Karnataka High Court
Chandrashekhar vs Chinmitha @ Chandini on 20 October, 2008
V :2' . s»RAéA:~mA._KuMAR
' A' 'THIS WP. £3 FELED UMBER ARHCLES 226 AND 22'? OF THE
'€3C}NSTi'?UTiON OF iNDiA f'RAY£NG T0 QUA$H THE NPUGNED GRDER
V . D3', 23.2008 PASSED BY THE PRiNC|§'A£. SESS40NS JUDGE, HA$SAN IN
" "*MVC;3 MSG NO.18f20€i7 WDE ANX--E, AME} ALLQW THE APPLICATIONS AS
, ERAYED FOR, £53 THE WTEREST OF JUSHCE.
" VTHE COURT MADE THE FOLLOWNGI
IN Tffii HIGH COURT 0}? KAR}~3ATAI{A AT BANGALQRE W.P.2~IO.42?3 OF 21303
_}-
IN THE HIGH coum' OF KARMA TAKA A r BANGALORE
DATED THIS THE 20?}! ma? 9:? ocmsnn, , V
we HOAPBLE MR. JUSTICE mcrafi "T
W.P.N0. 427's or zzoga :iGM--A;*c;%%%%
BEWVEEN " " '
1 camaoaasasmaa A _
ssmmmeaowca V 5 _
AGED ABOUT 34 YEAR":EI occ .au:'swes3_ x %
R10 HEMAVATHWAGAR, H;ass:3t4'1rs %
_ 1 Qpenreomsa
{By Sri: R B :::EsHi?AN£;§r-_* g.o*1{§QAr$) j; , " V'
AND : .... ..
1 c;giNM:THA@,caAuD::~4%; -
DfGRiAKsHMF%.NA. " _
AGED ABOUT6_YEARS ~
REPRESENTED 'av s=.:;cs= FATHER
R LAK$HMANA, MA,Jo--R VEQHYANAGAR
;5ATHYAMANf3Ai;A LAYOUT
.
-V SIC:--L 3 Tsmvamunrav
R:1§sA9;>:.2e:ALLe, CHENNAGW
"--13AVAi~!€I~;ER£Et
RESPONDENTS
THIS WP. COMING ON FOR PRELIMHNARY HEARWG Tl-HS DAY,
IN THE HIGH COURT OF KARNAT?sKA AT BAKGALORE '~k'P.NO. 42?3 OF 2908
IN TEE HIGH COURT OF KARNATAKA AT BANGALORE. WP.NO. 4373 C)? E
.2.
:ORDER:
Learned cuunsel appearing for
submitted that, he couid not c-amply with tf)e’v:”§fi’;1£étj:’d ated*«’
9″‘ July 2008 due to not obtaining
ground for non compliance.»’uf__thé ‘c;fier
2903. Hence, in view of ‘®_ra=.p_!iaHCeV: uaee order
dated 9*” Juiy 2008, the instant fired by
petitianer is dssmissog: %
Sd/~.’.
Iudge
EN Tffi-Tl HIGH COLERT OF KARNATAKA AT BANGALORE WP.}€{). 42′?3 OF 2%