IN THE. HIGH COURT 9?? KARNATAKA AT BANGALORE. W.P.NC). £2682 OF 2008 -4- submiesion, iearned counsel appearing fer petitio'r}eif':"i3.as aisc: fairly eubmittm that, as per his calcuiatienfhei for a sum of Rs.90,779i- (Rup_ee$__ Ni_rrety~: " Seven Hundred and Ninety Nine:.,o:i_i'y)fV . financial constrains he was a the " i' said amount. When...v.ti1e',.i-rzefiiidheif iuaewepecificaiiy admitted the due amodhi._ Para»-6(ii) at intemai page,Ne:,,§j'--of do not find any error as respondent in
iesuingaffiie as referred above in
the the reievant provisions of
the infecferertce by this Court is uncalled
~. in due interest of justice, it is needless
V eta if petitioner depasits Rs.90,779I- (Rupees
‘u..jijNinety Thousand Seven Hundred and Ninety Nine eniy)
to verification of the caicuiaticm of the due
, amount, within one week from today, the second
-……._m.”._..#~»m.«»A>4s
IN TEE MGR COEERT OF KARNATAKA AT BANGALQRE WPRO. 12682 $3 2338
ER THE HIGH COL’R’I’ OF KARNATAKA AT BREGALORE. WRNO. 22632 OF 2098
-5-
rfipondent is directed not to give effect to, _4tr,:§V_:
impugned communicatiam cum -order dated
for a period of another ten days andthe ‘
kept %n abeyance. if petitioner failsfta _
within one week from today,–..:V§f’~~.is cA:’;5e:1’fQfj’v_th;évV”Vééc$£3nd A %
resspondent to proceed xagifiz iéw’*ari§c1 in the
fight of the impugned c=:;ki¢fi§§r§ issued in
Form No.3 x %
‘With instant writ petition
flied by peiitio$§:;.»; 0:
Iudge
V V’ “IRE HIGH COURT 0? KARNATAKA AT BANGALORE \V.P.}§G. 12682 OF me