Karnataka High Court
Bhunesh Kumar Chadda vs Veeranna C Arali on 15 December, 2008
iN THE HIGH COURT OF mangffhkfi.' _
CiRCUI'I' BENCH §T DHA;R¥jé;f>; :--.::' « V
DATED THIS THE 15TH IZi:%\Y
THE HON'1-TSLE xiufirgbéfi
BETWEEN: V 'A 'L :1 V' 'A m
Mr.Bhum?:sh Chaéida, f V.
Age: 32 .yea41'S;{_V(}cc: Fq;'<.')L';3.j..t"}.eT,_»:)1".,:.«' V .
Universai fa_ct<i1'-- Célaicr," "
Traffic 15'-£i'fi5<;--: ;Gi1"i§-?.i"?_38-'fi,« .. . ~
19.3'. Road},'.Hut:;:i'-mg" _ .. PEYTITIONER
{By Sfi fxdvocatewabscnt)
LA ' - ., Ve;%r'éa1;~n{a~.C.Aral1',
V _ Vt'§g§:";":< ._Maj0r_, "Qcc: Agricuiture,
" --._E'/c§:« Tq: Hubli. .. RESPONDENT
” This petition is filed under Sacfion 397 €3r.P.C. praying
n to Vsebasicie the order passed by II JMFC Court, Hubli, in
_ “tZ1.C.I\¥o.745/200? dated 1.3.2067 and pass such other order
as deems fit by this Conn.
This petition coming on for erdcrs this day, the Court
made the following:
The learned pettzviiionerh ifompfiéd
with ofice ebjecfiojns. Therei§”§1*s:, ‘~p efifid:i dismissed for
nan-compiiance of Ac>’bj¢§é{:5,o:.jVS;ivV:M_ _