Karnataka High Court
Shri Venkateshshrinivas Bhat vs Shri Pete Vinayak Devaru @ Shri … on 7 July, 2009
-2.
AND CONSEQUENTLY DISMIS THE i.A.NO.I2 ON _f:’itE’€n’2:L
JUIBGEISRJDN} HONNAVAR IN O.S.NO.80/G5 F’ILED–‘U}5¥DE.R ‘c>téD.ER 3 4_
RULE 7(3) R/W 151 0? cm DATED 18/4/2006 AT Annaxuzmc ‘TC;
THE WRIT PETITTON BY ALGWING THIS wR_:’r APPEAL.” .
THIS WRIT APPEAL c0MING:=._oN:-groin oR'”9§:R-S;’=’ifz~11s=:;DAY
MORAN SHANTANAGOUDAR J., DELIVEREE
In View of the ‘fist; lz.§1’fge§v–.bc$Lch of this
Court in the case of HERS vs. MISS
RENUKA ANn’Q’yHEI§s’re;%gmf¢d’:’V%»izg #i’1.;’«z:.’::i)%c)9 KAR 1207, the
appgag
: “1’VEV1″c:” dismissed as not
. Sd/…
% JUDGE
Sd/-
JUDGE
my