m.m. uwwni wr nnmwutnlin mun 0|’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HiC-EH COURT OF KARNATAKA HIGH CC
H’? TI-IE I-fifii-I CGUR? GB’ KARH.€*.TAKfi AT BAR
EETWEEN:
I
mmn Ti-{IS Tim 15% my ax? §cmaE.R%«::§®’§ “~
BEFGRE . _ _
Tm H€}K’BLE’; 2.m,JUs=f’1’i¢ E V’ J
M.E.5.m.1@_:r$ am ‘
SR1 aamrn GA§’FAR.” . w
sgoaaxmsqsas
mica QEABB’;§f_1′,}E.S _ j_ V %
SMTKHRT i ”
Wi0″Lé;Ifi
A1=z;kQ1§*’:~IE8:::::DLQ1w «
gHURS’€3R;5??<11i?;5'~«.___ %
mscm rszsmzr-T
REVHAN' 'A aw:
mm mmmm. GAFFAR
* man AB1i.;7¥J«’F’2fi= yams
*C}F”~._jEE3 CGLQHY
‘ % _ imflstm 571 ms
V mgmzcz’
gm v..vs.1*’
‘ ” Siifl LATE ABm.IL GAFFAR
AGEE AEQUT 25 YEޣS
A Rm? HES cams?
‘ 1-1:tmwR5’21m5
MYSGRE DiS’F?I(‘3T
FARHAHA mm
mo mm Amtzxm asmzag
égfififl mm? 24» XFEARS
33%;? Eggg saws?
COURT or KARNAIAKA HIGH COURT OF KARNATAKA HIGH CC
“V” ‘~’~”-‘M V?” i’-“~W’R3H”-H H”-3|’! I-A-!.U.m ur mmminlnna restart £..UUIu 02- IIAKNAIAKA H3615
H{.3HS£R 5′?11Q5
M’x%% DISTRICT
fi: 3§ BANE}
Di G LKIE ABDKIL GAFFAR
AGED ABOUT 21 135%
R] 01? HRS CC.3I$Y
I-I’£JIi’$3’R 571 135
MYSQRE DISTHCT _
(BY am A mmiax E31531, V
: am PAEIEBAEI,
seam 33′?m,m
mivaa K;3I–::1pc:r:an§’a7fi;i;fis};;-)writh intermt
at 5% an the am of
aamm by m
::~im§11a2% frfispomciaaim 2 and 3 namely,
mmgm ms.Hmom2 Imxraxme
and invmtrmmzt shall w
tiw impfimd award, Pa:-Sim tn
sa/-1
nmw
ms;