“Z”
.6524;
«”i7’§.
mas’
man
M M’ £3? mmwmmm HEQM 0? K$\RW&”?&Kfi. MGR 603%? WP W&%W&’WMfia Hfififiwfi 6&3?!” Q?’ Kfiififlkflfi. mam” Q? WQNRVAW WQH C
m mm mm; comer :32 mamrmg, ammwm
mrrsn rma ‘Item 29′” DAY or my 20:39
I8EE’C3F.E
am 1-rcmvans rm. JEJSTICE A s
Emma szcom APPEAL No.55 c3;’+. ‘2j:oi:1–9 ”
BETWEEN
1 Farm. see: M
we LATE D L G€)?PsLA_.RE:£’*DY .—–
AGED ABOUT 45 mam ;
2 c3.w*3-LA KIRAN .
we a. z…c–oep.1..:g– 3533?” —
AGE9 ABOUT 35″3{EiAPi.3=:_ g
3 2; uaawazfi , V.
we LATE avV.,L’»-wpaza ‘R3333’
Assn .zsxa:§t;*:*_§T;3 Ys§:.;=<as=_
ALL Ass-_. §;EIEIRG.'R'.£' a;:2._z warm MUHISHAMAEA
mag =£.»::: *zr::zas
. rzxxiisr aamshmm vxzmsa
‘I’1I5i3£.§m{§ ‘+f£hI..A’3E
4 ‘L Afiflfififihifiéfififi ‘I’ALUK~55l2D3
BA’i§iEA1.=mE auam.. 9:593:91′
” 2’ ‘£324′: S
% %%M.e;3;o sat !\¥sRAYANPSiu’$§£+iAPPPs
RXAT Nt3.1G4,!8, we MAIN
NEAR mm.’ are .A?$L rracraav
Y §w9 54
832%”.-EALQE 3’iC»¥15″H TAKIK
J»
. . . R$EONDE3NT5
mxs BSA IS FILEE} 11/5. 188 ea’ «:95 AGAINST
THE auassmswv a nacaaa marge: 1.10.2603 Pasfian IN
R.A.N$.121!2UU? 0N THE FILE OF THE PRL.fiI$TREQ
JUDGE, HANGALGRE (R) axsw, 3hNGALGRE,,M§LLG¥$KG
FILE C3?’ THE CIVIL JU%E {SE.i3′.HH.H}_,
THE COURT DELIVERED THE EOLh¥IN6§
J U n G 2; ‘I’ ”
Tha mama fil&d?fiy the leaingd counsel for
the aypellants is a£¢aptgfi.”TL§§vh sought fer
ia grantgd; }§#§i§t£yi t¢§ fiétmit the learned
ccunsal fiQ £§gvé#tfl§h§ §s§uiar Second Appeal
inta’Misc§i1an§ans §$¢and Appeal.
$0: the _9nfip§sé of records, this REA
9
x
E
x
3?
§
@
2
E
E
‘§&
§
9%
K
3
5
3
n
E
2
§
5
z
z
E
E
la
3
Q
3
§
3
a
E
2
§
§
g
g
E
E
k
E
Q
2
3
2
af*,stafi£s,¢ispaséa~wf;
Sd/3
Iudge
.H iflP §?{i .
EWW MWWWU MW” E”W’*%i!’€a¥%.£”*klE.$’*ia’#”M’*’£ mzéww %%%.MW€! MN” mwmmmamwm Mm
THE AFPERL FILED AGAINST THE JU9GENENTjhRfi”3E$REE V
mamas: 36.8.2007 PASSES xx 03.39. 1?!2QQS an vx$_’.
T]-{IS APPEAL comma cm Zagoa-~~::g;3:1:1E1243A..’*t*:r=si$j«.___ ‘£3