.1.
in Tim man own’ or xammmxn xr % 1
mmn ms ‘rm am my cue’ Ij _ T _: .
Hamnmvamma
aamxana mm . :
%
RE? mrnawumtmk.
V % mmonzn
(BY m: G $13}
* 42 YEAR8
* ' HiAT'EEH m mmas
TALUK
mmm mam,
- Pmmsn
«~ mu– – um» » “-‘zA”kg9?’V~e{!\* war” nnmmmmnn ruun. Luum Ur KAEQNAIAKA Hififi-I COURT OF KARNATAKA HEGH COURT OF KAKNAYAKA HIGH CC
‘£10 A.K. 35 YEARS
‘ ; R13?!’ §E $ VEJAGE
%WA%”I’ TALUK
KGBAGU .
3 SM H B Rfiflfi-I 810 BAW P001581
11%!) %1T 52 YEARS
EX MAHARR. HAHJARAYAPKIIVA
…..-“mm-«.. 2 ivffimflfiil wwwmw war” mmmmfltmmm Wméfl EWURE” flfi KflWNfi’F’AKa9s 5416?”! COUW” 0?” WWNAVAW Mfififi C0
-3-
VYAVASAYA SEVA SAHAKARA BANK
NIYABETHA, ROW
WORKHIG AS MANAGER
mmmvaxasaxmm wavnsmm mva %
SOMWARPET TALUK. KODAGU DIS’1’_RIC’£. ‘
‘ ‘ _
(BY SRI.T.A..KARUBmAfl-I, roan;
11-as WRIT P81111011 IS AIEHCLE
m AND 227 or um cmszmmon’ *c>1=é nmm
pmvme mo qmsfll $3?-‘ GRDER PASSED
BY um Hon-am cxvu; .:rm.w<3n {$22.33.}, msmncnm
on 20.2.2308 n¢_Q.s.n<3..99;2m2 iAHREX.G. on
ms FILE DISb[£3SmG:'I1-m"'.1.A,IiCx_)fiV:FH.ED BY THE
pmrrrozmn
'. "m««'a.v_mn
en mi: 1-manmcz
nus my, FOLLGWING:-
” apwring for the pemionesr
mm ma-zym mes. fireah
that the request 9 wonable Aeooi
?'””
momma £i.a.dn.znum
uww ¥,tML*/»v::*>~” wwwngw «was vcwmmwuuvcmmuw-wwvm aawumwaae: mwwaan WE !5\l”&Efl(‘a’fl”‘%9&9″”ME*é«.fi”‘V» mnmwul Mwwmt W3 &M%mfi%MnMWm 1lf””£@”5?«f’&3″\’W’€’¢r¢9’~’%. §i”‘W*L..”tY’ii”‘¥ fig:-Efifi
-3-
I.A.Ho.14is pemnittedto bewithdrawnwfihafibertyto
filanfrash npplicamninaecnrdaxrmwiithkw.
3. In m’ of an witfdrnwnl oi’.I.A.fio..§4;’.VV’4fi§i34 V
Writ Pafition doea mt auzvlve for
Ac::::1di:1g1y,the’WritPa% is ”