: Mgs snxvmz-mu ma AP?EI..I.A1~¥'.Z'S )
'* a k 1 "éfi$.fsEEwaA SUBRAMANIAM
IN THE HIGH COURT 0? KAaNAmAKA.Am EANa§$cggjf; <_
DATED $313 THE 15"'DAx or DECEHBER;é¢G$ :=AV
pR2sENw A u '
Tfifi fiON'B&E MR. JusTIC£_ K{L,MANJufiA:H_V }
Tfifl HON*B&E MR.JUSTICE SIN sAm¥AxARAYA§A
R. F.A.’§?€5″,«–23«§5,{2{§0fi». “a_
BETWEEE: AV fl_ xV ‘ ‘
1 SET 9 PR:YA{w£Q*¢ K VEfiA§Esa”~~
Assn Asou:”3g’zaaRs,,’_V* =j.g
R10 260. 69, -ii§)’I;;) 1~:’c>.41’*:;5a/’C; tfasw wow
Apakmngnws;aFLA$.me,aeA;~aR0uNn FLGOR
1? cRnss,HhRao$AVRaAa, HALLESWARAM
BANGALQRE’55’*’~ A “;”* ‘
2 sax c K fizflkamfisa,” ,
szo Lama c’v,KR2sHHAN, 32 ynaas
_, R/OwHO.69 oLn*sQ,;159/C, WEST noon ARART
:1 “mauwsg FLA: No.swA, aaounn FLOOR, 1? CRQSS
‘a MARGOSA/RGAD,_MALLESWERAM
‘BAR5ALQRE*55_; … APPELLéNTS
.a wzwxo. C.N. suamauanzan
%*.u59?¥Rs, B-1803, SOUTH CITY, BILEKAHALLI
‘yVfiRAKERE MICO LAKOUT, BANNERGHATTA RQAD
.XBANGALQRE ?6
‘p2 M/S FINE HOME EROPERTY EEVELOPERS
No.11″” B cnoss,
cxvIL AHB ssssxous JUDG£,BANGLoRE, Rfiascwxggfjfin
I.A.FILED U/0 21 RULE 58 Rfw ssc.151 oF,dPc, a*
This Appeal mmng on fcgr” hea.v.:§.n g ‘
MAN.’.Tl’.JNA’:£’H .3′, delivered the fo1§.aw;i,n<§:'._ "
}¥£
_….,,,.,,……..__……._…__..-…
".£"ne matter was ;—cxalle;c1*– i:'i'=t'.–h13'§ nrtzrning
and again. the case _T.c:a§i;§.%gi£ third time.
Now also ther_e–:;i.s on behalf of
the appe1.3.aniiS ;..V 1:» ~ .
2 . 'It; -. the 31;; =ci~zf:§::ui:L<f¥;ta~.i1c.$zs, the appeal is
:%$,!7'-ifg . 'gag: ,« VV 9 _
dismisaeizt for ndrkwpraéaaéution.
Sd/-2
Judgé
3d/-if»
Iudgfi