High Court Karnataka High Court

B P Shivaprasad Gowda vs Thusharamani on 8 June, 2009

Karnataka High Court
B P Shivaprasad Gowda vs Thusharamani on 8 June, 2009
Author: V.Jagannathan


I
{N ‘§’E'”EE.’l §i§{}}~i Ci{)UR'”E” G? KAE7€N1’~’;’T1§E~{A AT’ BA?\I{}2XLi’j.}RE”;
Dated: This the 8%” day Csf Jana 2009
BEFQRE

T}-{E3 1–If;>N’I:3LE MREJEESTECE as;_:Ac}Aré:~z;€m:;égiL;.’%j’M –

C.P5N©,€a6{g:2,i§£}9. ‘L
BEFWEEEN: T

B 9 SHEVAPRASAIJ <Z}(ZiWDA–v.., "
S/(§).B.P.\fE§E.RA.BADRA <;<;%w::1,a

mm 42 YEARS, V –

C.%E’GvEZ:E1iIN1, %

cmpss LB,

}?€%\vf§EZ ECO SP§%,¢.’l}E3, E%E?E;1;.A§’~§{§E§}<*; "
BA:~z::– .

Wji}.E;~P.SHf\§§%.?RA§§A§} {3§€§)%¥i{)A

” . AGE’§i,’€§3 ~*irfEARS;’ “””

» E~%1E2S;’3:g%§%{L3}if ‘*<"}F'P'§GER,
' :',f:':1f€';'~::'Q'*;if§:"2»tg::f:'g: OF MGNECEFAL f:1Z§§v'{:NiSTR£X'?EOI\§

mv:%1aE::;:<;*:3R:*T;fi;?§E§3:e::
B;::~:<3a:,$*§:"§ RESPQNBENE'

éffkfifi; PE1'?'E1"{"§(}E'«§ F'§LE;B 033.24 :3? <::P<::, Pkfifififiéfi

raga; 95:1? we REASONS STATED THEREW 'E'H§S

'E:-E{}E'~é"BLE €ZGSf.§RT' §E!¥P§.Y BE PLEASEB Ti} WI'THBR'A'€J THE';
_€.;§f€L. MISC, i'*%O.4»97[C?9 PENSENC} SP5 THE} FILE? (1? 'J

'V "AfiDf"§"°IG§"€§';L C?-{IE9 MEZ5TRC}POLi'"1"AN MAGISTRATE,

BANGEXLCERE AN?) '"¥'Rfi;NSFEiR THE SAME TS THEE
HOf*J'BLE§» Pf€ENCiPziL FAME'? CEELERT AT BANGALEERE TC}
BEL TRIBE JCEINTLX WETH }'V§,€f,?*é{},58[20{}§, EN THE

i§§'TE§REf;ST Cr? J14fE§'fIC"2¥§.

"EH13 PEi'T'ET¥{3N C.{}1'\fIEN'(} ON Fillffi {}RIf§§"3RS

SEXY; THEE {§{f}¥;§R'F MAEDE TEES ¥3"Gi.aLC}WiN{}:
0 II B E R

Pttmzseci the memo fiiecl. _P'€:':;T1_iS$j;<:§:9i" S€é§;:.g}':?_V"'tQ

Carxvari. the civil pet.iti::n i:1t03=.g":I";;i_ii':ii*:al'TT'~.};§€¥;§.i:.i.<;§i; "–~§.§7.A

g:*an'§;e:E as prayraci for.

£3131′: