Karnataka High Court
Mr.Nena Lal vs Mr.Subramanayam on 6 July, 2009
dated 30~4~2(}09 passed in W.P.No.1154l/20_;()9 vidc
Axmexure-A. 9
This COG coming on for orders this day,;…l§’
made the folluwing: ” ‘
‘I'(x1ay, mspondcnfis counisci fi}i:s;a”m£:i_11a:
endorsement shavwtm g compl_iancd’0 f 1:hc iliis
Court in the writ petition. “l’I£§érr:fom,V”t!J;ié’ pct11:1n’ ‘ ‘n
has become infiucmfms.
_ proceedings are cioscrd.
Howéévgr; to the complainant to chalicngc
tI’3e_vimp1i4g21gf5d’ei1d( 5ifsEi3:.xcnt in aocordanczc with law.
Sd/w
Aluége
Sdfl
Iu&ge
asp