Igaggg gggg gg nr rnIImq;__ in nn man
27* “Y SF Hfifififi, 2606
BEFORE
:33 HDN’BLE nm.JUsTIcn S.ABDUL NAZEER~ f °fi”
R.F.A.NO.2224 or 2oe7
‘T’ ,
$””‘n..a. If-.H;”1’:”-‘:}.–‘E’.’:’-‘u “.n:u””u”;’un””‘ Nu-..a.”‘ ‘K
MAJOR; REOT,
are manna: gu_ ,””
Pu;KnnGon, TQ;SIRSI.;:*_
I
I.
III
}{ -….::i 5 l”~’- @5353-..E; –‘-‘1V’vIH
war In ‘ cw-5’-i-4;;
H |
sum eangfi Ran Gfiflfifikfflfi gsénn
AQEDWAEQUT 7% YEARS, *~w*
HDUSEHnLE; RfATaKALRKATTE
‘ .’v-n-1- . “zzoq. ‘
3-Hi$’I1’5IJ’P::’uR«.uu4.355,V
2 u,r.M}=3hMfiK3isflHfi
?QnNA9AIHx.gEanE
;gann,n3oUT 5; YEARS,
«,’a2d:;_2£Q sznnayuan,
vwfmAnnxa*x3LgKnTTE,
‘*fifififiEiG??R 531355
3 Susana GNAEATHI Hmanm
AfiED:ABQUT as 25335,
fn ,HflNfiSEKflPPA KALKATTE
‘._ sznnayvaa TAL”K, N.K.
“=, ” Q: HARAIAN amunpnrnx HEGDE
A.B0’U’I’ I17 ‘£EARS_;RYO’I’_.
HIINASEKCIPPA KAIKJRTTE
5 RA’.E’I~13%.KR1l GPd*H’sEATHI mans
AGED ABOUT 45 ‘£EPa.R5,RHP1.0YEE
I-‘.’£Il”I.¥*.£EI€f.3PPJ3; 1″..1\..1′:1″LT|L’J.”£’.L’-I’.1
SIDHPLPURE TALUK;
$31355
6 .’t1’AHABLESHWI’aFL GANMPHI HEL’;nE.- f;
2:: ms L11 Jsarasmzggzs Icon ‘
nnunnmscmnnn I-IEGDE
, an ~ ”
H’u.F1’~Tm=EKG EA I{AI.¥-.'”n’£”I.’E ~
sxnuawna TALUK, N.K.59’~1L35§
7 BANGM-‘I.I mm
ERJDR HOUSEHOLD,
grrg n.’r.’r’rnn’r. ‘l”£’!:R’.!’.
nu In .A.ura.u nut lfléln
5a¥I.4L; %
3 I§r’J?:E””1’I-IA”
:«LaJon,:Huu’sEHo1_.p,’–L.jT§~.% _ ”
rm) mnanamfn, M
m ‘,.’ ‘s;::.a1;.1f;~?;£LI:sr;: “;a’::..3′.§5
‘m*I’1i’}’aI.QF’:. ‘:H”‘~I-IV
mJnmHm’U5’EHc:Lr-., ‘
we J3LJJIBALV,.’ _ ‘I«:;;£::nsI 551401.
‘ii?
* 10 fi%§Am~immTHi’; * 129.303
{w,du’uIfiI
h ‘N;’:-A._1:1..-‘2’t::’r:J-I on THE FILE or THE CIVIL amen
.’u’-Efllri E-..HI%}’.Y I*1″‘.i”..¥DE,
: na*1a:rj’m11:§AL,
” _ ._f;\a}’5I£L$I:;’-581401. . .. RES””*’TJE”‘I’fi
-aim. IS FILED U/3.96 or cpc AGAINST
magma n’.r.2s.s.2rJr.~’.r EASSED Lu 11.15:, QAQE
4735.? K?
” ‘*:’sR.:’:;’-‘»:’_=3:-, IHRSI. anwwms -ms.-.’ PETIT.I.u.n .=.LLi’n BE’
_;;.’L’I–m'”:;%a’,r nmsnonnmrr HEREIN Um 20 R 13 an em
an-r mama HER 31-mus: so zummnn 3′: my on
~._’r;:-:Lr¢1v1==.»:’msE 35:33.11: 39 23,5331: IN 0.5.120/95.
–q$
‘?
H’Pf,’l”‘Y’ . f’4f’|n’I.”””I1’f,1 “E
4..r.L.LS nnn ‘uLd’.l’&J..J.’ll’ GR 555?» GRHHRS u.’:..r.$ .wa-u.;-
THE CGURT DELIVERED THE FGLLOWING:
J U D OII E I’T
parmisaian af thia Court to withdz§w Vthp
appeal. with. liberty to re4p:ag§$$ ,£hé* fi§m9%g
befora the agpropriate Cafirt.
R. In the light pf tfih $fifiiasidh~of the
laarnad Counsel ffi£; ‘£h§; _§fi§§i;ant, the
appellant is péfimitfihq to fiithqxéw the appeal
with liberty h§”fieF§:§§efi§ fine appeal before
3. fl££ic§=ViS, flifi3ct9d to return the
_vappeg;”m£moVan§”a1i other cane papera to’the
7.L%arnad Ccufi$al far tha ap”el1ant far its res
p£eé§n@&£i§ni*befora the appropriate Court.
V _Appé&1 ifi disposed of accordingly.
% 301″ “1