Karnataka High Court
Dr A K Shivashankar vs Smt Subha Shekar on 2 February, 2009
W.P.No.2076/2009
3. The petitioner has not approached the Trial Court seeking
for early disposal of the suit. Without exhausting such :3,
the petitioner is before this Court ‘seeking writ of _
the facts and cixcumsmnc-cs of the case, it is a fit -. .V’
petitioner to appmath the Trial Court fa:
the caseexfiainixgthe t’
4. In mew’ of £11: above, the off with
E55113′ to the ta? seek for
eariydiaposalof, p /_
eeee -§1eA ” e Iudqe
bnv*