IN THE HIGH coum’ OF KARNATAKA, aanrsnmae
mm) THIS me 23 RI) war as omesaa
sample k% ”
‘ms momma MR. 3usnc:EJAwp.aRAH;§a’k5 % A
BETWEEN
samwasm
HINDU,MAJOR _
sxo MR._t”§£}$££!¥f;iifis§.-1′,
No.2e* H;Ta4#:r.1e3-1%; j
PAI_(iAHu cs::;mey*,s.&kp.m , %
%%%% %, PETITIONER
(By Ziéiri A %rskrz’*;:szE Amzocars )
Mg : V’ ‘< V
M em if: £.mae
i–HIN'{)U, MA3c:2R,
Al %,zc,2;;r5 C.fl.CHOPRA,
* . N0."34,l_8§. AJGGTHIHAKAHALLI,
V « 'E§HAf¢"{TINAGAR,
aaacmoaa — 560027:
REPGNDENT
= fimsc. Cm..4263,’2M9 FILE-9 UNDER SECTIGN 39? W
;SECTION 43: as me was as cmmnaz. ?R£3CE9UR.E ‘re:
‘ seamen “me smrara cs 31-‘ tzmemxrzrzore DATE!)
J4 m3m”§ $3? mwmmmm Mifiéé Q? E€ARM&Yh%fl Hififl fifiim’? Q? fi&§WATAKA Hififi COUR”? 0? i€&RNA’1″A§<& Hififi-E COHW" 0?' mwmmm WQH C0
1?.3.2E%8 PEQSSED BY THE XIII ADDETIONAL
METRQPQLIIAN MACEISTRATE 11% (LC. NQ14-3S?[2()34 ANS
THE SAME BERG €$NFERMEE'3 BY THE HONELE 353315135
'*3
3 3 /' '
. €r§.s-/
EH QGUR"? Q? %&%MME'&KA MGM Q? %A.%NA'TAi(fi iv-iifll-"E CQUW 0? WRNATAKA HIGH €O1}fl"'f' 0F K&RNA'W.KA RIGH COURT OF KRfiWA'¥'AKfi 3-HGH CC
to the pmtifimner dew/siting 252?: sf tha amount tgcvered
under me aheque witmn a period cf six weeks _f?'§;§a»_1a¢w,
undertaking to appmr befnre this Court
may ha diracted in case of failure; of_t_his "
Accordingly, we MISC. a:o#;é%2$'3i26§§V%:s..%
aliawed.
Fudge