THE HON’BLE Mms.JUsT:¢n MAfiautg{¢Hzinfia §,I
THE HON’BLE Mm.JUsfI¢E L.u§RAgnRA éfimnr
MISC. Flnsi”A£§fl§é;N$,?i09[200§ (kc;
‘ 3 .-.u.n’
– ‘.”‘o’j’W;
M:sc.r1RsT_A9¥aAL.nb§;1io/05′
BETWEEN
Mr Joaei’Kuttl:i6’t11uncgja.J, ‘ _
Agad abO11’t7-53′ y¢=’it:I’:’l, * ‘_
S/o,Jbh3_Kuttfi¢thunga1, “~w”
Residing “ext-V h1o;.1§35’,~.__I Man Road,
Anatlda-Ffioirula “L4:-goi1t.__, ‘ ”
Arabic Callége Fast, »* comma
aanga1é:e+55o_o45;.L= Aeasaaawm
($3; sin. R.s”.=%up’r..¢-, 5 Sc-u’c.he:.’n Irw
“‘«. a-3haaxiz¢nbush£3
P . sathafalatha @ Samson ,
51 years,
, Res:l.dJ._ng at No.15, 3” Main Road,
AA Dornlur II Stage, COMMON
_Ba;;g_a_.’I_.9:_=g–§6O 0’11, R!$9Q.._!l_!I!’1′
% /
V’: { 11- Sun
X1 jllfi
_/
l’J
MEA 7109/04 is filed u/5 19(1) of the Family
Couxtg z_1,ga,;z;g1:. tlzg order d_a_tgd=;3»l;’-.r3;’i27DQ4
passed in .M.C.No.172/98 on the file _¢gf=£ne» I
nag-11 Dr-1 I-It-H 151 n. .”l’|’n-‘Ian ‘|I’::ln-i 1 u- (“n-|-|-v–l- 1′ §”=.~«1-Vin-.9 1”.’1f-.-nu-£3:
it-Iv-I n C nu-1–I-I-nlr-nu-I I In-I-mug’: ‘ up-3’! Igaqrjgg. y ‘ ‘.. ‘7’
–Q -4.-
allowing the petition filed aaok1ng2§’§mg2aa §£*_
divusuu . ~ ”
MA 1110/05 is filed uisb1§iiiJéf*tfiev:$m¢1y M
Court: Act against the °ar&af dxt¢a,31;3;2c94
passed in 0.S.No.69/98. on “the file %o: tné% i,
Addl.Princip1e.Judge, VE&m;1g”‘¢ou:ti_Rfihngélore;
docsroeing the suit by £°QItz’a:Lning”th_6 fippollant
herein permanently frm_n__ _agtipg upm1_ ;{.,:1 any of
suit schedule pro:;$éea:jtie:h. _ A
These Misc. First “fip§eéls, gaming on for
r.1Iln’n-run. 1.1.: ., .1-.. .I;ni1,-trim n~. fliiflf ,-r 3…’! ….u….,…
nun-u\.a.uw u..n.n.:_… us: ,_- Hus;-uauugvn. u . wu.|. VII’:
the £o11ow;:=.g_:f«.- V
[ cfifie kg; %$l1§fi thr$§§. The appellant and
his Eofinaél’
‘ ” the appe_Ia._1g axe d._’Lsmi.g§gc.1 £9;