High Court Karnataka High Court

Sri C A Shivaramaiah vs The State Of Karnataka. on 3 December, 2009

Karnataka High Court
Sri C A Shivaramaiah vs The State Of Karnataka. on 3 December, 2009
Author: K.L.Manjunath And Kumar


xx TRE gzga SQURT 03 KARATAKA Am BAfiG$L$RE

msrxa ‘.1£’H;£$ was 3*” may :3? mzzfismgaq :€¢ C%–193j’— –

?RESEHT

was §GR’B$E MR.JvsT:cE k i;ag§Juug§fi 7

AED . 1 . , _. .

Tag EQ§’BLE MR.S3S?ICE A3§§IN3TK3mAR

S.T.R.?.NO.29 SF 2e09 « €

EETQEER:

1 $3: s.A.sHIvRA§A:Asf’J
FRO?R1ETOR _~u-j=’- ; ¢’ ,
S K L ga§$gEfi;sEEvEa£s;}§¢.21,

K§MJUg§EsgfiARA.§zLA£A;’KoTTzeE2ALYA,

Hfifi%3I M$$§VR9$3¢.–‘

BR§GALCRE~fg 24*.”

‘u ‘% V» v’ §ETI$IOMER

{By Sn: :ufiu§”$E§EKARE GowmA,Amv.}

‘Vu 1 TEE $%g$fi 0? K&RNA$AKA

~nT B&§G&LORE aaeaag

. ~THRQ$$fi=?3E GfifiEZSSIGENR 53 cQHEm:A&
a_?3xE$; V&flIJYA TKERIGE KéR¥&LAYA
33? HAIR RGEE, GAHfiK2§Afi&R

V RESPGRBE§T

STE? ?ILE§ U/S 23{1} 0? KS? AQT Rffi 3 SA

E»HQ§§ EA? .AT, .&GAI§ST T33 §UBGMEHT &N§ GREEK

Efi$Efi:31.S3.2OG9 ?A$SEB IR ST{RECT}.Nfi.2f2$G9

‘V03 THE FILE Q? THE KARRAEAKA &PPEALLA$E

TRZE%HAL, E&fiG%LGRE, B1SfiISSI¥G TEE

RE$TIFICAfXQ§ PETETIQE.

fhis Patitien gaming am far Qrtiars thifi
day; h-£A’£<¥JU'b¥ATH J, Inadg the zfiollcrwingz-~

GREEK

in View sf the Mano fil¢~.é€3~. '"'~..,f75'Y "§?h@_

patitimner, 'aha Patitien 3'.s_ <:i.is::£I;*;is s.e5d–._. afi

withdrawn, VA 5: