Karnataka High Court
Sri M R Mahadevaiah vs M R Shivappa Gowda on 5 January, 2009
an to make out a case for fmther investigatien 0;' _ case against respondents. " H L. 3
2. Therefmre, petition u1°1d€:r:Se{W:L¥’::1Ljri;?a
mat znajntaixlable. Ascot-<i;i;;f.1Vg1yA; " A . is 2 %
However, pet:i%:i.oI;m* is at I;$;0\1;e" court
in accordance with 'A L
cm} ~