IN THE HIGH COURT or KARNATAKA AT  if  
DATED THE 2761 may or Mangg  jg.    _
BEFORE   i A" I  %  %
THE HONBLE MR. JUSTICE  %
MISCELLANEOUS FIRST  "ozé 
BETWEEN :
SRi,£)AM€)DAR L PA'I'EL--._
AGF2: MA.mR  ]:;~  .  
R/O CHAWAN (Z'.}i'AWL*--...-T:~__ '   
VIJAYA R{)A.D,   ,_
DHARWAD, ....   '
   _  APPELLANT
(BY sR1.J.s.sHE'I'i§Y, --ADVo-:33rr£;;.[.  
ANT) :
1.
 KIJMARI,Y§fF1i.f;AVVAV” – A V
0 _KA£;L}Xl?_PA KALGAT1″ “”” ‘”
A(3E:’13_YEAR.s _
R/L) ‘0vPP.’HQz\J_NAMMA.EDUCATION SOCIETY
ANA1m::SHRAM,.,_
” RAMANAGAR, D§{}?_.E?WAD
“MWOR FE’! H1321? af;UARn:Aw
“e._SRf;MAHAL¥.N(};APPA
% ” ” VEERABADRAPPA MEGLJR
” ” é .MALNAi:;;IN:§ I3iREC’I’OR
‘ V A V I SAVITRI SADAN
NEW INDZA INSURANCE COMPANY
‘Q ‘9.
$09′?
W T
Aszrésuanr 25%-‘~r%:é’-strm’
mg}; {_”..§_}:§ Hf i-=;-;:r~::::ai-:1
13£f.e§’x:?sN.is’*«’:'”56§1” 533!
MFA No.59(}O/07 2
C)PP.K1’I”FEL C{>LLEC’rE’ –
P.F3.R'(}A¥’), nmnwsm.
‘
.M3’,se$33a_na36t18- =-Fi1=*st- ‘;A33p”eai”fi3&iecIL4.__{.I/8V.’ 175:: (V1; o f”Ri.3:./Agvfi
agaiusft thg;___jje_.1_x;_1g1;z_e_1:;t ciatesa in
MVC No.251/2001 on the me o£ ;{;:e Ii ,e,d:%1iac%:1;:;i%_c:vi1 Judge,
(srmvn) and MAC’I’–VII, Dhgmad.
This Miscvallancqtié” {F1 far antlers this
day, the Clourt t
d$
n§flg
Finally two _\§?¢3e1%§ is to do the nccdful.
” ‘.do:¥;aV’£.% ‘ Wii” V’ that periad, appeal stands
ciismissfiéti-.. “‘a%ifh.9L1t any fuzrthtr trirdttrs.
Sci] –
JUDGE
egg?’
{*7 2,
;f$’£é.;;. iii?”
&§:«:é’:=:mrsé ??fag:?s:2r:t:§
*’¥:*g’3′? €:°s”.«i,2s=: 53;” ?l:gr§;;§EiE§fi
firasazaicéraw-§é$ éfii
5?.