1%} IN THE HIGH COURT OF KARRATAKA AT BAN DATED ms Tim 4:?! my cm Auwsr 201:3 I : " :« i; % BEFORE TEE 1'»wH'3LE Ak i 1.
nmmsaaas Mans;-mw * ,
new ma’ 3’7″YEARS,i_’ X
soNom=..1.1ummw, %
PAN’ITiACE{AL Hcziism % _
mommzm Eas?rP.o. j L
PB;-5;85’585}_,..RE?..B’.{ .
mwnzgz €,}l§f_A’I’FDI%* HGLBER,
hfl?l?.J–;££}’.ifi@W.
AGE123 Asoinma % %
PAN’1’HACKA.LI¥I{XJj
momrmzaa gem no.-ass 535.
% VA'{}£;]3.V54 “£E’4’~.’aRS,
– ‘E:*a(}!I’VGF’J€)SEPH,
KALIYAR P.€).,
momruzzm -635 535.
» ‘ *mRs;srm%¥ Mmzmw
= –AC3%ED «:5 YEARS.
mm or r=…r.Mm~mw,
PAN’I’HP.CKAL Hausa,
mommzaa (E) R0.-685 535.
Bm.K.&K
AGED 42 YEARS,
S03 OF KASSIM,
mlzufiumnm,
KARHEQDE,
THOKIPUZHA EAST R0.-685 585.
(BY m.1mAeA:r.)1sH mmea, A£);$L5,).__’ ”
&
1. ms 1.0.9.3. Lmu’I’Er:;
HAVING rrs REGIS1EREi.’3.._GFFIC1s-. %
arr sysnxcnm
MAHIPAL-5′?6: ngwf : ,
mm TALUK Am’: DI$’TRIi1T;– –
REP. BY rrs GPA HOLDER i % L %
8RI.K.BAL-€J\&§2ISmifia % t
2.
U’;DIJFI~S*FiEi”‘!_»O£, %
V …RESPONDEN’I”S
Fxmb mmm S$C’.PIOH 37(1) or
% ‘;’:A§!:ErrRA’i’I®1i§…,a.l%’D cczxcxmtrxon ACT, 1995
Asmz THE JUDGMEHT mm»
e1%;41;%;2eo%¢ yasssn IN ARBYFRATION sun’
N6.8_0i2£303i’.=tf)N TI-B FILE or mm DIS’I’RIC’I’ JUDGE,
« ~._’I’HIS man comma on ma creams ms my,
nsuwmn ma FoLLc>wm<;:
LQH
'% h an: repruentatkm on behaif of tha
appellants.