~u’xuu
IN TPIE HIGH COURT OF’ KARNATAKA
CIRCIHT BEN-CH AT BI-IARWAD
DATED THIS THE 1673 my on”: ocroaan
PRESENT A’ % k
THE HOWBLE MR.JUS’F}-CE DEE;PAI_{‘VI?;§l_§!4’§;”‘: E
THE HODPBLE 1usR..mr§rz.(;E :3
BETWEEN:
Naxasi1nhaGurach_a_xyaAvadh ani’..
Aged_ab0!1t68y¢ajtfs I
t
Residing at: ‘
Dhazwar. -j *
(By
x. ‘ ‘Dha1wm* ‘
93 f
‘ms=% Wm
%
Bangabrc-31.
.’ Jemxméjayagmxda
S/oӴe%w.&ab Patfl
about M®r
-DhmwarTamkamu:I Bin
(Sri.C.8.Patil, AGA £01′ R-1 & 23
-b
Tfififikfimgmflfidkdumkr&£&m4m§mcKmmm&a
my:&mnAm;mwmgkJmimflktmmmkrwwmkjaflm
\V.P.No. 1976311983 dated 12.8.2008. ‘4 . _j
Tammwdamfimonbrfiflfifinlmfifimfififig
EEEWmN@RMA&,&finmd&mfi&mg: t .g ‘V j
JvDGH§Qf f’. VKV
Appellant and his ab9,eii1′:u L.
wmmnwm& wbhaawwmdfi§$finbr&m&$m®fimgtmm.
2. Appeal of pmaecufiom.
Par-mes’
_L_ «;,K ~mWW; …. Sdfi_
~_k_%%% Séflé
*»w- %%%%% fufigé