……V.__…V_ …. ..,…m……… rnurv Lvum L)!” mmnmxn HIGH com: or KARNATAKA men COURT or KARNATAKA HIGH mu
.1.
IR rim HIGH com’: or KRREATAKA A32′ A’
DATE}? ms TEE 25*’ nay cm JANUBE”f _:’:2C$;{¢: ._ ‘
B€E’ORE
Tm muram pm. avsrzgfi 1’
a.3..as.1:o.s_3_H§'”‘}’F»:§§$”‘ zaué’ – ‘
amwzm : ‘
3. snI.sInn;a:.Iz~:aa£?A V
gm. PU’l”3’A!iA3?*A£A??.k* .
ham .a;s«:u’:_~.. «sac: Z.
2. SiP.I.3€’..£:3§si€é!«I}_3¢.??’£*a?!’x’3′.._
s%fa.§’£:T’r§sz&a%fi;P:uaaP3%A.V ., ” ‘
ysm—mm~r. 5§’1::;:m;ys;..
am»: Ania a;§a*z;ié:a%iKa§s}:é’L2.§Y*- % %
HE5&Hfi$fi§§Tfi H$%L£, .”” s;L2:.x . . A99 mums
22.? sg;t;’:¢..,53{:wéga._a;§;s;as§§£ – mg.z
1 ‘sax . z¢at§r:§r:s;.t;:::;’2sA
‘aI.i<:%.=:*}zzz»§«s;:;a3.:;'a.&<r
Afiififi maxi? 5'? YEAR3.
R£Si$$§’:’ as ymxxm-mm?
xasaaammwa KOBLI
., “iaam*4§Aw1zE mama ‘1’AL’£.!K
«:3; . -am . ?{}T’§’AKARAS3\!»Ei!A
3§L§?lB VIE! G683? GDER
“mam 21.20.3999 . . RE$?GI’5EEN’I’$
“(BY sax.3.aAvIs2»m~:KAa – Aw. ma my
?HfS Rfih I3 FILES UfS.13fi $3 SEC AQAIHST ?HE
Jfifiéfififi? A33 EECREE §fl?E§ 13.3.2555 ?A38E§ IE
E.&mRG.{§i2332 fifififi K§.é3§3§§ 8% TEE FELE Q? ?H$
3′
. _, ….,….. \_\J|.JlKl ur ml-\i(E\lAiAKA HIGH COURT or KARNATAKA HIGH cow
.3-
CEVXL 3:31:53 (sa.n:¢.JaoDw~.5m..L.&2Ua, 133$-1:I;:s;$3:s;’.:193(.1.$t_9~:3 ‘er; %r1«m;”<
ETLEI (3? THE AIJEFL. CIVIL
DGDI3ABA3;LPLEURA.
mzs ma ozxcmz; ea: ma .2’i.*;::»:i*s;_s1oz~: ‘v_**;’1~:’zv*.-2’~ ::;a.?~,. ”
mp: ccum’ nsuxvman 1*:-IE F€3L’}:§}ifING-:
Jwngmafii”,
It is n.c–1A:,i.::.:’:s6.:A.~V–‘.:-1*v.:.s..a§’:. £9: tha
appellants ‘ ‘V the last
occasian. Wm called in
the none appeared fer the
appallafitg} ‘E§#{ §m{ £he gest~lumfim saasion
aulazag’ ” gene; _«;ip3§sa ::ed fer the appallanta.
iI¢1;::§: §,. appeal is diamissea for rxtzm-
§:63?}e ¢§§i’Qfi V .