High Court Karnataka High Court

Bhunesh Kumar Chadda vs Veeranna C Arali on 15 December, 2008

Karnataka High Court
Bhunesh Kumar Chadda vs Veeranna C Arali on 15 December, 2008
Author: N.Ananda
iN THE HIGH COURT OF mangffhkfi.'   _
CiRCUI'I' BENCH §T DHA;R¥jé;f>; :--.::' « V 
DATED THIS THE 15TH IZi:%\Y 
THE HON'1-TSLE   xiufirgbéfi
   
BETWEEN: V 'A 'L :1 V'  'A m

Mr.Bhum?:sh Chaéida, f  V. 

Age: 32 .yea41'S;{_V(}cc: Fq;'<.')L';3.j..t"}.eT,_»:)1".,:.«' V .

Universai fa_ct<i1'-- Célaicr,"   " 

Traffic 15'-£i'fi5<;--: ;Gi1"i§-?.i"?_38-'fi,« ..  . ~

19.3'. Road},'.Hut:;:i'-mg" _  .. PEYTITIONER

{By Sfi fxdvocatewabscnt)

LA ' - ., Ve;%r'éa1;~n{a~.C.Aral1',
 V _ Vt'§g§:";":< ._Maj0r_, "Qcc: Agricuiture,
" --._E'/c§:« Tq: Hubli. .. RESPONDENT

” This petition is filed under Sacfion 397 €3r.P.C. praying

n to Vsebasicie the order passed by II JMFC Court, Hubli, in

_ “tZ1.C.I\¥o.745/200? dated 1.3.2067 and pass such other order
as deems fit by this Conn.

This petition coming on for erdcrs this day, the Court
made the following:

The learned pettzviiionerh ifompfiéd
with ofice ebjecfiojns. Therei§”§1*s:, ‘~p efifid:i dismissed for
nan-compiiance of Ac>’bj¢§é{:5,o:.jVS;ivV:M_ _