IN THE man counr or KARNATAKA AT _ DATED THE 23:4 my or ocrosmz BEFORE 1 % 'l'I-IE I-IOIWBLE am. JUSTIQE nt;A1§;ANnA%V% A I A MISCELLANEOUS FIRST APFEAiJV!§'I:0,_556--'3 --A-H...-.-.-...-..._..--uu....._---um-.. ._.---.-....-.-- u.u....._---.u_a.- -.----.a-.-..-.-a.'£-.'.'-.. :--u...«._-.--uh.-....----u...-....--.....-.m.....;'-u... BETWEEN : 1.
£e.ANNAPtmNA_” ‘V
w/(:2 LATE) $52: RAG-,E§[I R.A,m1.;BAr¢L:I ‘
AGED :3? Y1§:5Rs._”~ V ‘V V ” ”
22 R,SRINA’Z’Ir:i* M
S/C3 LATE) s1a.1_,RAGm.,; £<'A;.!Al;;–BANDI
AGED 43 YEARS – V
:2. I-T'té.'::~F2As;A}i:r¢£i?Ez}"MAR H """ "
':3! Q LATE: SR'¥,RAGH_I_I RAJALBANDI
Azg;-;:«;13_4: –Y,§::2x,_R_réi’§H ‘:5–2(38 ,1 1, MARUTHI
S/’0 LATE RAG’:HU RAJALBANSI
” ” ” = A’«:>2._I3i9 39 YEARS
ARE–‘i§ESii3IN€3 AT
COPY
fig; % 3″
5*” 3 ii. in
/’L€::;i$i;1r:: Ra:-g§:~:?.r:u’
€i=;~,;h Court 9:? Irimrzaiaia «<
£§-.-mggaiorc ~ 566 {E01
EA},
MFA No.5563/08
{NJ
JAWAHAEQ NAGAR
RA§CH§_IR-584 101.
{EY SR1. SJ, SANGHVI, ADVOCATE)
ANT) :
UNION ow INUIA
RERBY THE GENERAL MAi’~EAGE.R ” j’
SQLITH CENTRAL RAILWNJ _ I =
RAH, NIIAYAM ‘
SECIJNDRRARAI3. . ‘
\/
°.’.’;”‘:%EsPc3NDEN’¥
This Mis¢i2HaQ€~§1i$«” Amiga; am u/s 23(1) of RC!’ Act
against the }:1dgA1j;g=_:1itAA :_'{i5fi_f(L:§./2008 pasaezti ifl (LA.
No.42; 2091 Q12-the {£152 dffilté gamy Claims Tztibzmal, Bangalore
Bench, f}i£~:~ Chaim petition for (i?0IIl}f}f3I1SE11’iOI1,
Appeal is coming on for oxtirzrs this
(lay, the C;o11ff”ma:fi1e tfle foflowmg :
GRDER
two Weeks, time is g}f’€l.i’fi€d t0 camply with ofilicrse
C()?Y
,51″”‘””<T'" 6- at £5
_ A;"}Si:':§?C(i£}i Regifiiyrzr
Court: affir-.z11:::£,;:: :
f3ang.:a.S=:»-we m 566 0:};
'X
_A.P§E.LL;}iN'TS 3 "
MFA No.55f:}3/O8 3
objrzctimizs. Fafling W
reference to thtit court.
a_.guDGa__
” v –.f(:<i}I:=Y
~ 5*" gwnyla
V '"«:'–'-'*=Lar:i Reg:.eix'a3,r
1Hi.;»;'h {,0L:ri of Kamataifl;-v,
' 'vfifangeaiexwe – 560 004
,!.\;}.j{
/,4
hich, app:-.33 bglismiééégécif'jg=zi{l:<§;:«t