;§s=;=%;M&?fimfifi% §"§§fi%§""§ ilfififlfifiw' Q? %?'??a§%';M&"'TE%W% Wflfl $4
mm mwwmé mm' mmaézwsmmwm WWW %;w.%?iW W" mmM%¥mm %»mm mmm" W mmmmm Wfifiw axmm' fifi
IN THE? HIGH' {HURT GE' KRENATAKK AT Eakfifilufififii
DATED THIS THE 51:?! [KEY 93' JULY 2339
EEFORE
THE Horvanaz xmausrrca: ANAKE 323,23}.-;1'r;:::%gi-L:--.. .
fl'.9.l'o. 11300/2907 fj A '-
C.s.Mani, 45 yams "
Mfanzasy L.E.G.Bott1ing £_i'as,nt, '
rxmz, 12°' Main Road, %
K.s.a.gra£:ara, aang31:>3:a,V------- _ " .'.-.:¥B:t1:uoma
AID :
q.-----.-------an---
1.
Chie.f $.ucutive’–0f.?i;:erv V
and mamcutiva n£amba5rVdef’–Vth¢’–._ja_”*
Kaxuataka Industrialilggma _ ~
nava1cpnant~’E.{$ax;1;;V
:~m.:w3, 2*? E’l_a.arW: 1 ;
Rash1:.1’csttaana’;A_ 9:33:11-:&;att1″ fiuiltiinfi _.
N.’r.Raad, Bamgalcxra.-.. ‘- *
2.Aasistar.**.: sacrhtary ”
KZEADB, :»»zzé;:b.1s;iiJ:ia1 Gr*e«.¢;;;_’;:antre
1-:iA.V_}i;”é*a.é1..;1:’;’L*-§?.:aa”d’;A.,. ‘H.;asa:r»5?3 2111
3 . 3}’ 5 .3. .3; i;-§r9ar5,;s5¢f.a
Partnex3;.V% H..h.«. Hamalaflxz
‘» ‘–~£:af£aa masztaxrs 3″‘ czross
Ravi ndmnngag, Eiasaan.
‘ £3:-: e§i.!:;:. 5&3;-‘:1. {#0. H. J . Iwnsrai,
‘*2-J,c:zi:”3t;>.’¥’~§A1,B.i€attihal1i, IA I-iaaaan
” €t4I_£’.s Industrial Company)” . IE’OmII!5
-$:.r+§1.£II.i:.c1:nn«aunak.a1; Aduaetafiam
géapondezta 1 and 23
£
Wfififi fl
VJNWM
99% WWW W WWMWW mm »m.§m.,w W mmmmm WW exwum W mmmmm %§€%§ mam” W mmmmm wmm mm? W mWAm::=:.;s=»:;..
N:>.22OA at the instance at’ the respandant. ‘fine
petiticrxer huwwer was required to the
balance or the land cost in
R5.1£J,85,99’i.O0 an or befars
petitioner had sought .’£’::mj:;’Am§: :;tta:’t:s_i:>’n.:_’:
which was granted. 1-I;:~.fava.Vi~},._ ‘i:ha
railad 11:: pay the baiinca V. ‘avian th’§V
extended geriod. “1′.£}e t1:i\?i’rw’ § demanded
the balance price”4″i:k;iei’$a:§j’ii’V%.’V;a_§’: r_g:ze petitiauer
having .f’aiJ.a».§::i’ -to En account at a
Iinancigl’ ” A;kv¢fi§:”‘;thar reason, tha
a11af:man_f;”~..::”h%;+*:s:A§ ” fiéncéllad and am plat
rasizvefii’ to a tfztird-party. It
is that the petiticner is
hgiéfar at. this
the pandency of this petiticm,
“t.1f:t¥ i’$£iL;§éfL§dent was called upan to ascertain
wfiétfiéx héfn alternative plat cauld ha aliattad tic:
thg Vvfiatitioner notwithstanding the aarliar
“‘v.:¢?a2§ée11ati¢n subject to tha patitibmr mating
” tha conditiena under whirzh the said alternative
9161’. vttfiiild be alletted.
Q
%§
E
§
m
‘=-‘:fi.”i”&.W& WW4 CGHRTQF Kfiflflé-==”‘i
Q
§
3
§
‘Q
3
Q
3
E
#
§
g
§
ik
§§
4u»uw’.»(ii’ ~v«::»~m«~nravn\m ww”#
Wmwmammum mww m.ww_m mm” mmmwmamakm. WWW azmfim”
canaidar sympathetically having regard to the
business in which the petitioner is eg£ §§””a.§ed,
which would be of much pmalic utility.
*a1bl- .