x …f’§”H:IGALAR?§T,
zm ‘me HEGE-E ceuar as KARNATAKA AT 8ANGfa’i;QR.2§j ‘
mama THIS THE g”*”*”* was OF s§?TE»s&48Er§é§djf$’l,
BEFGRE V _ % ‘ x V}
mg E-1’i}fsi’BE.E MR. 3usfiC~é'”.-aaawét;
SETWEEN :
§<G3AWAHfi\R§.AL %.
fiffr i.A’§’E SR_E;%’.;§5ESL§L&L –
A539 ABQLST S£5;*”3″Ez’~’».R:E=,’:.
ma’? §xs«:2.;=:::’1,.’%s:4§1x;»fg*:».?3I–L;;::eAa,”L
agmaacsyag 3. «– é %
T:% 21* j Pannoresa
(as: an at sass};-:;.a;k¥gm.:.J was -NAhE3iJNQA$WA2’vi’:’}
.fxN’L?= :
1 SR1; S;5%?fiPATH ,KU§’*’ifi\R
§;1v{‘(3.:.3§§g;;§;v;;gg1§”‘«… _____
” A€’E-“£0 52 ‘fEARS,
‘ Rfz~’%T ?’iC.3′.+2’§.2f’,V ~?.”§ESARi5«GHATTA
Rfifilgta,-.!:!j!V€}§§¥(flSANDf%.A,
‘E:’3;?éSALi3«¥§jE.?3.
V S§’*’§T i}§AYA KUMARE
fiirffi .1EZE’§”A?*?A
Mi-313.99;
‘ §’~Ef..»’3.’%” ffiiflfi, P.C.i.fi\NE,
T.P.RQAD, CROSS,
K33
EANGALQRE 2,
SR1 BAB’L.¥SUN£3ARRA3
SEO EJDAYA KUMARE
MAJQR
an ‘L: I _
3533/
Ex.)
4 SRI SURESH
S/G UBAYA KUMARE
MAEOR.
5 SRE SATHISH KU?*?AR
$259 UDA”r’A §(i.}?’-‘¥ARI
Mfi-JCER
ALL RJAT $50.3, P.C.LAi%éE,-..,. V H
8A?k¢;’-ALQRE-566 902 . ‘
REs9aNaEN’::*s
(53: Sri S GAASGADHAR :i¥:’?HA«L;”‘}3x€f\’f, Fm R-1,”R-‘2,
R-4 Am R-53 ,
QEVIL REVISEQN AP_E1’IT§C§.?!3., $3 FELED L”f$’51’1S OF’ THE CFC
AGAINST T§'{E_QRB_ER§:D”I’, _”J35i.48′;~{)’_?._Vi3flLE”-SED IN 05 N0.
1’/”}’2/94 ON Ti-£’E~.){I’£!””:’3J}f3L. CITY CIVIL
JUDGE, 8Af§§(}31E’LQ’EZ§1’_V_{C€Ik!__ N’Q.?._8T} DISMISSING THE SUIT
SEEKING PO3$ES;iSIOf35’€3F*THE”SUI§T SCHEEIULE PROPERTY
i.ii’S 6 Q.F–SPEC£FIC”‘A5£–5 FOR E}A¥i’¥F\GES.
This petiti6’a.__’%c’Qrfiihfi féréadmission this day, the mutt
madeAVthefci!¢w’§ng.v” ‘ ‘
is filefi $21 the veer 200?’ and has came
up”t:’}§a f::=r,e.’t:§’§§isT:;caurt fer admissicn.’ Even an 3.8.2968,
‘~.-4.._ »:ounsef’ the betiticmer was absefit. However, two weeks
“‘£§_:né “3va$ ararzteé is take steps. Ccnsequant to the
‘ …_ refs;3endent3 being served, the matter ifi again fisted.
3
2. Learned caufisei fer the petitieraer is absefii. ~
C.S.Sudhir, aévetate appears ané 3ea$.c;$__iim€_:e5 “d:1’§’3,fl%i’3gé:§ié:!3’_’t.?m. ‘*
matter is taker: up and deciirses ta aé$i$i_’_’tir§;=:
3. As the r:etitier:er’S céui*:Vs;é}*is ab§5=._nt~,Tfthé’ ré$fi$i<:2n
:3e'§:it§<'m is dismissed ffir frag:-;:§fié"eéut:.cV%§L;-..A