High Court Karnataka High Court

M/S S N Finance Limited vs Sri A S Pattabiraman S/O A. … on 22 August, 2008

Karnataka High Court
M/S S N Finance Limited vs Sri A S Pattabiraman S/O A. … on 22 August, 2008
Author: N.K.Patil
-1-

EN THE HIGH COURT 0? KARNATAKA A: aéwéafigfigf '.

DRTED THIS TEE 2?" §A3mGF"ASGU3?¥23G8 '
EEEoRa g " .

THE HON'BLE MR.Ja$T:c£ N fi:9éT:; W

wax? PETITIQN No;§8:éréeQ8<GM¥CPC;

BETWEEN

NO.l80, 9THjCROS$,"jQA ,, a_»

RAGHAvaNmRA

ORDER

*- in this writ petition, the petitioner ha$

R”wI$Qfight an appzopriata direction to the learned

« City Civil Judge at Bangalore in

-5-

4. Writ petition sreede rdie§eeedXVefi

reserving liberty to the fi@titiener*re’efibfiit

its representation to tee Prihcipeiffiietrictvi

and Seseione Judge, Be§geieFe_»MHi:§fl;such a
representation is eedeé rfie*iee£fled Principal
District and_ Seseieeei egegei é%f directed to
receive ‘ir Seed \5ofieiéeré§””the same in
accgrdanée C#§$fiK’;é¥[.iifAilw the contentions

raieefi in flee writ getition are left open.

Sd/_
eeeee Judge