KARNATAKA a-new COURT or KARNATAKA HIGH CW
-u-us’:-ut-IIl\l’I nuun uuulfii KARNATAKA. HSGH COURT OF KARNATAI03 HIGH COURT OF
I}? THE? I-HQ-I CGEERT OF KRRNATRICA 3’1.’
DRTEII THIS rm 3.6″ ms: or ocmasm 2aoa«f
BE BORE
’11-m mwsnm xa..:r::rs’:’:::c:n 1~_z…x.._ PA”1?i’:;4″ -:’i;
BRIT EETITIGN rm. 2s1o:2@ m_ .
BETWEEN :
1 am Garza
was new 54 ms .. «
Wm LAT mama. V
RJAT ‘_ g *
KCIIE man ~m.m@ jj
mqmmm ‘
mgr: % %
are pgmw.
MAT marammmrs
_ Urmrgi nmr
3-,
“::f::: Ea.
Af3Et3..$2.E?.1%LT’1′..4;S~;”‘i?F.S
R.»”A”J.’.__ THQTA}AE’;E’£TU
xmm ‘”a.m3::».. mmsm
ZPQ mum am
. . . ?EI’I’I.’I€?NEilS
H mmmm smm, mv. 1
. .. _. __ -…V_ ,7. ..nnun.nnn nlun L1-JUKI OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
the balance xzistdlnent amzmnts
pa-na.I Interest at 6-! p.¢., by -1~
axecutiwz case.
5. Ihext: since the zfai§}:::2::<;_Zé:::t_;.'if:¢.,g ,_T.
has not paid any decratal
he: Ia liable to Vjf£;:.i':at;ly "
sevexally ajang with 1"f '%».rea1c:i€'r.:1c§iet<;*éi: Qua
par award dated z;k.1zf2ae'3 fiualfie in-wxzvc
Na. 5.55193, 11h9x't-_;'»'fl :m§¢_yV§–.;§s¢""';gfa.§ezfved tea
the petitioners éxegzéfa award
against rsspezédénf xeoovery
at bazaar: :32-é 9;: "
5. is .V$’§:.at§.1 in S.B.A/c
– wwn-A .X~!§’ mxmumus men count or KARNAYAKA HIGH CGJRT or KAMATAKA HIGH COURF or KA§;lX’;£EA men coum
Na.22Cr53 at the first petitioner in
Tekkatta Braxzrzrhg Kundapura taluk. If *
first xaspandent fails to dep:,a.s_i_.i: ‘
instalment of na=.sew-. the 9:’ie’?;J’;;’1_;_::£::i~né:’,f:J ”
liberty to: recover the haifizgcc .x-:i:.th * L’
penal intszzsre-at at 61: “p.11.
caaaa. Further, fez tiw
yetiticsnmzs suhmxxittsd he reserved
tea the judgment and
award pas5§n3….V%;§f;’. i%ii:a§_ as referred.
above a.gaiz$»3t: In the light
of the fae:1:§é>._’_ a1*.-,xf.:’£ ‘ at the case as
stgmgd ____ fiamia and conditiena of the
jo;Ai.’n;ft»A ‘a.fi{A””ss_f;atad suyra, thn instant writ
disputed of with liberty to
pati.{fip§’:§$z?’4′.tc: execute the judgment and awand
._£:S§ ‘i§$férJz.ectvV”abova. with these obs-arvatiazw, thaw
Z ” V’ 1:5. can 5 tanda diapeamti af .
sal-
judge
Pr!”