High Court Karnataka High Court

P Basavarajann vs V M Rajanna on 31 January, 2009

Karnataka High Court
P Basavarajann vs V M Rajanna on 31 January, 2009
Author: N.Ananda
 1, ,.¥?§}iRAJAN§JA..:

_-_(:a-'T«_?D:»st*R OF THE C..J (JR.DN} 35 JMFC, DEVANAHALLI, IN

~-_.__"'<::.<:.No.a8/as m*.31.1.os ISSUENG €31?' summons AGAINST
,  1'E'.HE PETE. AND QUASH THE PROCEEDING IN '<:«ss':f,"    .
m:vANmA_LL1'rALUK'*--£jj~.   

BAN_{3;_£&L(3:RE 1=e?..::V_RVAL.,_I3iVS*?§::::f:'  .. PETITIGNER

{8:}:_Sri_._   &§'\;?§)f\i£\YA§{ KAMATH, ADVOCATES}
ANS

 '-.%A'<:;.a¢::a 45AYEAR8" """ 
w. " Sm 1:. :2; i'~2§UNI'fAPPA
 am.,<;{;mpPANA MUWA ROAD,
-.T-'v;J;é_*§24_,§u§s:..AND 9031*,
. 'DEVANAEELLE TALUK
"-.BANC:%P.L(3'IRE RURAL DISTRECT .. RESPONDENT

(Bf: H T NARENDRA PRASAD, ADVOCATE}

C;FEL.P FILED UfS.48i2 C.R.F’.C PRAYKNG TO QUASH THE

This petition, coming an far Ifieafing, this (ii-1}’, the
Court, madc tha”: f’oi1GWi;1g:

5.;

compaaint. AH other conmntions raised by rm _

are kept open.

Office is diverted to send batik ‘i’e(::3rd’:~1_

with a copy of this cmder.

” [V }**1–“L’%.§1:1.,V:c1g’e