IN THE HIGH COURT or KARHATAKB; BANGALORE '
mamas THIS THE 6" DAY an APRIL
"l"I'_'l"B"
..|.
£1.53
1L'l'f""L .1' I'
.c.'n..«r.I.'Ir
CIVTL PETITION HQ.159f2aD7 _£;f"'
BETWEEN
F
.' i_'
THE NATIGNAL IN$UBfiN$E_¢G,hTD_
nxvzsxonam fiANnG%a ._
EEGD»UFFICE 3--MIppLE TQHE=BTREET-
P B mn.9229wKoLEATrA;1i,;_THmQUGH
DI?I3IQHAL'MfiNnGER mmTIQNAL-1NsunAncE
co.Lrn,;*3ILAGUmn;'sompLEx 999 MINI
vIDfiAHaVs¢UflHA»G¢3£aRG£ g THRGUGH ITS
EEG:mnAL,oFE:cE;No;1¢4-5UaHnnAM COMPLEX
EfifiGfil0HE Hi' PETITIDNER
-:B&:=$1s:': R LMHIA, Anv.)
t
-gr:-o-on _ -I.|-u-nan. .. ..
_¢ifiS fiffi=mfffiLn&uaK.fifiGI
A'afiEfl=mAquT 39 YRS
»m¢c,mEnImAL ausrumss snap
%,n;A¢»pn A,fi,MAGl gens; nag;
u=.3AnI'E3M&N BIJAPUR
fimghmmflb YUNUS
A :3;-*G,_;.'--'LIJBIII.PtAJi5sK me:
"A$£n ABOUT 35 was
'< 96 BUSINESS
'I-.'!'E"D
dc' fiiilififi
1'.Il'h!1"'..'1' Ufi TKEET
Iuldll
Ivh'K"l-Md-all» Ilnlhnflullf
P:!L5.T DR .1%..15.
BRDI HA1'.-IPLN EIJAPUR
um
ILJ1
naagmngg xgaagzn
afo ADBULRAJEfi HAGI
-II 1-urn-I-. -n H. .a-.1--rg-I1 -"\l'|| -urn-1 f'I
£"u'«.:|'£e.1J 3".L.l'JU'J J. 5-J ]'..l1'L3'D
use BUSINESS RfiAT nn .A.AmmeI HOUSE h }§ f ',
BADI KAEIRN BIJAPTJR
I-{AI-I:'13I-iJ'JD I883'-LK
r.'1.H's "."l.'I"\'l::1'T'l"'l.':'i'I.}'l"1'l.'I'.( u":-Lrrr
uilfl U .f1a.l...'J'.':lI..l&¢l-&"..fll..l.¢'lu-l'\ J.'¢Il"ln\2T..l..
FIJSEIII ABOUT 32 YES
on: BUSINESS afar DR A.A.flh I HDU5E «' f
IQERF. E-ADI K.i3sHAI'I EIJAEIIF'.~..V_
E.3%..HIl'"£A L1!" A.1:w_r__.z2..:=~.-.:T==~..i..,...§;:.:-I4...
REED ABGUT 3 YES ""c H '5EHDLD wean
EJAT ma .A.a.aa*x*1r"sa F *"* "'"'"
3&4
BIJAPUR ' *~ -' -
mmnnmnnngifigfin Ere AbEu£R§JAx5MneI
fifififl ABUUE 24 235 Oct STUDENT
afar ma .aga.HaG;a§'EsE EERR BRDI
azqayug';
vsnu--.Iu.-r
J.\."Il.".I-l'I.lV
Ju3EnA'nJb*§a§U1R$JAK'HA9:
REED fiBOUT,20jER5 GEE HOUSEHOLD wean
EJAE mg -s.a.ma$1 amass Nfififi aanz Kan;
azaayun', 'V5
Z
1
F
fE%fiflMm,HHS5EIN 3/o ADBULRAJAK MHGI
g~AGEu-Aaouw an was can STUDENT
-.'.mrA@anK';A;A=MmGI
'; BIJ&FflE ;
._ ...tZlUSE
..I..'JI
,. __.fi_I.'«J
k 973 ffiAvELs THROUG ITS
9EflE"K v SHIVAJI AGE MAJUR
'*:3Au5ponm BUSINESS afar BALAJI NAGAR
V V'-._'H-'EDGIRI GULEARGA DIST
THE IQNRGING DIRECTOR
..R..T.l7 K.H.F.C1EI7
.3 NfiGAR BIRNIBAIJIJRE . . .
