IN TEE HIGH CGURT SF KARKATAKA AT BANGRLSR£»
nawsn THI5 TH 1?” gay or NGVEMBER: %¢§§ $ h
BEFGRE
was HDN’BLE fiR.J¥ST$CE HU§6vAn:_3 Rgg$3.;;’
¢RIx:§AL ?ETiTIO§ §e§3§é;2é9$sI’» :”
BETWEEN
RDRELD EERNANDIS ,. ;~~
S/Q BELCHAE EEENA§n:s*. {
aaaa 45 sagas, “T-
FERNANDIS CGTEEE,
Bm@\mmam, Q
EANGALGRE TALUK;»’ % ._= *~~
MANGALQRE.,”‘Z_*~{V fl; 7. V ;;,jPETZTIQNER
{By HXsw:-§H§afi3$Ha£g{AS3w$,5Aavs 3
mm :
3&3 STAEE DE Knnfiamaga
EX sURATKAL=J@QLIaE,
RERR£$E§T£fiVBE THE
gmzmg 3H3L:cA9xagficv?aR
1f AfiIGH $383? 8¥;L§I§G
vj&m@ammz;;_L …R§wmmm§
._ …………… ruvri uvunl ur mmammn 1-mm COURT or KARNATAKA HIGH COURT or KARNAYAKA HIGH coum
=5iE3¥”5%i;7& BEAVER: SERGE; gr? ;
7£A¢g:I? 9:333 ‘§f§.éfi2 CR.§.£ 32 THE
“*- V gfiva€A$E FQR TE FETITZ§NE£ ERAYIRG ?§ @3332
W’
— —— –~ ——» -nu:—1 -u~.u- uvvnu ur l\.l’-\l’uV|l-ill!-ll\.|H ruun I….\.)u|{F U!” !’U\l(!\lI-\lI-\l\l-\ HIUH LUUK
THE ENTIRE FRQCEEBIRQS ARE ALL Vwagrnma
FRQCEEHIHGS IN C.C.ND.235?!2$Q8 ymwnzga QR tug
FILE 9? JHFC EI CIGURT; l£3%.2€tE’r2§.’i:QB.E. ‘
rats FETITIGR cunzfié” em FQEE”3$fiES5ifiN .x
TEES DAY; $35 aevfir mans $gE FcLzafi:§*§5V “”
The patitién§r_:ha3 ééfight fax quashing
tha pr9ceedings ~ifi: C;G;$$}2§$??2$Q3 pending
befere tfifi fifiifiaii1C¢ug%g E%fi§ale:e.
2. Hear&_ _th§ fi;éa;fi€5u_\$Gflfl$%§ fax the
resyective §attie§.”
3;’ §$§mr§i§”. to tha graaaautien, the
=,V §et§ti¢fié: 7&§§:*§ept agen ths Ear deagite
VX«§£3gi%i€iam i§§§aad fiurin tha fileatian fig tha
L%$§§§§$Q;e ¢§ty $G$§$£&ti$§ ané ala§ vialated
” tfi§i?$£dé£ of the 3e§uty* €¢mmis5ian&z* éateé
K ‘ _ 2§¥§«é§%?’ by’ keeping’ Qpen, tha Bax frafl: 6.9%
‘EV’
. – _ .. …. …..n.v-. : nun uuwns Ur IEARNATAKA HIGH COURT OF KARNATAKA HIGH COUE
is cut aide the vicinity of thé; City
Carpazatian.
6. ‘In the ¢i:cumstan¢éé;”«tfie;«§:§c§e&ifig$ 2L
pending bagars the ;;*z~1§’c¥-«::1’1_V_}:ou.é:;,,_” -2«:a:s;;{g1 ¢::e
against the §etitian§£_ i$’ qaafih§fi:W’ Tflé
petition is all¢w§d.,V”