“F.é§féce cbgections.
gsa filed U/S.54§2§ of LA Act, against §nej
Judgement and Decree dateé : L9:l2{20fié §é§$§&v }
in M.A No.33/1994 on the file Qfifihé Ad§i
Dist. Judge, Shjmoga, aildwgng fig appeaiflifliefig
against the Jadgmeut and A§a§a»datea»}f2é.$}1994
passed in LAC No.26/99 on ihé f}ié Qf fhé Civil
3udge, Sagar, partiyuéégefitihg ffiéf§éference
petjtian in respfict Qf”wé§ §afi@ $fid{}éjecting
the referenwéxéQk%%3§§ciu$f fif% €afifi fer
enhanced cfifipgfigggfunwéfiflflgéefiipg furthar
enhanceméfii §T’¥;@befi§atio§i”W
rm/fwx
Th§s BSA is é§mEfig=§§.fo{7orders, this day,
the C9urt_madéug§é fof£uwing
?Euai;y”bne week tima is granted ta comply
‘W If office objectiens are not complied within
/’2! 4
U
one week, the appeal stands dismissed_witfi6df«i*r
reference to Bench.
‘iyby : V.V
by IE2?/«
M
;&V’V – ‘Iv,-3 V
,’v. _,m. -.M’
1 ymflffig ‘ , __”
w :)a:e~«@g/a~/ca/
” “-.§..:;s’f::ta§i:t Véxagistrai
iigfivfiauri of §Karnata!%-
‘->3 flgggglara