High Court Karnataka High Court

Dr A K Shivashankar vs Smt Subha Shekar on 2 February, 2009

Karnataka High Court
Dr A K Shivashankar vs Smt Subha Shekar on 2 February, 2009
Author: Dr.K.Bhakthavatsala


W.P.No.2076/2009

3. The petitioner has not approached the Trial Court seeking
for early disposal of the suit. Without exhausting such :3,
the petitioner is before this Court ‘seeking writ of _
the facts and cixcumsmnc-cs of the case, it is a fit -. .V’

petitioner to appmath the Trial Court fa:
the caseexfiainixgthe t’

4. In mew’ of £11: above, the off with
E55113′ to the ta? seek for
eariydiaposalof, p /_

eeee -§1eA ” e Iudqe

bnv*