High Court Karnataka High Court

Jeetendra K Gandhi S/O Kantilal L … vs Ganpathlal Kawad on 15 April, 2008

Karnataka High Court
Jeetendra K Gandhi S/O Kantilal L … vs Ganpathlal Kawad on 15 April, 2008
Author: R.B.Naik
-|1|Iw|rI uvvunu 'urn nun-u:rnu-nu: -u---'-_"'-'.'a-------.- ---. ..-- -.---.-- --_-- _._ - -..-_-_ __ _..-- _ ,. , ,_,, ,, , , ,

IN 'H'l'K HIGH COURT OF IGRNKTNW HT 
nmnn ms was 1:" am or APRIL 2003

mfifigntfi

was 14.1:-:~1'a:..s L'.I1n.=JI.Js':-;r.=z: xzggmnzlc

cnnmm. nmsxon pm-rxnn N0.160?(2§'O:5LiV'_.'V: 

 :

an1.ann-manna It amnm
SfU.l€P.N'I'Ii.J-KL L GMIJJ!-II

man noun' as man,
nnsxnm-r or ND.76_.,

I thank, 11" cnoss, ¢
5"' QEQCK; 9..n.-J;n.-;t1L~1.n.:an..;~.  _ 
BMIGAEJJRE. ?

(BY n;s.nAsHnsH« ccI .,  ' '

ANN: V

are:  
n1:1nnm'»or= NI3.5,'. '-~.._ '   
1 moon, was-.n.s 

.n.=.=~1=.=:,-:r:r. 3.mg"'2g;:s, " %
c.1'.a1'M.n'r cmglsy

Hfi Ilflfi I

inani-
.. V  u

      %%%%%  .-.nnaronnm'r

n n .---n.»-n

 (Ef'«§1C-I. n_7..'l~'3"i'd'."§.i|?t,vl 'J\IJIJ\f\l'\p nuts}

.  _  Tlfxfifiifiii 'PiTiT'ifii_i :s"§i=I:.afi %
UNI1E'B.'5E¢'..'('l'1C€.53§5T'397 I 'I01 GR-P-CL B-Y'  F'I'l'I'_PIONIR.-
pnnvxeas -n-us HOIFBLE coun-r mm as .rnm-men Tu

 saw Aat.nm«._'mn onnlzn um-sn 19_._7.2oo5 rnjssxn 3"! -ran -

" ~'.f'-..2m;sT1n1n'a--' orncnn, cw: Ins-r TRNSIC  csxssmousa

 é V£!flDt51!;;.. .5-L'iG!;LQEt.§ CITY (_l!"l'c'~'-_VI)  ' IN

" _cm'.'.-A..iilo.322I2003 comrzmnm my .'.ItrimuIm_'- M113

-  '£3353 DATED 22.442993 E'.l.I3l.!$!3 3'!  Q!!! !k_IJ1_5f£'1'-1014..
'  V..I:tV-Inn nan-aoeo1.:1-am nmrsrnavm, nnuanhoan 'FIN. cc _

' an-I-.'.n.e'.la5nn

" mini A
'<  l.'lU . amsvw an-..-vv .

'11-rzs cnmzruni. izirfisififi ?iTiTifiii 'v:*.fi'u-ii_":i_v7_i ea '_
FOR HEARING THIS MY, THE OOURT  'HIE

% pohLOI"ING: _ = 



I II?! I 'pi-runs': '--'l .-----. -. .._- _-_ .-

ORDER

The rosponciont-cainraliifiafzfi his Eileen’ :1
stating that the maths: is untied out of ~
In is not intuaatod in pu.rauiI_1_g.,V the $niit1::§.i_:fv,;
cnmplnint be dismissed as

amount in dupasit may s’hua___V p1i::;xii1:1V:ac: “‘v’%’ .5}

withdrawn by him.

2. Eamnisaipn is –“rii§ ~’.i’._’;:§efinp1a1nt is ‘

dismissed as ‘r’h§: ‘*iiR-.<«s.1.1:i$A1: in clapnuit

ig ge_.-._i1;'|;si}1 °1:gy'~* the respondent-

=2
4
‘H.

I