Iv: §\l"nl1l'r1Il"I§Il"I n-urn: wwrwu
--ur--q-an spa uw-nunuu-magnum' anus: uowwnu wu -ur1.us-u-1--1::-u suw-n no-Iuwurulu
M:
i---'
if
ET 1":-m Hifiii CGHM Q}? Kfififimm, B
mum ms TI-IE 3.1" pm: OE AUSFJST 2908
mm
'1':-m Howsnm rm. amiss 1'
WRIT BE'Z£'X'1'IflZ'l Nc«.1o7*m*2ooa:"1<.<a%é:-Ar::jEiC")\%_
BE'I'WEEl*i1'
55,: H
an-"0. mamxscwm
has zsmtrr 52 ._
Ef&T z:c:..23,»'25v" _4 _
Ekfififilfifi-fi§§0fi21_VW
.... _, . V
{By $161 .uEI*. :3
92:9 : 4' "
1.
Asfai v.msunE~:3b;1§AdU
» 21:, ‘;~:_ Ham
‘2§m.:a:.:::%;»~..:2~: ax;-E
– maw :s.*::3 ..m
xwmasfijaa mm –
‘V $.fi$.§;”?$Nfi£~BDI,
A – 56613534..
.. .. fiEfi?
V’ THI£ 123.9. 3:11.32 mmna mwxcms 226 a 227
Tm camswzmxm or main Famrms TD Quasi:
aim mama magma B’! -rim xv ADDL. czxzrr czvxm
s3’UDC-ER, BANi3fihI..GRE§ CITY €314′ I.A..1~30.3 IN 0.8.1510.
SBV69.a’¢§.999 ET. 23.7.2008 VIBE ANNERPL.
–w —…… -w. -.-u–uu upuwnu w-ww-u
if
[U
“{“.E~i3CS WRIT EETITION COLEING GR’ FOR. PRLY.
xmxamzzsze mm: my, 1’1-13 CGURT mm
FQELQWINE:
ORHER
‘Ifhaa patitiarmaz: being’ V’ V
ozdex datad 23.1.2305 passe&f¢n I§A¢fi¢.::i*§fiWs
a.s.Na.B86or99 an the gixe bf jfi gdniy Eity
Civil Juezlga, Bangalore’
ymsantedn the i.n.és iV:ant I
2. Tha fia¢tsi g: fin; ‘agge iia thag the
yatitinngx _h§$+_file& “Q,S;fib.8860f99 on the
file: raf “‘sFV._ .?2.ei.ci,3.’ . Judge, Baxzgaiare
Sityu. *#§h,ex1 Vtb.g:_ ‘Vir:a£ite: has been posted Ear
by the petitienax, he has tiled
1?.’.Afi;.._1IZ’Ej€_;IZM.1 “1£ii»:i4 _mfV.T’V;’vw9f;’:de.1:’ VI Rule 1.”? of CK: for
‘a:aenucA3fi1:an.t.._'”¢:f “‘ihe plaint. ‘I’he said agaplicatian
‘” 7¢§@eVggzb§£are the trial court on 23.?.2ooa.
<::cm.:t,~ after. hearing hath aidee and
gdtttnsidarirzg the material an record and 'E119
"« j'udxgmen1: relied upon by the petitianer, has
raejectea thaa aypplixmtion holding that the
–w–..u– —-. -I\-ul-uuoiuurluullllrit ucuurnsu wvvr-n-sun 1′: |uI”Im\i’Uf1Ir§!\oI”w IIIVII ‘lithium
II
QR
P!
intartara with tha erdar. Efincg, the patitiog
is di3miaaed as devaid af merita.
gut