nun uuuxi Ur RAKNATAKA H£GH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
.. 3 ..
xxwmaxm muuornnnaanu umamu
BATES mm ‘rm 12*’ may or zmsusir, zoos
BEFORE 1′ V’
ztm marsnz 1m…ms’1’IcE S.ABDUL’_Nfifi§Ei§.:_.::: O’
R..S.A. N{J.3f.’J52 Gi?>%OO#O5’9§ s ‘ V
I
BET’
Ymmmm, we Lmaaxm V. ‘
AGED ABOUT 49
am nmaxazwtamm ‘\?II..I.PsGE_ » V ‘
zmxmeanu man: ‘ ‘ ‘- g _
zmmm TALUK -V5*.r:1.-u;A;1._” j’ APPELLANT
{By 5:3.
‘ IID2
SIO smvmnmmmg ‘ &
AGEB ABUi.T3″‘5G’!EP-5R3
11! 0 nmA2Azmzamr._m.$~I;L;me-E
icssametszatx 1-;so3:;:’~’ ‘-
.—.1a£A1:iI%E€’~§. :l_’A:£.?;IK -4-‘~v5?O:L.4a1 nmspeunmn
‘E3}*-.Sri”~E3-:I5t:’B_IDRI RA{3:R.VE1~2″2*PJi am 5
IS FIIEI3 U75. 1013 GE CFC AGAINST
O Jammmm 5 nzcnnz mama: 13.7.2006
~:1j–,9ns$m E4′ n.A.No. ZSIIEOGSS cm TI-E FILE or TI-E
_ smisszszms JKIEEEE, East’ TRACK c:o’zm’r-I, mnma,
TIE APPEAL mm szrrms A3193;
mmemmrr mm amass mama: 2.11.2092
O .j-mssxn m 09.1%. zazflmco mm: mm mm or
PaL.cIvIL -JUDGE £311.93.) 5 31531:, mnmra.
stud-I COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HiGH I
THIS RSh CGMEMG 0N FDR ORBERS THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
J U B SIICE I T
Z55-QICRQC1 counsel for the
filed a memo Making
to withdraw this a;:pea;.,1;.__ T2ié=._”taamoGV.’7:.*~§e}}:i§-.1 ‘:’;a..:§
under:
“The Advor.£§t.a .fo.§t ‘ “a¢g;p«a1JA.Aa.V1A&’!’.’
most reapectfulifi-G~’§:fG¢fi;¢V of
this Hcgzzfble p%e1§:;§it the
appel§.m§.1; G’ abova
aP9eaL:’L.,. Se takan on
ra§é6fdGA may be
diépai gs eri V’ f:”e:LVés in the
interest’ ::if_ and fair play”.
2,-G12:-1».zth.§”‘3;’i’g’ht ed’ the aforesaid mama,
diarniased ma withdrawn. No
coétfi} V
SC1/’fGG
Judge
A G G » j;n’:rI