High Court Karnataka High Court

Sri Manjanna vs Sri Em Raju on 24 March, 2009

Karnataka High Court
Sri Manjanna vs Sri Em Raju on 24 March, 2009
Author: Dr.K.Bhakthavatsala


:::%§e:; §>.:2b.V:a’1&”:,2*:’«;£:: TEES THE 124:3: §}?aY_§J}F,_§§€A§{–{V:V§?§ _ V
BE;FGREV=, _ V V V V V V
ma H{3N’§%LE Dr. m:2;3T£V:’s3-:._;«:. EV;-:.AV§TH;s;iAi§’$5VLA_VV:
z::R:M:NAL pETsT§Q;§*~2%-;::.:..3g6$’g’=:.2®§

BE’1″%éJ’EE%’;§’=E: V V V V V
E§r§.I\’£afijam”:a., ‘
S[s:3.V&:1katash5 V
3:? years, _. _ 4_
Rj0sI\zia3fa$anéirafi£fiI2Ig%__&’i5jia:f}’§a’fi,V ‘

‘E’11m1vc1e:e:re ‘i’a3.f;1£«;} ;f _ «_
Tumicm” §V}V1§?..«._ V*f:_3 ,.,PE?1TEQ§éER

{By 3:1zx$;s;.s;aujag’:?§g;sé::a;”‘;x§s:.3 ‘

EXNB:

V. §:».ég;.R;a;:1,

Cfiasis’ N012 C{>1:;tx*act{3i’;VVV V

V V ‘ . Ragglz afs..n:-.1V:(‘t7i2;V*”.;ma’ga_,1″.,.
Babbeghéitfia’ ¥<V'.t:'::_:?u£_i.,

Tutuvakére_To*;v;:, ,..RESPi:)NDENT

T' Feiitirsn i3 filad undsr Sacticztn 432 sf C1r.P,C.,

– ‘-garaying };c:’1~se’t aside the: order dt;.3().6′(}8 passed by the (3.3. férfin}

V JMFC,VVVTumvak€:re in PCR 66/08 8:; consequeniiy hoki that {Em

_ V’-compiaint ffifirii by this: petifioner was within time and direct it it}
. sizcljixdicate tilt? cempiarint an mefits.

This firiminai Petitiim ceming an for ordars, this day, 1:116

Court made the fo1iowing:~