" H
Um
REBPONDEITIS
{BY SR1 5HfiRANA§PA HUTTUR E N B KBSAR J
THEE UIVIL PETITIQN FILED U/$.24 QF~C§¢}§ .
RRAYIHG 'TD 'TRANSFER. mvc. zaexzoos grzNnxnG_"e*
BEEDEE :5; mast; BIJAEUR TD THE_MGQflRT;"QE
PnL.cIvIL JUneEzsR.nIvH.) e -can: "{EACT;.'
BAEALRET, IR was Iuraassw:iaEw £fiéT*cEf<A§b}
EQUITY.
THIS CIVIL PETITIGN cfinine as Eda fiEBER§
rnxs DAY, THE couar MADE THE_FDLLDWING: =
u:Egg_pwnx"
an-ninja'.
'II'ho1.1gl"L this I'fl5.t$.'-V;BfT.If~._ for non---
camplianaa cf"fihQ o:der dgfi@§*ii¢E,2QDS
.'.In' the »in$£a§x; Civil Petition tha
f-3
h-.......m= 3:'-..u.ghf.:' fa: transfer at 1#1"€C
=»}f".€.
Q-I
r-r
i.-..
r;
u
1'.-.1--'
Tlfi
'I3
9*...
I: i3'I:3 fie"1'1di;'_1.g.vc~n the file of the 14IACT;
_ '£2
.- {3-
id.
Court -ME the Principal Civil
**, V auagévisijffifiyi a can a nanw. Bagalkot. in the
interéé-atV"'.pf"justice and equity.
'I'his Court on 11.2.2008, has granted
V':'vt«:511Er:fiaya time at request, to taka neceasary
Btapm to serve notice can the un-sarvad
/
/m
/ ?___.__.
H
E!
ii
'I'!
<3
L
ID.
«:11
1::
I1"
3
it
*9
is
]3
SD.
{M
1.
..!
ll!
ID
’13
114
I
2
‘.1-
<1-
4,
1!:
S3.
11′
3
-:3
<3
0
1:
:3
‘ . ll
A.-“‘1!
. H
’11
1’1?
if
ml
9::
£1.
fli
‘-5 ..
.*’:’.’
LE
t’1h
3|
Q1
,6.
flu
til’
1.4..
11%’
9.”.
Q:
u
all
I1:
r1r
El
(‘1?
Q»
nrativrm to same on the c:.o’unael appea2:4’ing.:&T:f’5r~
tlm 7;-vaspa-rxdent No.9 before
The ln-earned counsel ampé’a::i.i1g’T’
1’_.’i€|titj.’311″.Lfir has 3ubmittaci._v:t-1-tat A’11Qti¢f.-év-V_
.:.r1-!.e.=e….-ad Ieapcrdanta. , 1.2.5″
with am the gruurtd ‘matter has
been ciieapca-.s.¢’_d..i:fi+,f “in CIVIL
PETTIHN ‘V”:t;se of THE
Amwrwemfi ~~~~ vs. ILIYAS Amt:
tub-mitted that the
.n.’r-fle¢’r- 1:1-#2.}-‘1. ‘1 ‘I ‘3’ ‘PQHR, I;PV..¢|’EJ’ 1–an HH n.-manna/4| 3.741-1-1
\-fl’rlu5J-V?nI- 9-Ila: D $ 9. K W’¢’ ET 5-fiiDPPI&E€\§ I’I’4- Elfil
aubtfii’é£éian made by the learned
” dated 11.91.2008 is dispensed with at
of the ccisunsal appearing for true
% Vpattitiuner .. /
At
/—=–t~*
5. In the light of tha submissicn m”da_yy
the learned caunsal agpaaxing for f”the .
pmtitioner and as the subject matter ifirgi§§d;x’
in theaa cases are directly cavaxgd by tha”CE_
Ncn.1.£iBx’20II37 dispoaed csf on
aaae af Natianal Insufififiaa ACo,Lt£d.} “VS;
– .. 3*. – v3…..:.:
Ilxyaa and uthe:s,, and «£%ilGw;”g aha =va¢u
be diamiasad. _ Vw
=.a”.:.r the fli:-“1″c7e.1”:’?§e«:::{‘,. this Givil
Patitimfi i3″Vaigfii3aéd_ as– dav¢id at merits.
Ozderad ac;¢:din§iy}ryi””
” .Ié3;»=*_ T