……..-…n…~. -uvur-uwwn! ‘wt npm:-u-nnru-u rflun uvulu-Ur nnxflnlflzul ruurl-\.UUi(i ur KAKNAIAKA Hli.-irfl HOUR?
miss 2:31.331′ 0;? K;5.RNA.”§”AKA A3’ BANGAL{jrI§1~:._V_
mam ‘mm Tim 1:?” my :12»? % f% 1
EFQRE:
:~z{::1«:*BLE Drmsrzcg K.BH:;§K’1f}i~$W”AifS.§;L§;if-~. :”
Era}? PETITIQN Ni3.1 19%45%fa:ve* 2aé;ta£«’3za¢1f:,:p§, %
agyamx; % «
“.£.% 2v§A.e;’i’.? .3 Muy,
3gefia%s.:sm£;”.?’3,>w:%a,.j” _ _
gg€_fi §} ‘V
zf”;s 213-333, III V ” ‘ ‘
£3’?-§e3é,.E§¢iIi.,_ ‘.
PETITIQNER
{E3-5
% vfliiy ‘
E-Eavirzgg faf’§zf,::c 5,
i ” ,.*§.:s;§”?,%;’v:fi;:~aa{g§_;;:$:aj.raka1r:
V fiefhmtfiaifii, having iw
. _ . ‘_ _3%d;m%n”L==§§aiifi:i¢ efiae m m=.285:’-$3,
é ” V . £11 §?°7Ec<%3;'_. I3§iiIaT{arara;
' ._}€i'§€"€Z,-'V1?a::§;g%?fissrn Gafien,
.;§jm1%_gaE'nI%e-2?, rejprwmted 5}; is
,, …§V,::,§'g;37£ tiiéfim Mr-§_N . RE@C)'NDE1~1T
fiflfiifiil
writ Psfifim fig mm mm' Axtixzlas 225 ad 22? cf
fie Cfi§5 $fl af Indiawfii ayrayertxrz gawk the srdcr dated
i=.§mE§%.l¥1S gmeé an 2E 135,. £33 Nan, N5], in C1.SuNs.S754l26'36
. ……. ……m. V. nnnmulnnfl mun LUUKI ur KAKNAIAKA HIGH COURT of KARNATAKA HIGH' COURT
qrw'
§m&;°m GEE aha fie cf the City Civil fudge, Bungalow
Sid E'%'s.:z.g§§ pwfiwé as Azmexurew I4;
'§j'§: W3 Paatiticm serum as: $1' pmfi1$'umy K H '
§gat§%~s§£'.'f-amémaic €hefa11£:~wing:-
ER . ._ . .
fig p£t§§iaane.::’z’d,efmm ‘m Q,’§,:’\§~fi}.57$$s”éfi35_ %
23:: Sig!’ Céfisfi Safige Bmgalm :::a:yi§j%agrm
fag $32 axder %
2., mmgeé szxbrmm’ that
M5,: *e;*a3<.§"1i€9;= IF :?s.=s,'.:'gi~zrc"'1'§¥:fi*;*1£imzce an behalf at £11.:
gémifi' 3cm 2. Inga mum daad
§,.,s,za<:;a; mg S;S,2§D;fi&'v'teA.i:}a2;é"'.ip1m'nw callfiig "awn the Bead
– givm to P.,W.1 to draws: in the
‘%7E_;§féjr*£:V2.::é;ft:’f’ep1iesd, Therefore, the pevmcmtaefmamu
Ema seeking pezmisflsn ta prodme the copy (sf
‘ingaljz ma am dgmm ma aim seught far
% man.w.: by mg was applications under
i % am farm Rule mi’ Code {if Civil Pmceme. But the ass:
azz%&§}:rejc:c’=t:fi$ afi fiha three applicatiens.