High Court Karnataka High Court

B.K.Umesha vs Jayathirth.S.Galagali on 9 December, 2009

Karnataka High Court
B.K.Umesha vs Jayathirth.S.Galagali on 9 December, 2009
Author: H N Das


rutmIl’I\ 1

Vfkkanmnmm SGALAGALI

NI’-M:-A yuj-gwwnu wwa” nnnmrunnn nwxn LUMKE U? KAKNATKKA HRS!” COURT

Ill’ ‘rm man count or mmwrnxa arr AL %
nxrmn mm Tm oefi my or BEGEHBER : ” u

B.x.vmsm «
3/032133.

AGEn4′:1mAm j
Ho.47o,a*rH:§A1z§;

{By am 5 am§’1°aos3

% Pnzsmsxztgxnmsarmm mammmm
* SECRETAEJAT EMPLGYEES HOUSING
G0-Q;PEP;AT1VE SOCETY LIMITED
12095130216, 2’9 moon
1 mmma scxmm,

‘n-in SECRETARY

KARHATAKA LEGISLATURE QECRETARIAT
ELWLOYEES HMISING C0-OPERATIVE LTD
ROOM NO 216, 2′” FLOOR, VIDHAKA BOUIX-l’A
BANGALORE-5611301

3 JOINT mexsim OF co-GPERMIVE
sancmzmsg

_ ‘g 2″‘.

wvkx

up muvu-mu vumnwialrlllka

-awn uv.r|rvu’ar’nI.r’u\r% M673″ !\!’KK!’}’\lI\NuFl “IVE? KIWJHSKI *5)!”

BANGALORE REGION,
BANGALORE

[BY SHRI K.z¢.s1nvAYoezswA1;N, %

THIS w.1>. Is may UNDERARFICLESFEQE Am)
227 or Tim coxsrrmiox OF–mlbm, TO
nmcr um msvonz3.e._nT«%%s0cnr:1*2 norm <30
mman wrra 'II-E (arms, WIT!-ICJUT
FoRMULA'rmG 'um SEHI€)RI?lY:' Fnmw
Ummma PRICE£-B'. FOR.-Ev'.E.B:5EE_F?S "ASSOCIATE
mmmans Ann m~fam:=1r um Iifficsxsmnn or
co-ommm:ys.ocIeTm%a, mo mm mm
lH'IERBd APPLICATIOEW F31.-.ED_,–IN=_ JRBILEJI 59/2009
AND THE URGENCY
HWGLVEI) ma-23

ms éczzsr FOR Pmmmm
HEARING mar, COURT MADE THE

G.

m um natieu m mpmim

« 3′ %
f A T mu-mam arm pefitisarnezc is than tha third
refused ea consider and pans appropriate
mum on the Imnrlocutmy AppJ.imt:io:J. and by the

petitiomzr in dbpute No.JRB/MDISOIZGG9 pwniing on
hinfila. Haguejudieawifibermuaeuiiauttmthird

Q ‘§b”x'”/I