IN 'rm: HIGH COURT or Kanunmlm. Bmamgénn
nnrrzn 1313 mm am my on MARC!-Ii': A %
1 mum:
nannmanmms, H x
12:9 *'..'.'.fi..'.¥.".1'-.I..-I 5.!-...LLI-._ ;
A A{}EE¥'AE€3U.PT">€e3 YEs;% ,'
Htoomni-IAG£aLL1amonvm.
1:I1:n:m~ uni _f\lIEE
L.urr.I.\.|.': II saw us; uauux an-n a..u.vu.u-aw
SE1 No.1 PEREIN.
3 at-ram-iIw.ak nmmmmzr
JEGED 'ms.
, at": %'.*.=..':u..: Ga!;.I.I EEL-."}.'!.U!'-€.
A % 11EPRE.SElTI'E12':I'BY mam GPA HOLDER
- % k mzlkmnm 'NG.1 EIEITTEET.
wt
4% "--.BAS££1?A,iEINA nummm HEEIMGI
ar::'xm raw? as was,
Ritz: GAWALI GALLI BELGAUM,
.A J REFREBEWIE-D BY THEIR GPA HOLDER
k%g2: tI.:.&.!~I.A.;,II .m;n,1 flan,
r Pl!'/I'I'I'IO14lERB
é L sm : RAVI :3 SABHPAHIT. Abvocam
-in _ .ci1;~1_:" »-3.:
Ila. ':ur'1\a..- 'I-a'.
£92'
1 GANAFRTI SID FAKIRA DEVARAMANI .-
AGED 39 YRS ,\
ocmsnrrvxcnz
12102104111 *
BELIGAUM
«H3
3353 Gguqfiuggl 'gig 1.9~;a..V'r.:Pfi«V:va. t-'.si:,t\:a'::L3;i'e'.:a;!!nI"IV"'
new 51 ms ' % « T
RIC} 110.4-111
I-Ffifir:-'-'u. 3; FE: V "'r""'c~;'E};'.'¥u'i'-'.;"€i"5.}-'Eé'u'u'I
AGED %
R!0fl0:411i1.K£sHGR£LLGr1LLI V
31-;.1.a;*:;I.I1»a;; _ A
Q}
19 11 InnI.':Vu -Mu. 1-In-I1 uni-I-Iran I315
n.u.vn1u1 um
A(?1ED'I51 --- ' '
R; 9 k.£a.,.r+::LA.1!nm-s.r;s ::4:112:=r_»1=_:u1o1¢ qma
.I'~T|.'.'IJ,'I>.\" 5, BELGAUM,
-In
RESPONDEHTS
!\.IE'g'i.l.I:'ICl'
% 11a:Isw1= U:-rm? ai*r"r'1<:LEs rain 27:'? "F
COR' 1011 01-' INDIA PRAYING T0 UABH THE
kfcmnankm. 23.6.05 BY 1 ADDL. awn. JU GE (JD.
'2'
'=.EELi'3afiUIu':' H's" F.H.P.%;'-'99 GR' IA.I'u'G.'-I aml-: .r'..1'§'I'I=.'+.
ELEARBWG IN 'B' GROUP THIS DAY, 'ITE COURT MADE
PE'TT'TICJfi CGMTNG CH FCIR PRE'1.1lu1Il'"""'
A % TI-IE FoLLowme:--
8 A _ J" "N" ' "A
9.8253
11:» petition in filed ommmnng the %
grmfirq the: application of than ~ i
Rule 10(2) ofthe code of Civil m'r*.u..;é.14¢%.§a }%99 L
The u..1.1.i1§.: in-timua uaomng' '
A preliminary deome
was 5 During the 'final dacraa
of defimdant No.3
riv V '-wrv-vw-nu---v-
A
..._.r\_...I_.. .. _ ..
113.'! nl ft"fl('|...._
mm x nu» we: a
as per Amurure: - F requuflrg to
proposed plninfifil in the firm! tlacauo
The application «mu objected by the petitioner
A '.*..-'£11 Go:-.:.."!. 9...... -*5 Ir. ....1e1.I.r$ f._h.:_! _;,!:p@;t_i_n;1
1.
-….
ma am:-ierveci by the oniecr the present jieiim has won
3. I have heard the learned counsel liar the peflflpner
nn:1thareu»_noII1antn. ll V’
e. me. e e… we
$1.51.; ,1 No.3 in the L
said legal repreaentatiwa. men in ‘ them
&-,’.–…=….. is he the co-efifi or
‘ n of rnnrtgnga end this
appuempe repreeemamee of the third
lf ‘*1? heeaiea. In that viusw of the mnthar. they
1 :23-i_1*::;z.*t :”fVn.?~re..*~…-95. as wple-.*.:.~*.i.t.!.h;..i 9.1:-.21. w;|.1 law 9.: be
L ‘ . As the appiieanu
l an on-plnimiflh in thuir application, it appear!
_V trial Court allowed the application and directed In
tug ee ms. finding of the use:
__ _-u…._. .1. ……_ …. .. mfijfl
fiourt uhecuu an fi’J”§3IIi11I.u.Lu is a.-rt-.«’-mar.-.:.+. am. as
\\
\7′””\
they haw some interest have to be
dacflendantu. In thntviaw ofthn mum-, than
£5 .|..|.|x’i|.|. um Iur I-7–u—-nu-u-un ,§_=i,./,-.r—.._,_.._V_VV
. :11…-n.1 m -vi-n__ nf:_11vgnInnd’i’l’I:r thn gnu ;_I u
fiancee. the potiizion in
at Azmuxln-a — ‘A’
pzamum in quashed. The jg implead
an cs:-desfiendanh thfl 51-151 in
A _._…_..’I…–….-.
…1-1.1., 1…… 1 align-manna-I nf
IICKJOIHIIIKM UIr1I..u.- vmwg. , _ ‘V 2 l””””””