CI
I4
Ifi
IN Tffi? HIGH CGURT OF’ KARNATAKQ AT BANGAEORE
33230 2325 may 5″ Day OF’AUGU3T 2009 «]g »
BEFORE’
was BON’BLE.MR.Jfl8TICE RAMpM0aaN:£§§§?» * ; =’
nnsc.w.46a1/2a9§¢:”*’
fi;P.Na.5653/200?,f5E EMPJ~. ::””
u–.-….–..-n-.–u-n
sum R UHADEVI W” , V
nfo H RAMASHEEY gsnfir;
AGED A308? 4g.r3Aas3*” ‘– »m»
N0.22, g@;T3%E$BL:Q sQUA££ Roan
BASAVRHEGUSI? 3AflGALo3E~5eQ’oo4
nnysfisznrzn 3? HER . %
EATHgR:ANn’P§EK.b£f=”
ATTGRNEY HnLnEg-‘*,” ”
3:: RAHAswAM¥,REfing> … PETITIGNER
é($y Sri @ K£I$HNAHBRTHY, Anv.,;
:” THE Afinrnuzfiaz aamxxszoxzx
,’ sssnmm H%maLeaz xaaanaamma EALIKE
.j<;9QH13§,-Eanmnmaaannmaaan RA§GE
»' :zBLem; mmnuamga
"sxasasgzuyséo 911
'~ T § 5fifi§BRBH§?BAKGKQ3u§MfiEfiHAGfiRA
E €§;€;L'}LE%€"%" <2)?' f(fl§€NATAKfi HKEH COURj"1"{Ij)F KARNATAKA FHGH COURT OF KAQNAYAKA HEGR COL§m' GF E(ARNfiTA§{fia WEQM COURT OF KARNATAKI5 HIGH CQLM
";P15AIIKEI, N.R.SQU3§RE
"B *560 032
RE§RESfl¥"E BY ITS (3€1%IS83IGR
W'*~m*~M='Mw~ 'WWW' vs» wv-Mn vv" nmwwnrnnn rrluw LUUKI Ur' KAKNAIAKA HIGH COL??? OF l(ARNfl.?AKfia §*iiGH flflifi
:2:
3 Sam samnanxug
we. mm :2 G cnmmpm NAIDU
AGE: Mama
Nc.23,z9uuqm Ream
ammnwmsvnz
ammxmam-sac 004
4 THE AssIsrANT’REvENUE 0E?I¢ER “. .,_ u_
£aumHuauHm.um&AR, DIVESIG§’H5;5fi_ « Jr “T
BfiflfikflfiflHAEmNhGARALP&LIKE ‘ “‘
BAHGAIGRE ‘._<, " V
5 THE REVENUE sEE:cs§§4scmnm§ "—HH;
BEwE?££EEIDEVEL0EHENT~53THDRITY
Baa 5HD?EHK?3GHFLEK} *" 4
Bfiflmfiflfifldufi ", f ; =«
3AaGA;b33k556"o2§ «;.
6 srmmmg nmfimmmrr awazrazwx
Rkgnsfiammn»2Y§cp§MIssiomza
Bans§yqu§55¢»o2¢– … RESEOBDENTS
{By Sri AsHmK»aARAfiaHafi§;; ADV., 503 R1, R2 &
.-i ‘_ ‘-= x4
,,,¢ Sri RRJENERA S §E3AI, Anv., 903 R3
*sriAa’3 Hanna FQR H/3.H’V H ASSGCIA$ES 993
*u’,T», .f~%.f _ C/R3
s:i»BI£:£.HgGnE,& Sri K KRKSKEA, AEV$., FOR
‘; PRQPG§Efi?RESPNbENTS Na.5 5 53
“”~CTa THIS Ez$c.w.46s1z20o9 FILED UNDER ORDER 1
‘W~#Y”
:3nLE31o”mF can ynazrxe Ta IHFLEAB as & R6 AS
°Cg,Rzs9oxnEw?5.
‘ ywwuv r_
§*._”r fHxs HIsc.w.4551129a9 camzue» on FGR
*fiEERING~INTERLGCUTQRY APPLICATION THIS DAY,
wwma!
“THm C063? 3555 THE EOLLOWING:jj&i
= “9«a\uF\m!’l\>* ml’! v\z!”raa\aVr”!¥tk”‘U'<»r"' "9
¥
AA ' ap§IH.'i::ant: ta amt}. tha cauaa-title.
% €.L€.'%¥..?R"i' OF Ki~'&RNfi.¥"AKfl HEGH COB??? 'QF KAF?NATAKfi% HEGM COURT" OF KARNATAKA HIGH CQURT 05 KARNATAKA HEGH COURY OF KARNATAKA RIG-M CO!-J
U
GREEK
This application is filed fisgit
petitiuner to irrwlead the propgafiti.
as Raspcsndem: 33:33.5 & _ f:'i;z . ,
Officer (Scuth) ti1:§ ~– G<;nTVn7n'ia';$iA'o:i&3if'% '::£
Bangal are Dove).opmanffixii'he3:i'ty';"T
2. The j$:’:.’:fi<::p<$c3§,%i } ""£»js.s§:;:'an;dants though
served a.z1;3; '.*:;epriei§i§r:i:::<=:-<;i t hef. 'iix.ea.::ned Counsel,
they egré" :.§a§;'@.z; th§é ::a§§ was mailed.
_l§é$.2::ned Ccaunsal for the
Applziucant '. "
reasons set «nut in the
a.p*g!I:-i€:::afi*3;_n; the same is allmazed. Tim
permitted to implaad the §:.’:.’.'<}p<1'a$G<.'}.
flgsfgpziaants as Raagsazasrlent 2:;-m.5 & 6. The
sak-
sip *
‘1-“P