.1.
av11u5tuE#1ccunerc»=KJumuAIuu<A;ar£uuwaAL£&uE
DATED '1':-us THE 2131' my 09 JULY,
PRESENT 'M"' "
ms HOIPBLE .!\f,--K;I-'4.a§'i?I 3!.: w %
AND _ % 1
THE HOFBLE
M1sc.cIvIL 11639 2009 1;~z2§«%§';g-*_.mo. 376?/@307 (MW
ALAMELANSIAA ' _
(By M13. Ami. g§%§C5C§§%TES}}ii§V0¢ATE$ ;-- '
AN0:'--.__ _ V V _ _
H'.?;aflA.NANDAAF€F;BD;'{'
ANDANOTHER '
v, RESPONDENTS
($5.-3’9,a_«_éA:4gsH Abv…..z::>.£zR2 )
.?Hes–néisc. cave. . ts FILED BY APPELLANT UNDER ORDER V
L’ Euitfi} CFC VWTH A PRAYER TO SERVE NOTICE TO R4 BY
S¥JB~’3TIT¥J’?ED VSERVSCE OF NOTICE THROUGH PAPER PUBUC IN
KANNADA ‘Df’e|L5:?’ EVEMNG NEWS PAPER ‘SANJEVAN? BANGALQRE
V ‘NI.K_.Pafi§, J, made the fofiawring:
Ei3!]’%Oi\{ .~AN_{}f..~ETC.
” MISC. CWIL coming on far orders this day,
;Q.£.fl.9.I.’.£
The iffiaftt Misc. CM! is flied by the appallartt far
substituted service cf to R-1 by way of paper
/mm
publicatitm in Kannada daily evening news
Bangalore edition.
2. in the light of the statemféfii ma
of the affidavit dated 29.1 .2907 med%azmg% with app:icyét:m%%
the instant Misc. cm: med by apman: ;s%%a::awa§I,%ipérmiaing%%
the appellant to» through
substituted service’ Le.’ # pubfmtion in
Kannada Daiiy .’ ‘$a3f:jevani’ within two
weeks from . ”
Qffm is d;,e¢§§d t_,3_A to! learned counsel
appearing for appeI¥a#fl-.f§4thwiih:.
wan theseg§bse§vatio¥”.s_;V’if§e ifxstant Misc. Civil filed by
appe!la:itVst§§hds:,§ji;:g§§§$ezi’v’o§, L
Judge
Sd/-~
fudge