IN THE HIGH COURT OF Khlflfilfifih, BANGhLORE mun ms 11:; 15" DA! or A.9u;., fiflfifhfifi an:-..r.n.n -nan Hoz~t'n1.E 1411. ans-rxcn .4' 14.9.3
. No 4411 or j:{oo3:z«.év;’–.
BETWEEN
1
AND
.% _ic.~F’_vI;’)’«1§i€7JfI’JF.?;rT_at.’JR, TE.”.L’u’K “”
” _ 1*:.1:s:::& mango: m.:-2
M. ”
V. ‘i’ i””. I
sic amvaBAsAp9£….’5AJJAN jé
3′? 329.35 V. _ L.
me: MEDICAL suns aE§EvR?*£sE.;i”I’Is’1’1f§?E
m”-.5 ms 2 i;Hfiag:;a’A’V_L¢n»:3E,
c.Ko nA$Am335– SFa_JJEzI9I~’:I1-I(A1’_J;..V_
nrsmnxc:-3:. nftazasmnx _5.:=ajc;a;L1§{dT
…APBELLm~r1′
V ____ __I:B*_¢g S’i.e;’.._ _: 1\I*Ii’II§.AN(3’AN-Adv.)
I
I
Raflfififivv . A }
am sarzaannnnappa
.255 32.4.33′ = _
EMvER-. …..
Vt’-
1″II]’!i’I..TR
3:5. 1rrrr’.tr§-2;j__::.__:_._1_
an-cur»-uwuor-:5
“%s;*-a +s’.%1= sxnnarpa
‘rm -mien
mhuun,
V * gccc’: ommn or LDRRY NO AT». 4566
Id: ‘ A’
“j.-.10 H.No “U507, RE!-{MAT 5111.331′
% ‘mmmzmamn
“l’1|.I”I’\”I’Il
THE HEW .nu *””¥'”””E GO 7
if’ 1″” do\ITI’Iu’
dTD
-¢Of52$”12; I FLOOR DCT CDHP’.I.uEX;
KURHGOP fA.P3
. . . RESFONDENTS
{By 51::-‘. . E 1-1 R3!-
‘””}J*{,
HES MFA IS FILED U.-‘S 173{1} OF’ M? MT
THE JUDGMENT MID AWRRD DATED:30.4..03
II-I INC N0. 2113/91 ON THE FILE OF ‘I’HE PRIJ+.
rn-am .-r~r1-nrrnt agar-mm nn-rr-urn: nan-1′-rTv
H qaarswa; ;- .s.a-u’.’o..I.a.a.I. oIul’\-Ii’.’gVl-13-V_.\Ii’l
dual?-cl. I ‘GIIJ«ht’IuWJif £\l’Iulu\-OJ-W-\P-IV
was GLAIM _PETITIQN FOR coMPmNsAmzgg ANb<f*
SEEKTNG FNTTEWCEHTIFW GF —-
e -e1l-"i"&¢"
The appliqafifi égg §x§n§a¢ tifig an 26.2.2003,
4.3.2aoa[1a;3}2gpfi a§¢~;g¢.$.2ooa to caply
with the cffiiaa afififiétlnfis on I.A.No.I/2007.
Exam ths–_ appears that the
z
a
I
‘1
1
1
I
1
1
I
I
1
U
7 apye§l, in fhis View of the matter, tho appeal
*_.Pi;1V”” ” A’ _
étafifiaxfiiamifiefid.
This appeal coming fin fin: firdeffi fh¢§y
t n ‘ e* ‘