IN THE HIGH com? or 1cAn.Nm-mczn, np.ut3r.L,g:rna’.. VA.._’__j’
nmnu THIS THE 9″ um 03 I-.1=I-11:. 2Voo _”a~-., L.
EEEDEE ‘~’
“$5 HQN’BLE HR. JQSTIEE fi.F.PEIIh
flIVIL FETITIGH “$.2fi5f2G5T
BETWEEfi
fiflfl
THE NATIDMM. Iwsummcs’ ,I.’I’1J*=._ ,
HIV MANAGER REED QEFICE,3vMIfiDLE Tenn
sTnznw,p.n,wm,92z9,xn;xAwmA_7oo,ev1,Tana
DIVIEIONAL’Mauaefln,flhwlofihnfiuauaancfi an
BILAfiUHEI»CGHELEKgQP? MINI VIHHANA sauna
GULEA3EA,lTs REE.DEFIEfi¢MDg14é,5UEHAEAM
G”HPDE3€zT1’EP0UR?.H$”EDr E
;=a..n.vsavs.n.:;’cn=mff.
FETITIGRER
_vEEmh Him fifilfiflfll @ saxvnnann snuunxs
J£>.I3E* ‘1;!£* “mans, occ: H’ H’ mm
*EJD,’3flsfiflfiNAGAR
.u”,aA£Av3HA=3Asmwnn:
~ £1151′ ‘Bi’-JfigPUR.
P13
‘§usmifiA°nxo satvnax @ suzvnmnmn SALUNKE
REE 3. YERR3, EIRCE HINGE REF 3?
,3 5’3? MDTHER VEENA
EKG. Efififlfifififlfifli
‘*3m3AvmmA BAGEHADI
fiiST EIJAPUR.
RUKMflBHI
Wffi. HWNAHANTHWFPA SRLUNKE
REED ABOUT 43 YEHRS, OCC: H H’WORK.
RIG. EABRNfiNflGAR
IN
ERE'”fiNfi EfiGEW’fiI
EIST BIJAPUR.
4 HIS K P R TRA3EL$
mop xmr. snrsmax
HALRJI NAEAR
HADQIRI , :~,s –_ . V.’
Gunsmsa DIST. ggséaupzurs-.% N 2 ‘
:5’: .n n xrzamxrmiiza ma” ass: ”
wand.
THIS :::*I”i.rIL PETITIO!-J fFI,L.E’1>._ :Jf::u%.24 or’ arc,
Fmviazss TEN”-iSFEFQ”E.V._£f{;§aG.”i7?f2U»fi5 f’ENfJING
BEFORE THE H.h.C.T.BIJJH_PU11:Vr’i1URI’.SDECTION ca
4.2.-p..n.:~;rw.:. MACT_”*I1x E;.’BA1L’ER’Afi1}.._ -1*-:5 . T¥’-IE couwr cur
Pn.L.c1*~u’Iu Ju::Gm3a.D:vI»:.–2V~” & :«1Ac’I’.
BJ=u:sAm::u:a7′, 134.135 :i_;1,~J!1’E~:=:E5’r= ..oF.._4J;13TIcE Ann EQUITY.
THIS C1-1..rI*:;1″.;1;;=12:’i’:_’1*1’§t:e’£§: ~–§:,fei:i1-mars on FOR onnnas
THEE nAY;”THEnQauR§”MAg§*TH5″§QL;@u1ma;
V»7f§jGm’j§1 thi”mVv’____I_natter ia listeci for non-
*¢ampiian¢a.Mof*.the ardar dated 11.2.2003, it is
h$Qrfi gnfi:Eaka@”fip far final fiispasal.
r’ ¢ –
* zn tha lnstant czvxl 9etit1ep the
«< watitmmnar baa saught for transfer at M¥c
52-anciing on the file of the
"*Eifiapur tn the Cvurt qr the Principal Civil fiudge
'hi
car. Dn.] a can a HAGT, Bagalxot. in the interésp',
uf justica anm equity.
3. This Couzt on 1;.2,age3, fiag.g;aht§¢.;§§’ 7
HA1! +5 mm ,=I+* ‘I’-at-rnnn+ ‘I-n +21:-n n;-M-dc:-ca: mr E’I’I’ fl”.|”§fl 1′–n3
WNEOIJ Ind’ ltlfi IAIKI III ‘II? -C-“11?-‘PUP U’! ‘WV? I’VUIIC$’V II’n.’_”If’fV:u-Vf’§fl”1LJ Y? ‘
2153.:-Inr.na. I-Irl.-5-4 r-nu .1-III. -I-I-an ~n. 1-u4n.uuIIus:-I u-c.nu-av-|.n-54-ha-«I-up-I-am ‘F Inn. I
ow; vi; Ll.’-.~’l.r..L. I..–:: V]! uuu 1.:u.I”a’a.1. U-Cu Lvayu “i.aI.VL!-I.»-‘.’J J. In-V ‘I
anti 3.3.3:; gaarutiitteci c:-;au&Iu£s’¢a;’1 ‘–a’§pgari}ig”*Afa’.i;’ the
gatitianer to take ofii fi§;ih§ §§1;§arva on the
cuunsal app&arifig_ fgrw”tfi§V[r§s§%fid%fif% 1 to 4
hmfora the ,T§$§iigcflfi:§:fl gT§é ui§$rned counsel
agpearing”£§bi%£§xk§§fi§$¢fi§%Wfia# submitted that
natica ix:.tfl§ unv§e:v§fiapaspundants 1. ta 4, may
ha dimgafisgéwfltfi fin tfié grmund that 3 similar
matter =has uEa§n'”di§paEad. af by this Court in
‘E fiIV1E”&PETTi0H Nnfiéaxzomv in the case of EHE
fiATig$£$f.;w§$3§HcE co.Lrm., vs. ILIXAS Ana
‘ 1% ahg submitted that the ggéer
“)|”n”H’El m.-mar ha. pH qnananmfl 1.:–i -Ph
QUHFWH ‘3!’ IIIIIH’rTIIF|DI”WT ‘fill
M-I-I3-|il.!I-l III
“$§ The submission made by the learned
w cauhsal agpaaring for the patitianer as stated
‘*~éhava is glaced on raccrd. The compliance cf the
/12……
I r
.,accord$ngly.
orfier datefl 11.2.2663 13 dispensed ‘with at “£fig :
riak mf tha counsel appearing for the petitioh§fif ;V–
5. In the light or the ssq5mss:%gn%%ymgm%%;;~;
the_laarnad counsel agyea;;ng £o;7thg figtitienerk
aha as thfi aupject matter infifilvea in tyee€a§é$és
fiifipfifiéd 3T an 13.2.ififiE-ih_fiheV&$s§’Qf National
Insurance Co.Ltxd,, v3{“fi1iy;s and bthars, and
fmllnwina thfi.4$§id~:mkdgr,;itha, instant Civil
Petitxwn is li%big_t¢ b§°Qififiis$£d.
Far the raa3¢ns’Etat%fi. this Civil Pfititififi
!..E-
a diafiisaén -33-_dafi¢ifi qf merits. firdered
Sd/–
Judge
111
F’ ,