High Court Karnataka High Court

Chandrashekhar vs Chinmitha @ Chandini on 20 October, 2008

Karnataka High Court
Chandrashekhar vs Chinmitha @ Chandini on 20 October, 2008
Author: N.K.Patil
V :2' .  s»RAéA:~mA._KuMAR

'  A' 'THIS WP. £3 FELED UMBER ARHCLES 226 AND 22'? OF THE

 '€3C}NSTi'?UTiON OF iNDiA f'RAY£NG T0 QUA$H THE NPUGNED GRDER

V . D3', 23.2008 PASSED BY THE PRiNC|§'A£. SESS40NS JUDGE, HA$SAN IN

" "*MVC;3 MSG NO.18f20€i7 WDE ANX--E, AME} ALLQW THE APPLICATIONS AS
 , ERAYED FOR, £53 THE WTEREST OF JUSHCE.

" VTHE COURT MADE THE FOLLOWNGI

IN Tffii HIGH COURT 0}? KAR}~3ATAI{A AT BANGALQRE W.P.2~IO.42?3 OF 21303
_}-

IN THE HIGH coum' OF KARMA TAKA A r BANGALORE
DATED THIS THE 20?}! ma? 9:? ocmsnn,  , V
we HOAPBLE MR. JUSTICE mcrafi  "T    
W.P.N0. 427's or zzoga :iGM--A;*c;%%%%   
BEWVEEN  " " '  
1 camaoaasasmaa  A _
ssmmmeaowca V  5    _ 
AGED ABOUT 34 YEAR":EI occ .au:'swes3_  x % 
R10 HEMAVATHWAGAR, H;ass:3t4'1rs %     
      _ 1 Qpenreomsa
{By Sri: R B :::EsHi?AN£;§r-_* g.o*1{§QAr$)  j; , " V' 

AND : .... ..

1 c;giNM:THA@,caAuD::~4%;  -
DfGRiAKsHMF%.NA.   " _
AGED ABOUT6_YEARS ~  
REPRESENTED 'av s=.:;cs= FATHER
R LAK$HMANA, MA,Jo--R VEQHYANAGAR
;5ATHYAMANf3Ai;A LAYOUT

  .

-V SIC:--L 3 Tsmvamunrav
  R:1§sA9;>:.2e:ALLe, CHENNAGW
 "--13AVAi~!€I~;ER£Et

 RESPONDENTS

THIS WP. COMING ON FOR PRELIMHNARY HEARWG Tl-HS DAY,

IN THE HIGH COURT OF KARNAT?sKA AT BAKGALORE '~k'P.NO. 42?3 OF 2908

 



IN TEE HIGH COURT OF KARNATAKA AT BANGALORE. WP.NO. 4373 C)? E
.2.
:ORDER:

Learned cuunsel appearing for
submitted that, he couid not c-amply with tf)e’v:”§fi’;1£étj:’d ated*«’
9″‘ July 2008 due to not obtaining
ground for non compliance.»’uf__thé ‘c;fier
2903. Hence, in view of ‘®_ra=.p_!iaHCeV: uaee order
dated 9*” Juiy 2008, the instant fired by
petitianer is dssmissog: %
Sd/~.’.

Iudge

EN Tffi-Tl HIGH COLERT OF KARNATAKA AT BANGALORE WP.}€{). 42′?3 OF 2%