9: mm man comm’ or-* KARIMTAKA arr BANGALORE
mmn ms was so»: nm: or gun? was
BEFORE ‘k k% A
TI-IE HOIPBLE Au °
wmr mzmxon Ho.1o23s:r; isaqam-R35) *”j %[ %
Belznmaen:
Wffl LATE ' AGEDAE-C'.'l.ITV3£--¥.EARS»._ A Rm Kfimmuafimma maam sr11nac:r.m% L ---...PE"I'I'I'IC)1lER [By HAYAK - ADV]
1 ‘V THE BRANCH”-WWAGER
~ smm mm: or Mrsczm
5W£L’§LlI*’E nmusrmal. ESTATE BRANCH
Sfimtoea
2% * .vF£VuE3i1Z_i»I¢’§§.AL MANAGER
STATE or MYSCJRE
srmma
‘ kjsiwrknmznaxan
:oun’r or KARNATAKA men count of nwmnmcn men count or KARNATAKA men COURT or KARNATAKA HIGI-4 COURT or KARNATAXA HIGH coum
we LATE mnnswamr
gem ABOUT «+3 YEARS
Rm CHAHHEL LEFTSIDE
‘m=U1mc*:AR
at-mmea nasmnnmrrs
ms wnrr P51mo~n’;s man UNDER ARTICLES
235 AND 227 OF THE CDHSTITIJTIOK OF IHEIA
COURT OF KARNATAKA HIGH COURT’ KARNATAKA i-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA HiG%-I COUi
PRAYEIG T0 DIRECT ‘um REsPoNDEm’s no.1 as 2
TG consmsn ‘rim LEGAL NOTICE U1′. 5.?.20G”3–_AND
ma REFRESENTAIIGH mt 1 :.7.2oaa, VIDE «Minx-2
as RESPECTIVELY. 3
ms wan’ PBT1’1’ION COMm_GO~–::.
PREL1mARYmAmG THIS gcxzm U
nmmuowma:
Lmrnad counsel z1gp;tit:iona::*V
sal-
14 judge