High Court Karnataka High Court

M Jnaneshwari vs K M Revanasiddaiah on 21 April, 2009

Karnataka High Court
M Jnaneshwari vs K M Revanasiddaiah on 21 April, 2009
Author: Dr.K.Bhakthavatsala


V’~ANn :

at 1 an
as as

1w’2aE gray 5ea3?*e£ KAR%ATEKA A7’3Ag%fi&é§fj+'”

EETES ?az3 TEE 22″‘5my ¢§_A§@;3″2@§§ *f*

§E.F§.§”ZE’

EH3 HGN’BLE m£.Jm$?:é§ag,aéAxfifi3vgfi§ga,W£

Crl.£Nb.4é§3flQ§§5

BETWEN:

1 M JNARESHRARI V : ,,
win K H REVAHR$§EE§1Afi g
AGEB A3Q§:_33 ggaaa’ ‘

2 R 2EsHwA§:3§u.”5$,’»_«*,~
SfQmK’M REflA§RSI§§fi§§H §
A&E3’&5Q3? ?”¥E§S .’W
SENSE MIEQE Rfi?RE3£RTEE 3:
HI$.SfiARBI§§*E£$EERv

fiJJNENE3ERARi_2A *

._ 3Q€3″§&E Rfiaiézs AT
“w.fiEARéE§§flfiMAf§%£KIE§
. K§KE§Rq3?H§ET 3!! yzwwzagsxs

“. ‘,E§y gr: éfififfifii %$fiEE?£; am? ,3

…………—-~-.—….

‘» K M’R3?AHasIDBa1Afi

‘*,*§£$ vggagfiasgxgfi S§E§Y

My wvwna w wmmwmmnm mww vs..u§..¢¥IKV_§ war” umxmmmsn raiww LUUKI we-1 wmflwaamxn 9-iww a.;wmw KW KAKNKMKA HIGH CQWRY 0% KARNATAKA WGH C0

‘*_$§§:cE 8fiEERZN?E§§ER?
‘SEES; 3?: aagazga, $.T.Efl&E
‘-u H£URAHQRNE, aawwaaz Anya
‘”R;§ n,w§.2s§, sammmg
ESEEELI ragga ,” Efifififififi?

{B35 §.’.’£.”i P H 25% G, A§*é’.,}

W r:\Mnmhn’m#%4£#rW.m£Pfi. mum uwwma W?’ Mmmmmlm mGi-E izmsm” OF KARNAYAKA man ceum my mmmgygm “mg my

R3

CRL.? FILED fifS.§82 ¢RaP.C ,{§?5¥y@H£f.
ABVGQATE FQR THE PETITIGRERS ?2A¥:Es=wagr.T£I$;_’.

IKENBLE cavar any as Efimasgm Ta”E£§:§r TEE

GREEK nT.2.4.0s ER C.HI8C.flO.62§[Q6:E$SSEE”BY\
THE JHFC-II counm, gazmasar $¥.=§a§mr:HG;=_*?j
IRTERIH EEENTEfifiCE T5 €33 1S$L£@T:r:§§R’ANB’z
Efinmncs THE H&INTERENC3 GE Efifi :#’=§E$:T;QmER .*

snow THE BATE 93 THE Ezrzriaw.

THIS FETITEGN’ caxzfig fafi” FOR “anfizsgrafi
TEES 3A2; THE sauaw mafia $H3’r¢L;QwIN§:

]cm9fi§3x
In__f%_;Vi1a”~. .i’i:g:}jz£; mm filed by the
learnefi the petitianars, the

gatiticrn v'<§i"$:éi–a§$ad as withérawn with

_v1iha;§y ta a§§§§$ah:thg 1aarn£d,Se33ian5 Judge

";a:'§h;mgaa a

' §he_.R%giat:y' :5 éizected. ta zetarn the

"«,n$casaax§ papara aw ieaxned Caunsal far the

'=.§¢titiener5.

.SdLfi-

Judge
Qfig