in mm I-{HIGH mam or KARXATA£.éx..’_A:”
cmcurr amen Arr { V 1
mrrmn Ti-I18 ms 4’13 cat; 61%:-‘
THE aownm ma.
cmmnw g_m’mnGié’}1j1§¢§7§99)2fio9″
BETWEEN: ‘
Sri. Mehtxl S?]e.’Ma’11iléal1*§ag’ada”
Aged abot;:t’38.__}*ez?.:§3, V” Busixutsa _ ~
Sri Padm&vaQ_1i.Entérprisé:a~ A_ ‘ V
R/0.
Gadag. msét; .}(3adag _ .
L \ V = …m:’rmo:mn
{By snf Adv.)
A. …..
Industrics
” .Nar:n”eEm,_[:<hVav' ad
'flcipé. by er
Miz¥3i1<-aijur;£Satappa Sultanpuri
Age ifi years, Gee: Agriculture 65 Business
R/9. Jayalaxtntzi Cotton Imiusirriacs
V' * fiaitndm, Ifihaxwacl.
….R%0fiEH”l”
THIS CRLP FILED U/S. 482 cR.p.c..%v~3f&: T**rHE
ADVOCATE FOR THE PETITIONERS PRAYING«~~’?1jiAfI”THI.$
HGWBLE COURT MAY BE PLEASED TO (24f\’i:;LV.I$f'()’E’&1″~’l:”f.’£E§3’».4
RECORDS iN CC 210.123/2009 (RC. NO.1.:3]V2GQ§;).V:ON *1.*HF.
FILE OF’ PRL.cmL JUDGE (.5R.mv.) A;~1r)~.. ?R’:;..g:,ru!’F(: ‘; ”
COURT, DHARWAD Arm QUASPQ THE AivMPUGN-EIEVQRDER
1:>’r.5.3.2oo9 OF TAKING coGN:zA,1§:<:a'AN13'_R1aGIs1'g«';R1:m
THE (LC AND FYTC.
THIS CRL.P COMING dfivkkéoa A.n5M:€.;fs{c>N:’%;’1-its DAY,
THE COURT MADE THE FoL.Lew=m€u._
‘ –._”j;’..<..!._.!.'!_..Q;_!"-;;_'_l;~1._'».%
The learned Co1;.–."3.s.;¢§= fGrA&:tj1t5 'pé;iiifi)i:mcr files a
mcmég To vviihdxaw the petition,
% ring:-d; – A
1 ;r*tt1o,_' " Ii as w1th' tixawn.
Sd/~
IUDGE