Karnataka High Court
P Manjappa vs P Nagaraj on 8 December, 2010
RI Tim rm}-I CGURT <21? Kamasmm err BAHGMQRE
DATED THIS THE arm DAY (:21? DECEIswE_.RV£(:)1i£}i
BE FQRE
THE HGNBLE mmmsflcm H€)I~EAH. K " *
$3121? PE-TITIDI'-I NO.131;34 gzo1G%{c3%:$;1,[A<3;VLk' i _
__.»o--s.«.._u~-....a..........
P'h$.aNJfiPPA
S}<3}?BE3LIAPPA ._ »
AGED -z»5YmRs_» "
cue; sU1=ER:1s':fEz¢DEi:m,.._r1:):«:*mL,
1a,IouppAg;:m;;::~'_ _ f "
mvmaakag E:$f!"1-?3,{'2~'!:.':. L = f
-- 1 a ' PE-rmmzmz
my 531 r:L*s&Er<:;2?P;au;45n~v. FGI-'E am a s G1§T'§'AL,ADV.}
nu-nu-vnwv_:
" .....
" «age s'2~§E!A;i%§A
.V.aL;3;z3v.gE{:-W--ésymaaas
% Rm "i3${fi.3JA}2;{fR VELAQE
ramx,
D2kVMi"AG*3RE Dmmcr.
. RESPQKBERT
'i"I-Ifi WRIT' PETITION IS FREE) UNDER ARTICLE QQ6
" 22? :39 Tm ccssrrmman or man. mama T0
gvnsfi THE omm mmn 3.4.2919 passm: m-* THE
" V. ._.:LERHEB emu; JUDGE (SR.D1'L) A1313 mac': Ix,
HARAP , PASSED AH IA Hi"). I IN EVE !€t'O.5f2Ci2O
VIBE AHEEXUREJ. ALLQWED THE' LA. RC}. 353 PRAYED
Ffifl,
3
THES ?E'I'f1"I(}R I3 Cflhfifi {)3 FOR QRBER8
HEAflG THIS SAY, THE C{J'(IR'I' fiADE TEE FC)L1.£}-"¥1.'£fl'G:»
ORDER
‘TR Iwrrwd Caunsel a for
aumam that am petition has
the ssnfi submfi aim: is xx
Amraingly. the magma is
hamme %.
mg”