Karnataka High Court
N C Ravi vs N R Suresh on 11 September, 2009
W mmmui-am mm mum W mammzmxn 1»-zwr: 5.,
M W A eww-~m..»:m
*' W Hwmwmwmwa matm &..A:€A.'3'~¥.~fi,iR"I" OF KRRNATAM W03-1% COURT OF KARNATAKA WGH COURT
m Tm man cmarr or KARNATAKA AT
mm}: was nm 1 rm my cm s$Pmnm:::£mfia9
Bgmm , u '.
um HQWBLE nmausncz ' ' A
H.C.RAVI
S/OCHANHEGOWDA,
AGEnAmJ'r27YEARs,
n0wR;ATn.no$3s;%§%
Ganmmaeaxz,
...mm.m~
{BY
1.
x.R.s:xmsH’
A . aS[O»’I%?A1§J2§HfiA j «
RlA’PREELR.KANTAHAHALLI,
” 2. BRAfi¢HLw.xAe3R
IESIIRANCE CO. L’I’B.,,
…ms1=o1mEm*s
13 PATIL, Anvxrcm m)
ma am 11!: 173(1) arm ma. mm: m
and swan! dated fl.O2-2088 gust! in EINC
-312. 69/2604 an the as of Principal Civil Judge (S2-.Dn.}
8; CJM, Mama, parry amim the ham petition fior
oewmafion am 3% :2.
‘.4; 1:4-;¢=.I’€£i. fir
ccfirmafimn.