High Court Karnataka High Court

B C Ramachandra Reddy vs Munivenkatamma on 28 May, 2008

Karnataka High Court
B C Ramachandra Reddy vs Munivenkatamma on 28 May, 2008
Author: N.Ananda


tim gamma fif invcsking the prwésions of 11
the aim: mint ahzzufi have confined
averwm Withaiit mmm —

m the firs: A
triai <mi:s.*t. anfi O 'O win

2. er the ma: twurt, 1
ma. am. 7 Rule 11 rejectod
the the cantentiens *fi”” ‘
by T stmmmt and the u-mt/K”

v§§?:3 about the canbanfiom that may be

‘V éuring tk assume of the trial. In my

‘ :1, thc trial’ mutt was mt justfiefl in

V -V t& cazuteminne that are available

‘A ts: during the maxim cf trial. In the: circumtancm,

appelhtne mm”: Wm just:i&d in setting aside the

W:fi1rdm*af*&<?saI wart and mematmm&hIcoum

IOURT OF KARNATAKA H!GH COUR'bICf)F_; KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

InthisaeC'ma§t1r1emawer,Idonntfi11da11yreaa¢rnst:0

admit fizz apm]. N ~. – )~J'*""""'€~«~w