...-. . ,A.V_.A..¢:.A..., .. ...-...mmm.-a. rnura Luulu ur KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT or KARNATAKA H195 1
11%' THE IflGI-I COURT GP' KARNATAKA AT
mmm 'was THE saw my 01? JULY, '
BEFORE
Tm H{)1.'~I"ELE am. ,
wmrmmog flg,§fl.?,' ; QF"'2_f){¥8 k%
E
1.
ammvayvn,
SJOBEERAPPA, <
AGED asmrr 5.15 H V. .
2.. am’.
‘%F}£13$0%I;£.AI?I*”fii;””–._ %
AGED mm}?
3% Sft} _ AGED aa$I.:%r>@a _ " " 4.
” aw} 0 V5¥3NW1+I-==’lP?fl. . .. _____ .. e
YEARS,
Enimmas-L3 mmeg,
: rr:A%wHmB_2,g.’
Lmwa ramx,
~ & .j’j – .___X£)I.A.R nmzaax. …1=m’m0HEm
‘ E; SHE}?!-{ARI & P Pvumr Ifi}’11AR,Al{)VDCATE)
3;’ 42} BADL.AP?!’L,
MAT EDAQEIABELE,
Ly’ ax
– up-avioni-
…. uu-uu1r\IrlI\l”\ ruun \..’lAJ!’«J,_’l!l ur IKHKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH C
Raw HQBLX,
HALEIR TAIJIK, . H u ”
Kama nmmw. EES_PC2Hi§E§F
fiifiii
“§’h:fi Writ mm” ‘ n is am 1
nf that Camfimfion {sf India, quaah
pamfi by rm Princiml Jucigm. Alfiivisiofi, at
max ia inmmumzy app1ic£L!f!:m.'”§c3.¢€5 0.3.’
Ho.a:?;m:%3 flaw.-d 18.fi.2DD7V”fi1éd. as A m the
s=:’rit.pts1:it§s:~n and “thoaa “applicsittiom, cm.
Tfifi Pefiinn heaflq 111%
day, the Efiaursi
H %%;%Q§%§Q V
pameaafi Judge, Jumor Bfiviainn, at
% A Ma1m,_;%¢aHnH%3:.A. VN’:’:;:.?a_V_.}f:.”:«V’an;1::’-1 *3′ ha. 0.3. Ha.a?{2o93.
. laarrmd wumd fur the petitionmw. The
by the m tn re-open the
g%:%’::m pzamtm anti LA. No.7 was filed to permit
to mfiB£~ the pla.1’nti%. The Trial
afar mm1derung’ ‘ the 1.4%., was plmsed tn mjact both
the has. ‘fiermva me yreaent gefitinn.
<%3'!c-