High Court Karnataka High Court

H K Venkatesh Pai vs Gopala Pai on 26 March, 2009

Karnataka High Court
H K Venkatesh Pai vs Gopala Pai on 26 March, 2009
Author: B.S.Patil


3. Therefore, there is no need to interfere in

exercise of writ jurisdicfnn. Hence, the Whit ~ V.

disnissfl.