mu»-u-a. wuuwluvnml mm Wv”‘QI\u’VIf”I!.H”‘Il’IJ’I ialuann yw
IN ‘I115 HIGH CQIRT W KAETATAKAAT BAKGALORE
m’rEm’ms TI-IE 17»: mar 05* Daczrmsrz 2909 % .% V 1; ~ T %
BEFORE
‘mEHH*BLE manmmg JAWAD Ii1; .% M
am. smanmasmg
3/o ,
AABGIrr34YE?1m,
RIA 146,
. ‘ ‘ ‘ H V’
[BY 33:. é3_.v._ -$RI.B.(}. mnsnmmn,
-13$;
0?% 1*’»ariN:a’rAKA;«
cmrrmt msm BTAITON,
EYSSI-‘-.’__ é Rssmm:-Em
%c1-1.5275/09 E filed umm Sectfian 339 of
‘ ‘ to pass an order auspmxlixg the aperation
of the seniaenm passed by jwzdi and
r.i:rd¢£’d&tiad 19,c>+.2m by that: I-AddL Chief Metropolitan
Mggiaxmm, Bangalore in C.C.Ho. 263611996 and etc.
nun wczrflf
Fiswgv-n1Vnvl*t(.$’E”%§VflF1″J” rmwm yymgma W? Nammnanlwk NEWH L’UUK’1*’ UP KARNATKKA. HIGH COURT OF KRRNATAKA HFGH Cfiim?” O3′ K’flRNhTAKA H5614 31
11$ Mim<:.Cr1. Na. 5275109 coming an for adnamion
tlfim day, the Court made: the foIbwi:g:-
9.81
Hoard Miac.Cr1.fio.52'?'5f€i9. Pending'
of the pefition on mite, the
passed in C.C.No.2636!96 dated 19;<§.2<;a=s oi:
the 1» Add}. chm Metr0polit&t2_.
am:-mad in Cr1.A.No.913[O6 24.ae4.2rm 59 am
the sum is heneby smpen;1w1Ak%su:;»;¢;:£%'%m tmwmm
executing a bond in a auzzif om surety
fior the lib sum ta. mutt,
' m and the ma:
court an may failure of this
magma …. ‘*–:;. ” . V’ ”
Ammg» 5, anmd.
Sd/-
JUDGE