.. mun’ nuwls ‘iu\Ildl%_.|I«
yr nnnwninnn fllfifl COURT OF KARNAVAKA RG14 COM? 01” KMNAYAKA KEG!-I COURTOF KARNATAKA H56?! COM
33*? “E3-E HIGH ECIFUET C33’ KARRh’IA’1<33L, BANGRIERE
fififfifi $315 THE 9TH may as SEPTEMBER 20q§Tf fz »
BE E'{}RE
THE Efifi'BLE ma. J8STICE K.BfiRK$HEVfiT$§§3_flv ;'
WRIT yarzrzea NB. 11?96/zaéa f¢$–cfici-,2 " A
BE TW'E&"3'
1
sum saga 3 R swam? ,
$10 aawz MR 3 R swanra _ V
A533 63 23335 ‘~J- g1;.
azax HG.?fl6, 5TH Hfilfi Kass] f .
vzaaynmasax, agE§ALaKE#5§n¢4¢,_’
“. ;Lg;VP3rITIcNEx
{By’M§E 3ua:§”cQ&sH£%#w§;:1AQ$:v ALI}
mm :
2.
sax n:ELz.aA§flm5£’sénAr
“a;a Qgxgxnz saga? *
°.As£3’s3’$EAK3
‘x£&$fwQ;?§?fé2¢i5THzmaxn saga
4TH EE$53fRQE3; HQEAKALLY nxwmwszaw
VIJkHAflA§AR;_fifiRfl HG.33
‘aAmaa$oR3–5e594a
stzgm-:*::’ész::32~;’zs!.
.__Cf.3EEC’§;§§TIflI4′ $1? THE CITY C}? BANGELGKE}
_iEEHP?’
“¢,§;a;$QvaRs
” _a2N&aLaa2~56maa2
.. . . RESPQNQEHS
. uwunx ur mwmmnsnmm Mmrfi €;Di.{FA€V’i”‘€:3¥ Kfimfiiflfimfifi Rififi €03.38″? 0? KARNAIQKA KIWI COURT OF KARNIKTAKA HiGH CGURT OF KARRATAKA HIGH CON?
THIS ”3′? EILEE mass. RRTICLES 225 E: 22’? DE
csuswzamwzmx 2322* mum FRAYIRG ’20 QUEER ‘I’i£Ei ‘Q3331;
ma 3.5.’?.29@8 955553 3:»: ‘IRE mama cI’z’1§….§3»IFFI§.-..
Jmsg, E2’-‘:.1’~$:3?§.I.QRE icm.1~z6.§; m 0.s.m. 753:3/z%ea%2%&,
nzszfissmsa z..a.2«:m.3 ETLELE} mama szmnm 1 1:32; v:j;;r:;(’23<_
my mm eggs 0: r..::::v:1. PRcEnmzE,%Hm19oa.”‘mam§vV as ”
Azmx–2;, :;::s::emz*mLar F~.I:1′.flWING ::’.sa;m.3 :e*1:;.E:;._”3$
‘rim mrzvsmnza Arm PERKITTING im ;”‘:e*2:’r:*.r:_I’rc»:53’E1a.”
C€.’Zf£§”‘I’E$T C%.3.I=Efi. ‘?i5€33f2fiC*’3 AS I}EFEN’.{3A1€’1_’.
TEEE mar: pmtrnrmx s.
vassxzam an %%%% %t1;;}eAwji%i§i:;g% “‘;£i’–._ t;11*q……t;*:;§.t:3r Civil Judge,
Eangalaxa #’.:§;.g;~3,r;; caurt pzaying rm:
washing t_2§.e £:z::<;Zer_';. d.%s;t1e'ziV 16.722008 paaaed on
z.gv;':e.»;~;1,.3v.;:°'1;s;~3;.._;z:,.f«2 :;me£"m-59: 1 Rule 19:21 of cm in
the 's % fit Annezcure-K.
Leafixad c-.-msnsel far the petitianar
,%2′.1″af;-Tt zesyendssnt: no.1fp1.aint;i.ff has filed
{§.?S?.I»Iz::. ‘:%’§G3;’290’? against raspomiernt nz>.2–
‘T§T{¢:w_§§ratimn Em: yermanént injunctimn restraining
éiizé Cmrparatéan frcm. interfering with his lawful
xw
the wig:
with the aazfl ardax. In the result,
patitian fiaila and i8 hereby diamiased.
Sd/–
Tvudqféj
Psi”
Sou _…§: §E.<zu§ no ssou :9… §E.<zu§ no #33 mos. S_5.<2u§ we E38 mg: §§.¢§§ 3. wmfiga fig: .§<:..§:.. ,5 25…} .