....... . .........u KAHVATAKA I-IGH COIRT OF KAHQAIAKA HIGH COURF OF KAFNATAKA HIGH C \II m-uwmunnn nsun \..s..rs_.n-u ur KAKNRIAKA HIGH COURT OF E? TI-E I"-EGH CQURT OF K.fiRRATAKA AT BAKGMBBE mmn THIS "mm 16%! my OF scream 200$ BEFORE am 1--Ion"3LE Mr. JUSTICE RAVI A' k
S .S,
8;’ :0 Mayaaatty Gcawda,
A?-and 53 years,
1%.’ at Ru.’?6:;f 1,
Hanna ‘
(Sri T.A.I{arL1mh€ ,p.e%.vmm,
AND:
SIG
‘V 35-:a1’VsA, R] at’ A,
*.(‘:;ammr Ha&!,i;{3rokuJam lifl Smge,
pgyg.;;,¢.5:ae;§%o1:2%. ‘ …RESPOHDENT
1 R.D.R &M.N%h,
ahsaz¢]'”
.« ” ” * is filed under Sectinn 13 of Small Causm
‘ Act against the judwnnt dated 17.12200″?
-fgiafiaefi. in S.C.H¢.1-H04 an the file of the Judge, Court
T ‘ T :31’ Swazi Causes. Mysare, descreaim the suit far reeovezy
“egfrnrsney.
‘§%CW%;%*
by the %all Cans Judge, “it I
is than ms: 91’ the plaintrifl” that
ptaesmaimn cf the suit.
the dfifensiant, At the: me aIIiiit”s¢I1edxJle
pzrcqmty the d§m:uiaat::II In pay an
axmzmt est’ of the
mm-gage ‘that the aim.-e the
p2aintifi’ was
of the said amxmnt.
m Tr}-Sal cummx the juamus-. and deemeae.
aiufi :1; fin’ 121 mam {sf Rs.17,’?O0{-
at 5% par anmzul. A
AA Vgg.”I{aHIa1-d the learned counsel far the pe’I::t.m’ – W.
fa eounaaal is 913%.
HIGH COURT OF KARNATAXA HIGH ([205-._IRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
:3aTm’£1-ia1C1a:urthasre1ied<mEx.P1na.me15r,tt1e_
dmui Hzxaci by the ciefierxdant vdaaz-a5n it '3
WA"
ruun uuunl ur nnmvninna mm u,u».;x: Ur KAKNATAKA HIGH COURT or I-(ARNATAKA men COURT or KARNATAKA HIGH COURT or-‘ KARNATAKA HIGH c
cmriy meztrxtfismed that a sum of Rs.15,000[- has
. Further cm: a sum cf m.s,mu;-
ragga an or berm 20.01.2001 and the
m.m,m:::;– within 3. pmtiod gr ‘
Exccpi dazying the signatures;
been made by the dfindazf
ciwuwt is cazwacted. the
‘§ria1 flmut zzarmat be reliance
placed an E»x.P3.« ..
‘in in the judgment
pvawafi % m was any mounds
Th: juémmt passed
rent.-waned and based an flu
sdl-%
I I “age
Ay-