High Court Karnataka High Court

K Sadashivam vs Sri A K Alagarsamy S/O A Krishnan on 6 March, 2009

Karnataka High Court
K Sadashivam vs Sri A K Alagarsamy S/O A Krishnan on 6 March, 2009
Author: Jawad Rahim
'ti IIl'IIII Il"'IlI"'II\l'I I Iflvn     

 » 1235, Avexsnséfload,
*  E4£gNt:*ne;:,1;21:'_'EVAV:¢v_$.5e 902..

 

:3 *ra;§_;_gt<:t-3 t.':O'G'R°'.P cw gamawmaar nuauqfzm
DATED mm mg 1?: my {:9 MARCE 2009, V  j  _
BEFORE   . ~ ~
THE HORBLE 1'm.Ju3*rIcE;..f[: ~

B :

K.S£%IVAEE, .  
Rlelfihanyavad Buflimg,   "
Ha.m:aa1ak£c'.:ta,«   

» V  pmxwmma
(BY  '5§§:.vi2;am3tUMAR, mmmm}

A.K.A}.A*3$E'M%1SAal§':*-,'--   "
S{n»A.I!Iri5}tz!3.a.j _ ' V ._  " 
Fro}:-, : -firee Gayaifiari Tmstile,
R0.» Efi, 3" finer,"  

.. . R%P3N;i".')EI'ifT

(3§I'.3....'r.:SA1éGHv1, ADVGCEATE)

 V  (.'3RL.I?1'. I3 F'E:E}I§ {US 39'? OF THE C-R.?.C.

V  '~PR.'*.¥H{G TC} SET ASIQE THE §i€I}ER EQATEE 6'9.f}2.££'l€§5

'  1'-§%.$8EB I3'? THE XV ABEL. £353., BQQUGALGRE IN
...f3CiHC'.325I51'2300 AND C0 B BY THE AIZHEL.

SESQIGES JUDGE A1311') ?.0., F'I'C--i'V, BAHWLLQRE E?
CRL.A.32,! 2335 DATED G8.63.2f}€&6.

,%~'L/

1.



-...... - ..y__..¢.-V.....- V. n.nnnnu-uv- vnurv \.-uunr vr Iv-uut..-...._l\.r-I rllurl LIJUIII UP IEHKNAIAIKA HIGH LUURT OF K.ARNA'I'AK,h HIGH C

 

THIS CRI..R.P. COMING OR FOR ORDER 'DAY,
THE COURT MADE THE muowme:  ~  

1. This matter was salad i§a_tha'-rrig1€1i4h=.g':4a§ssifie§;=:#

the nssurance of the Ieamed ca-..:_r_1anaI 'ferv the :tha'j'_: 

would proceed with this matter  padded  . !§t ls caled

again at 1.05 pm. But, nijfha. 

2- The.1aameq.-fisahmialv fqr.%%ua'$:§gi$Lo:ident Is yuatrnea In

pointing out éthgt  hfié }ii§"'¢wrdI:ct sham-d aw T

I " 3 ._   d atmnh take
  nn unp by n

defhnoe ta, " 

aqaun§Vma;1t:§I  _ofip§md"gpn_t cf any more aqnumme.-ma.

3. %'k%.%4Ta»adg_fi'u£s%  conduct of the potmonor am: as
 ms  I am comtrnlned ta dismiss the petllan

  A' 

 4.' A  nmount If my dapoaled by the accused are

' _  bé paId to the respondent.

35/ -:1
Iudgfé