1
EN "E'M{§ HIGH CQURT OF KARiNz"\'l'z'-XKA AT B;'?u'\E(3z\I,Cs'E?.E2
£)a'i:ed: Thig {he 1" day £'Jm1e 201 2
ESEZFQRE __ A. A %
'FEE HUMBLE: MRJUSTICE V. JAGA§'_4'.E'~§ ._
c:R:,.R.p.Ne.955:_” 2§_ :<3«, -I'
BETWEEZN: 4 '
P NAGARAJ.
AGED <3: YEZARS R/O No.2. ,
4m 1\/IAIN ROAD, 1: :<:'RosS.""' = j'
BYRASANDRA, 1 BLO<3«I{{{JA"fA1¥§AG:'xRz» _
BANGALC)RE~56O 011. ._ ' " =
' PE3TI"I'IC)NER
[By Sr: B N e;N;A;§:f.i1~£A*NA£2Ai1Ar».Lé;'§ '1;zx;i;f\_zi.,§'
sRIN':VA$,. , w% – .
AG ED’ 51 YE,s;Rs;.’$.g{:» . UMAPPA§
R/C} NO;-203 (H”FLO CROSS,
am MAIN, “BEA VLAY.U’1: JAYANAGAR,
I B:;’cw::K BYRASANDRA,
B_A:2IQALQIaE–56a .
‘ RESPQNDEM.’
‘ 51’H”:$1 k:VRL:,gRi> 131131) U/8.539? R/W 40: c:§+’:.13x:
£»>i%’:;z: ;’r–::\%:;~’1*Q SET ASEDEZ ‘:13; JUi}€}MEN’E’ AND GLEQBER
flz3ATia§:;’3’5/6/291:3 PASSED IN CRL.A.NO.422/2009 ON
” %5r:A:;: §3’ILE: Q? *?:-:E; 9.0, f«”FC’§L EBANGALQREZ, AND mg;
& i§§)GME:N’1″ m-,’r:§;:> :2<:«;4g2e::<39 RE£iN{}§iREi£} £23'; 'mg:
-~.– ‘E’§*€§£iL CC¥§}RT IN €Z.C=?’J€:l,E5i3″§E’)f2€}{}8 PASSEZLD BY TEEEZ
1%}??? E§§’}Ej}§;,9 BA5′.’€iZ}z%L€}E%iE:”..
‘I’I~iES PEf1’1TION COMING ON :*«*. guxv::5$.£.:$<:\: f1*:é{§.S"~ V.
EBAY, TEMEIS COURT MAI) E TH E? FOLLOV'v'ING:
Pernlission sought, [to {TtOI'1V°€_1'{1 t;h <;*:_ {:ri*1111:i;%1!'
E'€\ziSi(}Z"1 petitiion into C:1"imiri;:1i:V'é:q3pe2%}ESV '
T 3*::DGE
Dvr: