I\l'll|I'l'I Il'|I\l'I I'II§'I'I E'
IN THE HIGH COURT OF KARH£iTfiKA AT BANGMQRE
IJATED ms THE 26'?" may or DECEMBER,
BEFORE»
THE HOWBLE MR. JUSTICE A.s.Pm:::+1I{é;f€33éE
WRIT Errrgon §o.1g23 OF ,ggos[GM;q:§u__:;kk
BE’1’WEEH:
AGE1:m.BoU’r«a5 YEARS; % %
sic) GUHESIHGHJI,
PR<3PRm'roR,MA1:c3a1.n£r.EPj
mamas
DEPOT, BI-I R_¢"'.–…4&D.i'TI'_I_.'_:E"l"'[I__E»'_{_'. ' PET1'I'IoHI::R
(E? M,' 3 Luis
312: M '!?g;'!E.e'u"s?.5|;A'I-n'5'»,_E.-E-l?TfIV*I-5.*5t:",;
awn mom? ire: mm,
W; «:3 Tgm;jagARA.4
AGED ABOUT'
4TAT«%%«.S.mu?La1*E MGARA4
Q3. Asmsfimanm,
A_€.'éE33? EBOUT 49 YEARS.
'~7'V'$£'U mm mm magma;
25-491 MARI,
. Buzmt, J.€fi?’!mfl.Gfl.R.
‘=m1mm:.mu – 55:: cm.
nun n-vunl vl Iuunlinlnnn I1lIHl1 I-uldllxfll VI’ IV-\l.l’ll\ll\lU| l”Ii\$l”I MUUII U!’ INHKIIHIHNH I’IlUI’I uvulu Ur I\l’Il\I’l’1Il’|I\l’I nlwn uvunl Ur
-0-‘bio ti IIl”IlIlIl’Ill’lI’\l’I IIIYIT EYYQI Ur l\l’1lu’l’|ll|l\.l’| I’ll!-II’! HUUKI UI’
4-. T H HARA,
AGED ABOUT 47 YEARS,
SIG LATE ‘Tfigfifi Nfififififid,
RESPOHDENTS 1, 2 ARE! 4 FIRE
msmnm AT 4! E966, BEMRMII
50 FT” IHLFKIH RGAD, I STAGE,
KEJM.fi:RfiS’W}’v’§E.TY’ L&3a”¢’_’21I.I”I’,
BEHGALOORU – 56-0 G’.?S.
5. ‘I’ 1: RAJESHWARI,
gem: ABCILJT 44 YEARS,
mo LATE TARA NAGARM.
Wm HAGABHUSHAN Racy L
4: 315c.r,m13Hu mxmra, ”
HEAR wams: 15141:, I ‘1
KUM2’LR&SWAMYLfi’!_’0Li?;T, : . % %
BEEIGAUDGREI r:.:’m ” ;..FE3F~::mnEN1’*.s
{Hy SR} 9. R East 3,. 4 AND 5}
This under Fsrticles 223 and :22?
of the ‘India, m bane a writ of
djz’ec’t”t1*:a._.£1$:«ri1 Judge gist. mg as mm, -fipux,
“~_to”d*;nptJa€fl1eA~I_A-2 far stay at:£’Ln1’mm1:a- A in med by hm
fimwmfifififli
ccammg’ on for ‘ _r hca.z-mg’ this
flay. £’gi:r’t3zrt”‘mad¢ ma fizEaw¥m:-
£33383,
4’ VA petititm has been filed challesrafig tb arder
by the Appellate Cnurt in ms. Nn.126j’2’|’Ji)7
X the hearing afthe appficatit:-n far stay. It is the
AZ