'"""" l°*§i€3sHCfl3RT GP KMNATAKA HIGHCQUM" OF %€ARMA"§"fi.Kfl §"3¥G§'§C(J ' '""""','.'.'*«'i V' Wrwnvumesmnfl nlmfl LUUKI U1' KARNRTAKA IN THE HIGH mun? or :«:.aaxA1'.mcA 1%'? aaNeAwr1fzc'--.T 9373:: was was 17'-"" any or manuaav BEFORE «'35 :~roN'a1.m HR.JUS'I'ICE asa no. 1319/2::oaJf_" ~ amwmz; ' 1 V' 1.
Gwamn if/G aahaxarsmsri
9 xarsmmesn, 43 mans
amen. xzamm V ._
:::u..;nAm.z ms. . _ .
LINGABAHALLI cnoss
Tanxxsna Tour; – 57122.3 %V
2. sxanxnmuqx.
U/G LATE–V..xAcg.eaA
AGE.~5&”~YE3§;as .
R/o :.1GALI1i§.1»_L1., sm’m_ HQ. 13;
&SHRa\Yh mmvnxfi ” __
TARIKEM3 V–h’~ vs7?,2’2a Aeeeznwrrs
“are: MKEWVESH: smosamu, arm
vs-‘z:sA’r:«::{x’:g¢n¢z.,.,«vn/o xazsxxneen
Asia) ‘I 3I£_§HAt4IAKYA, AGE 53 YEARS
R-,I__o .l!ts’.F’.AlE’GAPI§HA VILLAGE},
Kasgksa 3031.1, TARIKERE
AA 1-xnuzcasv? 223 amseoamwr
ar%s §r sax 9.H.v:nu9aKsxAzm, ADV}
THIS R88 I3 FILED /3188 OF CPO AQAIHST THE
1 . ”.3’¢.rm1mr : wcam m1-an 23.1.03 easszn mar
ga.A.r«:>.21/07 ox was rxw cm’ was cram. Juan
(5R.DN] E: PRI.u.JMFC, Tfi.RIKERE,, 3T.3!iI83I§3G THE
APPERL F1 LED JUGQINST ‘1’}-IE JUIXEDIEHT AND amass
BATE}? 2.4.07 PASSEG IN 03 TGXGZ ON T393 FILE OF
‘Y1-IE CIVIL JUHES (53.03!) E ADDL.3K£”C, TARIKEKE.
<2"W"'
VINI …….. ……m_… …. nrunsvnmaawaww nrurn mwwwu um" mflmwflfiflflfi mm-m mxumr Of' KARNAYNCA HIGH COURT Q? MARNATAKA Er§§$I~i fifii
asa COMING on FOR oansas THIS nav. THE cficar
nsurvmasn was ronnouxnc: ~ »gaVx
J U B G M E N T
Learned caunsel for tne;i§ye21ant;fi§9_f1ie&°
a mama dated 16.2.2909 ta wi£%§£a§$th§.§ppaa1}&§"~
the name had become ifii§fi¢tu¢fi§._'?§a5'¢§fin' is
placed on record.
The appeal is harefiy di§§is§é& fig withdrawn.
Sd/-3
Judge
GS