAR£_
A359 ABOUT 40*r£A:2s .
Occz TRADER , ‘ ~ –
~ ,R/0 SHRQFF EEAZAR, 3″AMK§+AND1
Dzsraim: ‘8sa:.t3Augo?– 58’7″30:
3. ‘S3I”‘S;AN3,a\{:A
S/Q Kn.{§;T1tA:. ‘KQT
AGED Aeou”r_36 mags
_OCC:TRADER
R/o SHROFF JAMKI-{AND}
‘=.Dis:r31<:'r: assmxm — 587 301
4"; S¥?..IUMfi«SH
'–«..S/CZHASAMUKH KOTHARI
,A§sb ABOUT 34 'EH15
V =._oc':c: TRADER
' ~. _4 , 'R/0 SHROFF BAzAR, JAMKHABBI
DISTRICT: BAGALKOT – 587 301
…APPE£.LANT$
[av Sm HARISH S. Mmeua, FOR SR1 M13. NAMGUNDAND
Sm'. Sena. VAKKUND, A£WOC'ATES,]
AND
THE "Iowa: MUNICIPAL COUNCIL .
JAMKHANDI BY ITS CHIEF OFFICER
JAMKHANDI
DISTRICT BAGAKLOT — 587 302
IRESP°~DWss
This RSA flied under 1:_()0;;_ef. €PC..3§ainst the judgrnent
and decree dated 25.11.2005 passed t£.n*R.'.A._ f¢.«:j.1.04./2003 on the fiie
of the District and Sessions Ju..d.qe«.and_ ?residing.;9fficer, Fast Track
Court, Jamakhandi, disn1sslng§ihe'appeai'afn<§ <;~onfirrning the Judgment
and decree dated 9.26.2.-'K133 gassed" in '0,_S'.- '¥v#o1..?/2000 on the file of
the P11. civilJudgg«–(3r,__r3*ltai,}'.i 'V
This pet_ition"'~;s'ini%2g this day, the Court delivered
the foliowingf " 1' 7"? V' " t
V'M¥g§@UEi£
The i_e_arnéi:~. ccu.hselAfsr'the appeliant, Sri Harish S. Maigur
absVe~——sp'peai be dismissed as settied out of
Csurt.V'VVAcr:or¢;i_ih¥;ifi:itis dismissed as settied out sf Court.
35/"
Tudgé
. _ _’~_§,.__REs9oNoENT~.i’