E
i
i
J
:2:
«:3
§
3
KMF 1'}.H.:'l'.In'I.I'1PI\11'J'.l Af'l"\ TIAITFIAT IWEE
'iJUI"t'..l £\..l"l..lZ(.I.'l£'$..l.£'I..l$.l"!. 11.1. -l.T.M'1.I.ILJl"|.LI\JI'§
mmn 'I'I-{IS THE 23:: my OF MARCH 2003
BEFORE
HDIPBLE Mr. JUS'I'ICE AJIT J .
mywmn mwwrnu n;n__='.r1='.:1 ('11? '::f:J'fi.1='I'rt":5'.L¢Ii:I,-;4= _
Gimpgna Sf»: "Hap-amrna fiaciacij, .
ma: .%mu1t.503.r-aara. Om:
Rfn Nagmm: Village Tq: _ V' .4 .
'I1-3.1+ mainuuivn
km '00! M'J wr;'I
[Sri Vtmmh fi.Fm.::1a'ss
HEB :
2,. Tim mamT¢rz§Afimmkg,k%L%& '
By"
M " 1. %
. DE 't1'iv'.':t Re-»gr'.ia?.ra1°.-fif «f.'_.?.«i1:-a._*:""'.'='.t.1'w%
Swc:iFa:i§1a~;s, Béigaum.
L3
' €31--t:x:lit"€3»3m_peratixre Bank Ltd.,
._I__._._..
1.
7. 3 M, __.L. 113…: . ‘m
J,1E’~.§g,”fi1l.lr:. ttq. uJ.m… uulgu
flu 1]F£%–ffifiilffiiifl Ofiicser fur clmction of
Br_*1a.’.n:1 uJiTL1i1’aI:m_:_:m Qt’
iiwnfiitvfifinoparafiwm Bank L1td., Naganur,
1……
” A . ” .’.’mr3’i.”a’1.griuuit11rai assistant Peat: 1’i’a1.:.ux;atti
12;; »::;a1:a1:, Dist: Belgaum. …RE8PONDENTS
__ug 1~n’h_fi;:
D-fl
Tnia ‘W? is fflezci 225
Ctiuna-Hiitutimx of India praying in quash
_._- 1″\l’\
gfi.
ag,
Ea?
P
$3
vniem list 1:’n1.1′::fl’uifi'””‘ R3 herein as at £’x11rsTuz1u-‘”” C ru.n.:'””‘
D to firm partition.
— – —– __.._,..-I ._,….. …..,_ …,_,._’l V_’V,,,”,
‘T’-him ‘ELF a:=«:;m..i.1’1.g «Lax; far
day, 1:11-:2: Court made the fizulluwing:
Alunfinn Lg gghnflixlnri :.”l’
“WI-1m
J.L -If HE’ “III-‘IN! W
29.3;-3.:2::’:r:»a. Tm petitioner he ‘ma
olasaifxad as from the borrowzur-e=r’a;'”¢§_ie«g_0r3r}”
he lm-as been clamsifieci
«:.:.a1ma.-..-.1;-_=,r_ thia Him in
‘ “1.a;;’=.1..:…– 3…”… ..
sf-;.;m.:’-.”~ .|..s.1l..u .u.u.u.;. Tflgr
LA.
1…… ,……………$’… .. ~ –
_ , _ I, .n………..
‘fimur~5uxfjv”‘ 1%
1:rcnrrcmmr’.~3 »:aat:»’~.a:g~’*.’s’=!t’_’;’.;.__’ ” ‘
m1-m.»1aa g1=a¢aa%¢n%L%29.o3.2ona, the question of
J ‘iataui:vigf”:au1~éh ‘.axVa’t this stage is impermissible.
_ jam; re_je.-cztxsd.
JI’IA ‘
fli’:é.=fi-Ifihmfirashekaraiah, iearneti nun iii
‘t:a::a file: mama af appearance within four weeks.
E?
‘-I
E’-
Q;
\-Q.
(D