‘?§a3§:g
-§§5
1% ?§
{TE
6§s~»j*
IN)
§ATED ?HES TEE §E?§ DA? Q? J§§E
BEFG§E
–1?
.31:
ET?
fiG§’BLE 52, §§S?£$£ 3R§Li%§a§g25: ”
?&tit§enerfs
ER. LAKSHM1 Gafifiaflfiéfififi,
wx3.a§1; axgxn-sQARSJ”””
AGES 3: YE§RS;,”- a ; -“« “$»-W§
RfQ.3§4, S§§S§§>KZR§¥ §PARI§E§1S,
;3?§ €2oSs*aég§;~; ¢;n*»V” V…
MaL;EswARgu,;’, ‘»
gaxaazagg 5&§G5§,_
53$ SR:,?RéMZLA’5$S5C£§?§S¢ _
g3v@Cg?ES:*u “% .V u* ‘a_”
;g§2:3
gmany
W5-..’ 3
I
iggzsgg fagfig.
,,..
‘xx Sévéé ?eii£iea zaieé uffi 2% Of C§L% prayiag
%”‘, tha€”§er 3&5 ?§&3%fiS gtatefi tfiereim this
r. a§5n”b§e Caari may be gééaseé ta:
§:§a saga? 9? Kfififiéféié gr 3g§G$:0R$’ T«*
-2,-
transfez Q & gc ?5f2@Q? on the fiie of aha j.'”
?r;. Civil Judge i3§.§§vn.§, fiangaiare tb'”
Eng 31 éddi. Famééy Court, Bang&iQr§. gm fihfi
fhis C? is sawing on fd%,§réersf«%§i3 éay,
the C0u?t made the §a:;5wing.§ V’
Gfficé abjectéoné’§%aEé be éompiied with.
within {fig @9525) £a;2:ng_éfi1ch the matter stands
dismiésed for fiQfi*§fGsécutéeu Without afiy farther
grdar$,V
Sé/–
éuflge.