High Court Karnataka High Court

D T Paramesh vs Siddarameshwara Enterprises on 22 September, 2008

Karnataka High Court
D T Paramesh vs Siddarameshwara Enterprises on 22 September, 2008
Author: K.L.Manjunath
 

N Kfii HEQM flflifii

 

S5»
3
5*
§
8
3
§
3

  

MQM CQURI OF KARMA}:

 

i QQMRT Q§ @€fiRMfiM"&%A Mfififi QQMEV mmgmm Héfifi'-E QQMRE Qfi K/:fit%MA?AKA

EN THE HIGH CQURT 9? Kkmwgfaaé '
CIRCUZT ggmca AT §ULBARGR" f ='

ERSSENT7,

?HE HQN'BLE MR. JUSTICE R;L}%AN§fi§RT% J

SATED THIS TRE 2?” EA? Sf $EPTEMBER £008

.3′

32/Eflufiv

Jr

BETWEEN:

§.T.Paramesh, ~, »

Sam of Sri.B.E{.T?3§;’r¥2fri::s;”;};:§’:r;

Aged abgut 48 y@a:s,_.VV
Class I Contractor; ” _ ,
Prop: M/3 Shruthi MQt©rs,*
Shankarmath Road, L’ .V * V ._
Shimoga and resifiing at”_ ”
No.41, @uragi1aya,_ V_ ~-HM. …..
QmiC{QSS; C§aflfi§p§QAL3jQUt,
Shimcga–5??,29E~ “,’*”v’~ mfippeilant.

{By s:1,_c.G.sopa1aswa$§, Qdv.)

_AmQ:A_ =

VL8id§ram¢3§w§ra Enéerprises,
“‘?»1;i in ‘~.E?iVa’*>}Q§: 4%) years,

Residing at Qevdurga

mum M mmpgmm mm»: mam am mmmmm mm mam M mmmmm mm mam my mmmmm wmm mzmm” M mmgmm mm mm

and. Suits Valuati@nT Act ané the Tri§i”¢é$?i7vi3

directed to dispose of the sg;: wi$fiiHp%iX=¢QE§5$ ”

from today.

&AIudgeV