High Court Karnataka High Court

Appala Naidu C.H S/O Seethan Naidu vs Girish Pendkur S/O Gurumurthy … on 11 January, 2010

Karnataka High Court
Appala Naidu C.H S/O Seethan Naidu vs Girish Pendkur S/O Gurumurthy … on 11 January, 2010
Author: A.S.Pachhapure
V A " _  '  sax nxwnxanazsg

..\..n..uu ur mmmnam RIG!-i counter: xAnNAmH"'i--'B.'E
FILE on THE ADDL. own. JUDGE (JR. mm; 

ncramr m on. 30. 251712007 (PC. ma. 75]o7),.1%1*r;;"-.a;ivJ\rA«V
c.oUR'r cam-temm TO 'rm' actor: OFFEHGE' 

BANGALORE.

cxmmmz. mmozz no.552a]'t::9 m  Barman 
sn:.sc.4e'r or cm-.c. H'! mm mvmam 31:23
PETITIONER PRAYIHG THAT THIS HOHBLE coax: 
BE Pmassn '90 TRAIISFER  cass 1'~'§:HD5IR"G.()N 'SHE _ ' A

FILE 09 mm ADDL. crvn. J'éI_fi{§E (JR. mm 'a; 
Hoam as c.c. HO. ssmwz (ac no. 14107), we ANY
cmmr conrmmrr  'rm'. stm-H omycn AT

Tmn ::OE5F i5*E$I€--.?i}RDER3 'rm
my, rm    *

 

 at cc Hes. 2517/07
and  arm; I-Ioapet

   

 in mutant Baghn.

2." the m% are talm mgetber fir

   as the wounds mag am far tramfw

..r.............-. ruuri \.uuau_s.;~:5 KARNATAKA man COURT or KARNATAKA men count 09 KARNATAKA HIGH COURT or XARNATAKA. men coum

3.'I?w&cesreles:am£ortbAep1zrwefthme

pefitimm arms undm-2



.3-

m1mmbw£a;-uapzupmearmmanm . V   

3. The petiwner hm-can £3 

Nt$.55[0'5' and 2517/07 

punbhablc under seo.1:m_ §r% m¢ 

zmu-amen Act filed Eur  The
respondent clam  CrvlV.'f'. 5V52-3l()7

was aervI§_t1_-_ was not Wmpfind
with, a Bled m cc No.55] 07.

4. it E alleged that the

suzmaf Rs.§.'(3 lakhs azai

11.12.2006. The said chaqua was

V’ mly, a. mum’ was baued, which

3&3 with arfi themfzare, & mmpkint

. in mm: in ac 2515707. mm mm was

mam Sec.138 at’ the Hagetiabk:

Act and mtim sum iflauw to they

*-«’–“-r”” V!’ ‘\”\'”‘”””*’\’\H I11′-5′” N-VVIHA ,9-#5’ Ivucmnwuxn Htlsri \…UUK! ur l\AKNAiAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH LUUK

aoetzaed.

KS -‘

a earweabe has been issued by the docter off-St.

fixom Hospital, Clcmnnai ani he has

not to travel for hm dhmme. In my ‘A

proper treatzmnt. I do not aw. ‘V .

nu&ient fior V am

8. So far as and fiorrze,

uptil no petitiamer to
W wficeabaszt the wmvmm
but 3 comidm-aaon the

121% tag ” is an 0311 aged man

and low ‘bi psnessure, I

wifi be met in case if the:

1:3 mm the mama on the

wtifioner app% befcrres the court

.4 fir the raapomient. warm in appearxfi

Htms cam’: aha oonmdw that has waum

Etxoépnam fin.’ the mmpxemn of the ausaexm at an

w-WM vr “H-mm!-mu mvn \-Mun} Mr snmmununnn nmn LUUIR Ur KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COUR

earliwt point sf fime. He abs submim tint ha me no
abjmtioztxincamthe scaurtbem racaiithafffiw