Karnataka High Court
Sri G Narayanaswamy vs Nil on 9 December, 2009
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 9TH DAY OF DECEMBER 2909
BEFORE O
TI-IE HON'BLE MR. JUSTICE RAM
MISC.CVL. N0. 221._'?4»,QF 260%} I
PROB. C.P.N0. 6«IoEj2'oo9I _ - "
BETWEEN
GNARAYANASWAMY
S/O. LATE VENKATAII/mN1YAPPAE.. j "
AGE 54 YEARS I '
R/ATNO.9,PVROAD . ~ :
RANASINGH PET. B'LORE.-}f53.'--.« PETITIONER
{BY SR1. i,OI<I~;§°;~I5a,"2=§.Mijv}"
NIL. " _ " 4 RESPONDENT
"TI~£Is CVL. FILED UNDER SECTION 151 OF
. jVc:P_O TO DIRECT THE OFFICE TO RETURN THE
~.DOOvcU1»I'3+;v1\1I'*§:3'ERODUCED IN PROB.C.P.6/O9.
DAY' COURT MADE THE FOLLOWING :
MISCCVL. COMING ON FOR ORDERS, THIS
0%.
ORDER
This application is unnecessary in the 1i.gh.fj~ef-V.the
order dt. 14.8.2009. The application is;
rejected. ‘
In