cw THE Haw com: OF KARNATAKA AT BANGA;;$i?{‘:: A’
DATED THIS THE 15″” DAY OF JULY, 2.ne 9j 7T}
EEFOHE %
THE HON’BLE MR. JU5T!Q_E si}B§iAsH B§A’f2.$ = ”
cRL.p.no.511a}§ee7 A
1 c RKRISHNEGOWBA
sxo LATE.RUDRE’GO\}’JDA;_
AG ED ABOUT E.-35..YEA”R3,..C’2s€;.iAGFiE!’3i}LTU’Fi’E,
RfO.B’:’:2i.AGOLA \f.¥.’LLfi;(?;.£§,,> HE$GA_L’ PEST,’
MU9$GERETA’LUi<,1'.;__ ..
CHiKi(AMAG’$’-.-Lglfi E)I€-‘¥’-R|”GT”;—
Z _ PETiT%ONER
{E3331 3:: : NARAYAN’ V Y.’&3i.~A9.V;)4_. %
AND :
…. us»
1′ , *5″ N’ C’HEN’¥w1AKESHAVk
S!Q;PA’I”EE_L’NA,N’$§E. eowm
‘A3553 ‘>f.EARS,jOCC: COFFEE PLANTER.
Rf€}.’FHRl?’UF{A WLLAG E,
A – sew:-,sem:–L MUDKSERE m_u:<;
Lk casmammaaun DlSTFliCT.
N N RESPGNDENT
C§L;,P: Fines uzsrzgy emu: BY THE Anvmxie ma THE
H V’;’:7′”£’.¥f!TlO£ilEF{ PRAYENG THAT TH¥S HGWBLE CGURT MAY BE
PL–§’EA$”‘&D T0 SET ASID’£ THE CONDiTiO!’-é PGRTEON OF ‘VHS ORDER
“D!8§.CTi¥%G THE PE”¥”iTiON£R HEREIN T0 DEPOSYT THE CHEQUE
“A¥’v§OUNT BEFORE THE COURT BELOW WIT}-iiN 2 MGNTHS BY THE
A931,, D337′. & SJ. CHEKKAMAGALUR fiT.”¥2.6.E}7 IN CRLA N050/O7
AS ET £8 ELLEGAL ANS ARBITRAFW.
fine amount. i do mt find any justification to interfere with the A4 A
order. However, time is extended by one month ffpm toda.-3*’ the?» V’ ” .. V’
amount. Petition cfismissed.
DKBJ’