OURT OF KARNATAKA HiGH COURT./OF:’_:KARNATAKA Hi6!-I COURT OF KAHNIATAKA I-HGH CGJRT OF KARNI-‘WKKA HIGH COURT OF KARNI-XTAKA HIGH COURT
IN ‘rm mm mm €31? KKRNATAKA arr
mama ‘1’I~fiS mm 2% my my ”
"rim HGIPBLE " B. H. '- V . S-[O HOEHASHARI, --
A:3EnAacnu*£3a»_,YEA1j$,;
£3CC:G€§R_I’1iA£1TQR, 3
B3mrAmw;i.£1,”
TALUKH. .. _
4 «V PETITIONER
my $33.’ Ea ADVCFCATE}
IO …..
A ;:1;;~ vI<:fi"t.HArwcELLcR
1«;a.E;2aza'§*.AKa_1A§mAL BUSBAHIZIRY
A
-.§fi}£3R”§i;E ‘tmrvmmrr,
T — 555 4:11,
éisiz R§sGfi’.§’R£:.R
K&RI€&’§i!%.K&AflB£AL KUSBAHIDRY
AN’fl£AL & ,
SCIEEWGE ,
Hfifififififihfi,
E.$AR – 585: 40 3.
3″ THE EXE€%’.3TIVE Emanmm
is’.aRI*£A’FAE&.A Humannxv
Arszmn a mmm, ¥\/
uulu ur Muiwninnfl mun uauuu qrmuunuam 1-non COURT or KARNATAKA HIGH COURT or KARNATAKA HIGHCOURT a= KARNATAKA HIGH COURT5
SGEHCE U’1’FIVER3i’I”.{,
NEKDIIVAGAR,
BmA.R— 53:5 401. M .. . ..
**fl*I3
This ‘Writ Partition is 22??
ef the Csnatirutiun of in the
rwpammm to oonaidar -iasstfiger émbmitmd by the
petitianer pumuanrt damd”‘8;2.2OD8 Vida
A ?n 30 fiat $1.Ho.5j.»’aVn6:–€§,Aétc.
ma Pmzian magi % ;cmf;:r hearing’ this
day, the {tour}. the V. ._ L
writ’ petition sae1ung’ a
aubnfittegé 5-: natifnatian dated 3.2.2003 as
pa;- %a :r”a_~fA ifisgm as SLNos.5 and 5 are ooxznarned.
V the afereaaid ns:-ti-fit;-ation, the petitioner
J his may akang with the application.
furniahim a demand draft: as atipulat-cad in the
A Em has funzeukhed a {mad depmit. raceipt.
AT iwaarora ma auzzm-ma. have issued a xetter as pm’
3 A. E aiming that he as not campiim with the terns
of the: tzmdar and his 1:er1d¢r would nut be considered.
%’ieaedbythea-amethepe&’xJvnsez’isbeforuth’nCou1~t
ix/”