nrnmanmacxnnrrorruuumuraxnqxraancuuxnuz¢O=Oa
raAm:>1H:s11IE3″”nAYoIe.«pnn.2oan
BHOEE
1 saw M n nnmnunuxa
wxo gnaw A_ ,W
nsxn anew? 35.zEans; V’; _A.;_ ‘2
masaxnnu RELI§*_ _; 1′ OA.””w”
H s Hagan, K*R*EflRAHp_’BLE_E’_J
nanaamenz : 56QQ3§’.OxO~t”O ;
2 sum CHfiNNAHfiA;HHC_~,Oa
wxo GGVIRnA€flfiH¥..=_V, 3
R839 A3oqw’$5 xEaasHa_*”
an 461. NfifiaIAHfiRfi,EaB!fi
M s Hagan, KKR’PRfiHZH®BLI
.~HBANGfiLQER_* 566033e
*. “* *** W. m PETITIGEES
:32 six 3 A afiaaxfin — ABSENT}
‘”i?fa ram cdnshrzur nnrnumxwr
O {HEAn.qUAnm3n.assxstaaw we was
‘fl.fiEPE?Y comnxsxsazn
._~«n&p cemrnwznr Annmomxwr
;~un§nEn Tum PBBLIC pnmnxsms ACT
“.BANGL9R3 nxswnrcw
O ‘” namsamanx
TOUR’? OF KARNATAKA HIGH COURTVQF KARNATAKA HIGH COURT OF KARNATAKA HIGH COKIRT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!
2′ TH BLOCK znucawzn orrxcnn
B 3$ NORTH DIVISION
-140 3,. NE}. 253
N 3 RA!) SCI-IOCYL PRRMISES
HSIH VXVLVNEVXH :lO 18603 HDIH VXVLVNKVX :lO LX603 HOIH VXVIVNHVX :l0 RIHOD HSIH V)|V.lVN8V)I :10 H95}-I VHVIVNHVX :lO .l8flC
OURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURE” 0?’ KARNAIAKA HIGH COURI Of MRNAIAM HIGH COURT OF KARNATAKA HiGH
KAMAIEAJI» ROAD, fl~II”&JIN8GA?.
BANGRIDR3 .51
3 21 SRINIVSR5
NC} 120, N PALYA
B SGUTH TALEK
B
in: 312.1 2. ‘EEBAEPR. Am mn”‘:£i–%s 2
smmsa am Assocmms, anvs., _I_SQR_R:j3)
‘I.”.E-IIS mu’ amnion Is 226
s 227 or cemsrxwrxox 02.” main 1’0
qmasr: THE I1*IP’UGNE£!< 91. 5 ,A9,,2n¢5% …{,a..1~z:z-1:)
IN m.m.9o mm 13116.02 Pit_3sgn.'B'1'. VEDDITIGIEI;
cm: cxvzx. J!3.DG3″ cmnmts
D’! . 5 .10 . 2002 EAS$ED'” 31 tz’mz»c1 .
This hearing
this day, ._ -tollmdng:
‘r1’:e__;1″‘eaa:neV<i"' for patitioneza in
:':ac::;1§vin:1::;:i£i:::jC§.fA.4v%§1:'a:gant. Today also he is not
pxuéézgt-T'._;21uf¢§i'.i:_a§___ Ccaurt when the cane called
se£~:an.ca ' "time at 4.05 1=.M. In the
petitian is dismissed ton: non
' ' ' ' . . zcfos <a7::fit.i'on.
EH8.
»’aa§’e
£8003 HSIH VXVLVNHVX 50 1.3003 H93!-I V)lV.lVN!lV)l :EO 1.8003 H9iI~£ V)1V.l.VN8V)l :50 LHROD HEJEH VXVLVNHVN :lO 1.llflC
H98-I VXVLVNHVX :lO