is THE man mum on KARHATAKA AT BANQALORET f i
msmn mus ma am mm or nncmusmx gain: 44 1 *
339933 g»_
THE I-IOWBLE MR. 3931392 3.21. 7
REGGLAR F’iR§T APPEAig.§’m_. 80″?’ orfigoéaz’-[__*—V.
APPELLANT :
<35 'M{'__}HAMM.P3D ZJULLA
gm. M{)HAMME[} ;;;;;é::3.:M
A ‘–. ‘
EEANGALQRE 02?.’
* _ {E..j.{%_j Sfibas.i§an and Associates, Advocates)
% W3
‘”»..__;,REsromEn1*§I::% V
. ~ – ‘SR1, B.R.V RANGAswAMY
L2L’§….AT£§ RANGAJAH
_ V_ ‘_’1 5.RE: « 3″
Cgpy “.2
3::
Isa’ »
r’ 5″‘
Assistant ggggtgag
figfii Cfiiifi fif
Bjangaiom ~ ssqagi’
‘ /9
s…/
R.F.A. N0. 80’7I20G2
:2. SR1. Me. ANANTHARAM
SINCE mam) BY HIS
SMT’. AR, _:,AL§*1’HA 1
mo, sag’ PREMKUNEAFE
M3, .529, mm ‘I’ALUK ‘
:<A*'rCs»1E:RY ROAD
BANGAL()RE — 53.
3, RM.ASWATHANARAYANA13..$i*33’§$? .’
310. Mu’N-:¥.Ay:§A”:’1i:;:.; ”
AGED A,Bo_uT’VS§.i,:;é;;ags<-._:"'—.
– V
KR. S_}”:’_.’1″‘I’Y l~”-E’I” _ A’ b’
_BAN£~%:ALORE -/:2′; …..
A ‘V :;?v.'{ and Assméatasg Advocattt 1313:’ 58-13,
A V M/ anfi Associates, Advecatc fbr R-3 and
Sri. aB1V1ava1::,i Shankar Racy, Advacatt: for Caveamrf R» 1)
‘I’i:17{s Ragular First App:-a1 ffied U] S. ’96 (if EJPC against the
VT jéiufigfiisnt and Decree (iatcd: £53,209? paastrd 1’13 08 N9.
“1”5i3/85. an the file of the £1 Atidl. City Civil Judge, Bangalaozt,
dccréaing the suit fér sptcific pczrfonnancc.
Com’ m3
Assisiiuzi Rtgfstfgf
High Cvuxt of
2′: – 560 003
“3?
R.F.A. IEO. 80’7l2002
This Rcgu.1ax First Appeal Cf:)11_1iI1gV f«::a:r’ (gag
{Smart Izjzads the fcflowing:
None ;I’hi$ appeal is of
the War 2002.? has not gyaicl the
charges foxf t;»:i0′}qs.q}H¢3wcvtr, having regard
to the the: case, finally four wzzzcks
time is théé .c(Vi’L1f.¥:i:»%x:=;.?;L’ for the appcflant to deposit the
.-chgxwgtss :;§£e;§a1″.a{‘£i§):sv9f_¢;;z~aper beaks, failing which, the appeal
S1133) , $’ta11ci–v
99W
~’ 3.5. >:’}’
5?: 55
A5313″-silt R€fg;:~)£:;; :-
High Court’ 9! Kamatakq
igmigaisi-re w 568 001
{I By: Cy