EN ma EIGH <Z1€}i_§RT %::5%[‘
uawza was mg: 141% my’ ()F}\§QVE?vi'”z3El?*– ‘
B}::F{,>RE:: A ‘ ‘ 1 ‘_ % A
THE? H£}N”f3LE MR. Jusrgcg V}”;r$V’B€}P;’af¥’?$.g}.,.._., L}
war? PI:1Ti”f’I€)N ;=:.1.395?:2g 2t3Q$ {{:3Vf:
BETWEEN :
MR, DR. REM’ T§~:i%é;:1saRAmFPs;V.’A I «.
3/<3 L£Y§'E SR?E:_EI}I%§E}§.-EfxéI_§_i'éi'§€x–??A"~
mm} AQBUT
.re;..a; ;~:::w::as;' 2c;:;*«-}?:'*-2;z<:..;AI.3-..j;«~._ _
ENi7§E?ifiNA{§ARé§,E3é§§Ci23.E.2i'3Es¥Ef'~1~é3..
1: PETETEQNEE
{BY §~3Ri Me Sui,f£?s1_;iLSHE,-f5T§3V?,'i¥{7rVa }7+'«:§E3.
W s};AS'I'P.Y' A*1'%1"} r::r:f;:.;
_ vgfiI%
7s’§;:*:V*’-:=_§;2;’~2€;x;%z:.:;§:r»4:’e%;v=”‘
Wm 5:9: K NE£€A.’£’ANAPPA
AGREE-..A}SC?:U’ff YEARS
« regs NQ,;’37$}7%I CEHAMUNDESHWAETE NELAYA
– w___E-JA€3z”~1WA’E?£;; gamaggma ~ 4:3
§«1’ESP€.3N{}EN’T’
is
2′)
mss Wm’ P§;T;1′;<::m IS FELEI§§.:i}'?i£?F3R M«2fIf:4<:';'i.–,i«:'s 2269.
227 Q? THE 63:)!'-EEs'TI'1"'Ej'i'1{}{\I :«’*–.
THE A§<'€3RE'SA£D oR:c3::~:'A;, su1T.r.za:., G,.S.E~£.Q.514;C}8AWFPHEN "A
S'T§PrUi.,£TED TIME.
This Wxit Patition “611 _ IV:Z:¥j:av’1V”P’:;E§}.I1fifiéiI}* hcarzklg,
this (my, the Comrt ma{ic=—-.£.1§’:_fc;11<;i§?§3:1g'=.:'A A .
the Ciivi} J1_:<igé7.{S::;f£§:;. to dispfli-m 9:' the suit in
O,SJ'sI<:;.ES 14,; £23 uéi:<11 iz:; a ;;«m.
};1a3fiti(A:§f:1t.2f i1t31*ei11 is the déiéndant in
"'*«19§s.:§5;;3:J::4/was *:4:':e5'"s;us:: in quest:io11 :3 filed seeking far
pcrssessioriz :31' £115 suit actlzedtzlaz
Said suit, the pcztifioner has filed fiat
"V§'i"fi".t€Ii 31%/i§eme21£. The suit as Izaiiicitd is of the yaag" 2068?
' '~'f''i:§ Vi§§s;1:es wtjruid have it? be flamed and filff.' ('f.'€}i£3f31}{f€ wmzid
""ha§§e :0 he itccrgtiati in the said 033:3, in an}; fivfilit, 3 :10 :19:
Itif-ElS{)I1 to 133315 111' ziiamus to a Judieiai iI}fiiu;’t £131′
. gxpe§’iti0″aV::$. dfispesalg In such fifvfillt, {I18 f:’:ia2 {Emmi shaii
.:fs;”s:1;§icier f§1e Sfillifi kegyfizg ii: Vifiifiv’ its boarcl mzisisfing of
_’ cjfiiérfixattsirs as wfifl.
J
a
With the abave obsewatiezxs, £3.16
disgzosed of with no m’dt:::r as to costs;
i %
* Fudge
13139