IN THE HIGH COURT OF Ii-(AI-{NATAKA AT BANGALORE
DATEQ THIS THE 27"' DAY OF JULY 2010
BEFORE
r
THE HONBLE MRJUSTICE T
WRIT PEFITION No.4o58/2009 (GM~CP.G~) V': "
BEIIWEEN:
T R KODANDA RAJU
AGE:5'7 YRS.,
S/0 LATE T RAMA RAJU
NO. 1458, 38TH CROSS,
1 131-; MAIN, 4TH T BLOCK
JAYANAGAR, ' _
BANGALORE 41 V - PELTITIONER
(By SR} : SHANMUKHAPi5A.;'A'D%I:'1'EDI?:A:3iWSW & C0)
AND
SR1 RAJESH
S/0 MAI~fAVIR_SA.RA;r »~ _
AGE:.»41
No.34,
" . CRDSS, 411-1 IBIDCK,
. "U.MARA. WEST
SANSALQr2E:..5SQ 020
ALSO CARSMNG ON BUSINESS
AT 'No.30, 'SIS.COMPLEX;. II F'L(){)R
ANKIZF SILKS PRIVATE LIMITED
ANANDANAPPA LANE,
AVENUE ROAD CROSS,
I
'BANGALORE. RESPONDENT
….{BY SRi.D.PRASHAKAR, ADV)
‘*7
THIS WRFI’ PETITION IS FILED UNDER ARTICLES 226
& 227 OF THE CONSTITUTION OF INDIA PRAYING TOVCALI.
FOR THE RELEVANT RECORDS WHICH EIIN
PASSING OF THE IMPUGNED ORDER DT._…._2.»1..’20_O9′ _
PASSED IN MA NO. 34/2008 BY TIIE LEAR-NED’
JUDGE, SENIOR DIVISION AND JMFC, DEVANAH.AL–1LI~VIDE–« _
ANNEX-A. SET ASIDE THE IMPUGNEIZ) ORDER _I)’I’.-._ ”
2.1.2009 IN MA NO. 34/2008 BY THEjj.L}3;A;§NED..’CIV1LA’
JUDGE, SENIOR DIVISION, AND ‘JVMI~fC’, DEVAI’\EAHAKLIQi*..
VIDE ANNEX~A BY CONFIRMINO THE.VORDER”i’AS_SEDx; BY
THE LEARNED CIVIL JU’DGE, JLr.N1O_R_’=_I DIVISION,
DEVANAHALLI, IN O.S.NO.694/HZGQSVDT. 23..10.20§D8 VIDE
ANNEX~«B. –
_ THIS I>E’I:*mON COMINII’ ON: PRELIMINARY
HEARING THIS DAY, THE IOOIIRIINIADE FOLLOWING:
Counsei ‘flfit.-:”I; t1rIIé<..[iétit.iOr1:erV';fIles a memo seeking
perrnission to "»{\Tit.1'}'I(:1'I'xE.A'V.\'aK'I'7v.'t}7.3.fV_.'.v:pCti1',idIi: _ '
The memdis 'taken.V_oII..'r:=~O0I:_§I'.'« "Petition is dismissed as
vdthdrawn. 5 I -I
sd/—
]UDGE