g...
H)'
W R}
zw THE HIGH £999? 9? KfiRMéTfiKA A? aawaapofig
95153 THIS THE 315 may or OCTOBER 29§§ _
BEFORE J 'V'
THE HON'BLE QR. JSSTICE g.s,Boé$NmA 2
BSA No 2220 OF"2965 j
BETWEEN
H.K.ANNAIAHACHAR @ SWAMY,
AGED A309? 43 YEARS,
3/0 AEMAIAHACHAR.
RfG.ACHAGOEANAHALLI,
VILLAGE, AEBANé 903?, _
PALYA HQBLI, ALUR TALUE,V=_
HASSAE DISTRICT€5?32Qi} "
APPELLANT(S)
{By Sri P K ?G§§§??A, AE§U€A€FS§
$m?.§AGa2AT§§g{
AGEE égfifif 32 ¥E%%S,
.....
‘§§f’§}’ V-3C*§;*.?€S_;EK§§’A.E ,
H $,§§QHAS§R£E§”
Asgnggsour.1agy§ARs,
‘ $20 §l$QM5SEEKH&R.
” E,S;$Q@g§$HREE,
*_§§EB 3395: 8 ygggs,
‘§;aVg;30ggsH£§HARg,
3 EBB $15983,
;’F?.;?£SE?€”§EE E’? THEIR
E
‘E?
z-*._2,».»
QUARDIAN & NATURAL MOTHER
AST BESPGNDENT.
ALL ARE RESIDENTS GP
HERURU VELLAGE, YESLUR
HOBLI, SAKLESHPUR TALUK.
HASSAE B1STRICT–5?32G1.
I :§¥=°3E3P9$BEN?<$?'
BSA filed U/S 180 CFC agaifiét ihe.£Jfifigmen€
H, .¢% 'a ,m.
and Hearse dated: 1§.7.3fl05 passefi in RA;fiO.22!2QG2
on the file of the gag; segéigfié ifiage &’?reé1a:ng
Qfficar, Fast Track Cefift#Ei,EE&s§%fi, rejecting
1.A.fio I filed B/S 5 ¢§”t¢§ L:§:§§£g§fi Act for
cendanatiog cf §§i§§’ifi_§éii§S fi§$ fififlefli and
dismissing §he fig§e§i«%fi§’fibfififififng the judgment and
decree gat§a:«%,9[éée§*§§3se§ in o3.NQ.147;1998 an the
fiie of £hé.Civ§f §u§g§7{Sp.Dn.) & C.J;M., Hassan.
‘yhisagsa ié”§éming an fer orders, this
‘flay. tag F@grt¥made the feiimwingz
?wa waaks fa Qam§ly with affice abjeetians,
\|d#’Er\’
failing which the appea: shall stand d;sm;gsed’w§tagut
the Bench.
3
reference 2
1
a_*,J6BaE
Ty. By :
R. By :
C. By
K
Ty’ Date: $3/€11! LE3 7 ”
;_ fly”fig£§:£fi¥@@§.
Aaaihtaag’ giatru
“..{§igf;~C«i:u’:;t of Karnatakl
‘ ‘ ‘¥ia;;gavior’e–580 001