High Court Karnataka High Court

G Edwin Jayaraj Dme vs G V Kumar on 5 February, 2010

Karnataka High Court
G Edwin Jayaraj Dme vs G V Kumar on 5 February, 2010
Author: Dr.K.Bhakthavatsala
  .....u.u vr mxNArAKA o-new count or KARNATAKA HIGH comer or KARNATAKA. HIGH com:

R? Tim HIGH CQJRT OF KARHATAKA AT BAN

mats ms Tim am my 022* FEERUAR¥.2§¥i'_E§  % 

BEFGIRE

'rm HGBPELE DR.JUSTICE  

Sri G.Edwin Jayaraj, 5 .
Agaiaboutéi-yesara =
S/o.1ateC:]G1m;das >
R[a!.Ne.31€3f21 ‘
wk cm. Wflarmfiafdefi

(By
Sri:A.S.Shjna.r§ Keumléxgfag and
Sri z;K,v’u:ay %3?a;z:,%gsm,)

_____

Agad ‘aféhexxt yaara

I _ R;at”ii%_~g.31’1’f’42

1&3 €ff~:efa$37§Wi1aon Garden

k Bamgabmsée 027%

f’$?[Aa§.hw CgG1.zr%

em am by

S{a;G.§’,Kui
Ag& about 35 yam

or KARNATAKA Hréa cou

mew

= 095.

A4 >’ smm Adv. rm Sri nmajmmm as
._ M:R,S.AmocnZtes, Advs. for Rwl

my gar AAKNAIAKII HIGH COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT

g finduvadi
Tm$

shsmmnasascz

3.T.Up<mdsa _

5.SriSatiah
5% sdmj x

7. 3:-ipazuatyan ‘

8.;Sz~iVea11ws1’1__
9*

Dtoajam — I
Cht’ht;ia;.~r;, Aged jabou _years

Rjaf ¥€o.L-#3.. ‘:Z3’VCt;st£t

mam;

Si ziziaias {f;13\’33’21das

I ._ abom 5}. years

at: H¢::;5–fi’,T MIG

EH3 5* Bbck

Kor

.. SEE SFONDEHTS

Haflee to R-19 as 11 ‘3 held sumciant
R~3 to 9 are dekwj

.,..-…. ruun uuuxl ur KARNATAKA me» count or KARNATAKAW 1-new count or KARNATAKA I-HG}-I c5:

22?’ af the Comfitution at India with a praym jtze. figmah
the ardmr dated 13% August 2009 maxed by_.1.:ha. : .a,a
Eiistrict Judge {Sr.Dx1.) anti C-JM, at _€~’.a. ‘ ‘V
I.A.Nc.21 in O.S.H¢.158/1997 at Annaem-EH.”

tlfi day; the Court maria the &]k.”$¥i1.ii; gfi~”?

This Petiwn coming can 2%:

The 5.3; 1992 an the
me of the cm ,3-..v1ge is befcre
m m–a am am

13.s.2mT undw Ordar 23
Russ 3. af allow me application
(I&.Ho mi

% Mam Emmeci Senior Elioumei

V submim that tlm
i_ fl £3? and apart fimn that plaizrztifi’ am in
ma mm:-e, the puma an mt mm to
_ the suit. Thmfom, an appimmhn flfiéfiejflm

AT ta be am mfim mm 23 Rule 2 cm mmkim
pmmksfin to withdraw its: suit with fibméty ta fils 3.

. on

fiweshauin Buttm méialcourt, bypaasixg the
order, has rejecmd the appxscmton {IA.Ra.JDG}._..__ ‘V-.

S. lam:-rand Senior Coumel K ” 2

that though a prayer in mfiide :’ i::1:V
withclrawai cum mi: with :5 % %

peti&1orm:r–p1ah1t’fl’ inotfwant to
fie any ms; unit. mm»~ rm suit
may be one.

4» V. first rmptandmn
subrmtfi for thee petitionm-
pIa.n:1_ ‘ fifi ‘

bf submission mds by the Imrfi

me petifianma the Writ petiticm £3

mm far withdraws} cf the suit fled by

the trial C0111’: to

-.. ………_A._.A…r nnmvntnvm me!-I COUR”! or KARNATAKA men COUR3′ or KARNATAKA HIGH COURT or KARNATAKA HEGQWCOU

Sd/~
JUDGE

3&5 g