in ms HIGH COURT 0;? KARNATAKA. j
CIRCUIT BENCH AT' DfiARWAD__= ' '" V' '
DATED THIS TI-IE zvffi DAYAQF MAY,' ~ _ u
3Ei:*Rn:§=.__
THE HOWBLE MR. JUSTICE; _Aszio_1§'.3, 1»:i'1§%c::-x'1,<V3Eiz: V%
W..P.He. 62596($;0%21::94_w_(§}ll!;(3i';f_3]' fg
BE"§"i?3!EE§\¥:
E .
gx}
*":--';-2:..v as 1313*? B'3LQs},:;.M
ANNAPPA LUMANNA KUNI§U:éAi§AR.~~A..v[V" '
AGED ABOiE'i_"f£y6_ YEARS" -- " 1
GANAN?A.'§'--.:v Li§§;§A.NNA i§AfzNL1.f?§.:{A§? '
AGED A.:'BOL¥'i'. ff;<5'¥.EARF._§,.__ _ '
m&:A an. M '1;A:a::r.»:;£.'1=';i KU:§3:»z."£,; £2z%}{AR
mas) ABOUT an "':'jE23.EE§---
ALL R;" TEES
ORDER' PASSED ON I.A.NO, 2 BY T§{E3 IST ADDL.CIVfL
BN3 BELGAUM ON O.S,NO. '?'58/2008 DATED
PRODUCED AT ANNEXURE A.
'mm PETITION comma _efm__ FAVI':s3A:2Y'
HEARING, miss DAY, THE comm' 2»-;ADm'Hs"::_ F~:DLLO3§£§NGV:
oRDER.f° - * *
The }3€ti'ti0i1(',I'S have 'fif.'}f
pI’Od13€3€ any documents with its Written sta£e’i:a.{i:n;?;_[‘~.iL’héM V’
No.2 had to be filed. He submits in b
I.A.No’2 are necessaxy for the ad§udir;afion _;sf’ ~t}::.eV’iSs1,iésu
involved it: the suit,
5. The sum and $I’;1i3.$ta1:§.{:é”fi}icafi0n is prima facie prfimaturfi. Further, it is
aisc: ‘é;geVi:.Vt§:V ‘the gwztiticnfirs to avail the informafjgni decuments
13$? ‘i3:;s.’§:ckV§’ng the reisvant pI’0ViSi{):{1S of the Right ta Infermatien
— “It is also apex: 1:0 the gcetiiicners ta make apprspriate
” “fi:ppli<:atio11 at appmpriate stage far the production «cf
dncuments by the respendents, 73' need be. Subject is these