-wr’ mmmmmfflma Hfififl cmm” Q?’ K%W%fi:’¥’£&§{&’% E~§§éZ§§§*’£ €%?#%.§§2?€’3″ fly? %&F?Nfi?m€& WQW
— —w- – -snv-will wfilflflflfi
. -t V
*1-
IN ‘rm HIGH COURT 0? KARNATAKA.
cares THIS THE 33° mw os Q _
TI-IE E-IC}N’BLE MR. _
BETWEEN:
1 .12ntIc£m B!UDE<i¢U%DfAPPA%%
AGE_4+5. *;%_m2a,%m¢ sewn?
HA€%:?eR,"–DAVANG.'%.'i-SE
PETITIGHER
(By an: 3 ":2 1
« "i7H_,E,DEEU'1'{Cl’£lm8IO1lER
..I?aA.*IAHAGERE nmmcrmm
Ammmmaroa
~ ‘;Du&VAHAGER.E (1I’IYCORP<)RM'IO1'l
mvamamzs
'' 'rm commzomn
DAVAHKGERE CITY CORF'ORA'I"IOH
DAVAIIAGERE
3 DE A BY
SI 0 LATE DDY
AGED ABGUT 48 3%
NO.183:l)’10 as 11
smmmm ‘i*/
E}eM”M’\”\!_M!\.n n n..nm..n.-. ..-..
W mmmmm mm mm? QF Mmmmm miam m53:m’ op mmamm am
we…» ‘aw am >5
-2…
EIAVARAGERE Izammm H %
[By 3:1-i : a.zc.mAH.mmm, ADV. FOR its
sAmaYAaowm.:mv.mnw1g3%
rm wan’ mmon 226- ”
FORTHWITH, lIvI»$Y.N6;i-¢6i§A book No.
1632110 Arm 133:3}. 11501;’. afiawamn IN THE GFIY OF
mvmaemnz. ” ‘ ‘ ” .
rm FE’rrrmH.p1é 1:93: omnm mm mar,
‘rm coL7rxa:’>;§AnE, mLr=’mL;;<m'.m=s :
'''' for the petitioner aubmim
thét filed 3, mg swléng leave nfthe
' ivthewritpctiflon.
.2100?) HAIL: