uuum ur nnmwau:-nun nnun Luuxy L13" Iulmnnlnlxn rllul-I LUUKI Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COLIR.
ma
IR 'mm mm: awm ap Kamzsramm gr
BE-mag
'Hm H{3N'BLE DR msfiaa Kx§3F §35s'I;€7I'Ji?I¢§;'u?.4§;'E*~§*A_'__ éI".'
w.r>.rz:::>. ms :32-*%2_9:::§%;:3;r~5+c:2r331.:% %M J
BEWJEEN: 'b ' V'
3RI.C.G..Rfi;GflUI¥ATH,"4~..T'_
Sm MTE SR£.G.GUNBII ma=;%
A{}EDABOUT5é_YEAR$,:--.._'~. ' '
30.3, 13? r.mc3aV5;%%v.: ..
~
xmfiazmz ..
amfiargnungxe mes: zzm, ,..m'r=r'I'mz~1E1a
'a.m:.}
..................................
Iimlzrfi HE’E4?7’V_Efi?;’GR¢
” – §>1v?1c£=aF .T}~IE EISPECTGR,
% BFU£{A.TH*;B;E}§(§@LL{IRIJ maammam
‘ *£:e%.LiE=ZE;».I{EEE£}E31 am-zam,
3Em3A;az’mz§~,»+&a6 em …RESP’G2?BEfl’J?’
WRIT PE’f’I’E’}’flI’I FREE EINBER £zRTI{1LE$ Qfifi
gags 2?? 91? Tim c0 um 93 mm, F’EfiYm{} Ta
_ zgnasn THE GRDER mr’r:12.ma~99 195333259 3? mm an?
“CW3; 0033?, EEHU, c€H~5 H-I G.S..Ni}.é’3’*¥3i£3f}8
IWEEDIECEB £3» –
>5′ cemazqummy mm TEE
QERVICE 2312* THE 3:: szzmamtg am THE’ Eesmmdmt av
R.?.A..I’L IS $UFFI€3mET Afifi EEC.
Tfifi WRIT PETFFIQE Csfifiiflgf} 31%” FY31? PRELI
H G Tfifi EEAY, TEE SGUR’? EEABE ‘THE FQLLQWWG:
bi
ORBER
Tha paauznmrgpmmufi’ in c;.s.r:a.5?%8;2%*<§:ss M
the ma mg the City Civil Judge, rsasmzgz-5 A
tlfm (mutt. praying' far q1zaa»hm
12.1.2m9 at 5? matkk
gyzmmm on tha is
amad to be sarmd.
2, aubnxita that as per mm and
¢1’1dsrsem:snt:§~yb:;,”‘ finfirmn, than triai fiaurt
shcsufi have aummzxrla an the
But, ma mm Ctczurt
.ea»;tv<1#rsé:::1 :}ffle:f isasuaa af fimh sufians tn thsa
.' has I131: ffled any a"§p§3ca' fimrl
..j'H1.F:'.3;if'€:5T'tk1fi'~3J:}%}:IfQ;§}1-gffitg groxriaimz ware tlm 'Fr:ia} Caurt
in that 'fiifikmt such
" 'Vamilables is thus petiiiezmr, this petitigsmr hm
1:11:35 CQLLFE. Hmma the writ" gtitfmn is. mt
'z*rm:i:1taimb},e.
COUR1 OF KARNATAKA HIGH COURT-‘OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH (TOUR
L/L