High Court Karnataka High Court

Anantha Padmanabha Rao S/O Late … vs S Purushothamma S/O Late V. … on 27 August, 2008

Karnataka High Court
Anantha Padmanabha Rao S/O Late … vs S Purushothamma S/O Late V. … on 27 August, 2008
Author: N.K.Patil


KM4COUTOFKARNAmAKA HK§4COURT

.m4rnJs\w ma»: \2\r”ul\a”Ir”I.!d”*\I’e\.lr’I

I II\.”lI we \..wwwI\! \’-_I’F’V”I\§’-‘\KlVf\&.F\I\I” ITIEJH LQJUKT OF GF FE

it
{amt
:0

1% ?EE REES flfififi? 3? KAR§ATRKA R? EE§GRLGRE¢_

swssgs: *2?-:33″ ‘??~§E 25?” my :3? gums’? 2£rfi£~.._’

: EEFQRE :

arm E+IE}N’EL§3 m…}::s*2:c§ z~:»,2q.m’*r3_:=§;;;,’;.””‘VV ‘

§?’EZ’E”£’EQN 2~m.1:a232 $23 2?-emgQ:a~i–A¢;;p_.g{ ..,,,,..«

EE?¥EE§:

,’?é.£«§.3&£€’E”&”.§3:. Fammazmzm Rm,
35$ i§fE”E £:2R?A&:A2im*:A§z;ia..V_aa$.;” * 1′
mag mag? 35 ‘mags, _
25:3 §§£3.33fP:, 2″” mass, . s
W Eémzs, 3 swag. 2: EH53-E,’._ _
£3%E.Ft:?E’§%£*éff.’fi.1RI, ‘
‘ P’E”:’*E’£’IONER

aw gagg }§ss?§;::iA§§§Es, A3VE)C?~.’§’ES.3
M33: [% H .9

3. yuammfiflmmg ‘V * V’

gm :.;~::z=a 3:~;’azm-EA. 2-:1a.:”:»2.v*:?;é.’§*z’,
m3m;;::«s.;::; gear §23.5,~’1fi*” moss ,

_ 3&5 M;2.1:::a§,. swag?» . ,_VI;3’AYAk§AGARfis,
:%:%£S3?;E’. : ‘

… RE3?fiHflENT

‘§****

.. _’}”?;3i’3¢ grit Petitiazm is film under Azticlea

é »?’%E<§ am 2'12"?' asf {ha Csnstitutian 5:' India, graying
"_'£::;.:v"»-:§r:§im<:'?:. the fmsrnaaé ciaaifi. Judge: zfsaniar

"~I:;3i*a;:3'.3;?2.m:§, Eéysmre, ta expeéite the trial and tar:
~fi%€i§% Q§§. &&.5§fi£2§§§ within an outfit limit sf
"aé;h:.*ee maths, etc.

'Mia ifirit ?et:zitim*: gaming an Em: greliminary
Eizéafisfeg this fiaarg the Ccurt mafia the feailmring:

mum m mmnmm r-mm LUUKI $.)E',_KAKNlw\E'AKA men COURT or KARNATAKA HIGH Comm' 0? KARNfi;I'Ai(A vuou cam! 05 KARNAMKA HIGH coum

ii
an
F!'

fia mat finfi amy gaafi gxaumd ta issue such 3

éiffifltifia ta the frial fifiurt ta disposfi 0f=fhé_

§:&¢a@éings fin itfi fiila.

Hewwver, in tha intéragt Q£ jfi3Eicé;n:fie_f

Ezial £§§zt £5 direstedstg exp§&ita,€h§ntziaiA

ma: fiaztifia 25.3. zza.53ai2 éaé, _ka§é;::::i.§>.r;;%v’: View
thfi hatfiahig that £?¢flifii:§E @¢fifi$$d to the

resgafidant.

?hg 33$Eafifi¢gfii:,§a:iti¢flgstaad$ diapcsed

af a$tfi:§i§§iy(%p.

‘”kaFL/ ….. Ski,’
Judge