Panchgun, LAdvoca$¢s)V
1*.» §aa~§§3a;:p;;,.,
am,’
IN THE HIGH COURT or KARI§AT£;I{A–‘fi’1’
DATED THE mm DAY 0? ceczéafisn
Bfifimfi _ ¢ % .
TI-IE HOWBLI; me. méxzca H; BI:L1.A,:£?*PA
REGUIAR FIRST” ’12; or 2009
AdiJagbiiéivzfiééE§ii§:$ati<51i'i'.Tf£13£, '
No. ff_~_4§3;, NEagacE.%:}viai1:"R_oa€i,«
Ba1::g.§21cra*:"–A _ ' _
Repre-rmntsé. Vb}? itg G~E'A-.Hc–3.dcr- —
Sri. APPELLANT
(8? Sri. Nag$§ia1i,”Sathi§r.g Basavegowda [}.J. and R1)
/,
,/
3/ £5. Mun.it;az:jsi..i.:m1;:pa,
Agaci a}.f9’oiu1..é:35 j§}’é’ar$.
.’ Sri, Chilékmuniyappa
* V. Slag late Muninanjanappa
31?] ca. lam Mufijaanjanéppa,
V’ Aged about 6.39 years.
(“(4,
-=s~:§:’-Jarat !~1′:%_Q§:’s;: rm”
:2 “E2. 1» 9′ 5,2? i<s§m'i.~:.i~ ;
L~{'.1g'-£):a'~§i-;}'4;
RFA No. 212109
On 06-{)8*-2009, two weeks has as a last
chance to comply with that, oflzice
objections have 1103; VA-‘.I’VHi,j;{ivever, the learned
counsel 1301* the i£t?f.2;VVCekS time is granted,
he wiii comply: . witgi;
-trims granted to comply with the
Ofliee objecfiogs, of justice. If ofiicc objectiens are
_ not cojxzipiicd with; :two weeks Iiimm ta-day, the appeal stands
V. lptaifizétixaticafly Without further reference to the Court:.
sag —
amen
%
~<:.-.:'s.».rm:t Reg2'ssE,ra.r
at "Hz. (sf §{é§1'I1~'.1»1.i**"_ '
W»: geziczur
aw
L Q