(By Sri: ESHAN JAVEED FOR
~ Sri ZVZAHANTESH SHOSMATH, ADVQCATE)
-1-
IN THE HIGH CC>UR'§' 022* KARNATAKA AT BAT:e%3f"%
BEFoR§ '
'THE HOWBLE MR,JU§§*I*1cE%::3,"1'1'1*1%<::N'i%:~:%oL 'f2{)_Q_7-{LB--RES)
r31§:rwE£<3N,: 'vj:
1 *
S/Ci~I;A'1'E7'fVC:~1I"EfiE)AIAHW
AGE . %
.
}i}?1i§_3U,R P03′; ,
KUNIGAL ‘FALUK,
V *:*I;z»:£Kuv1:z’V1;:;3%r:xz1cr.
s~%V’4.3:>a:>;<E:GowDA
' %V's&;'0 V'w§'aJRAPPA
AGE:f<;5 YEARS,
v._v$EiE'I'1'I'GE3HALLI
~. BEGUR POST
"v—-K¥jNl'GA{. TALUK
'1'UMKUi"€ DiS'I'RIC'"£'. PEfI'ITIONERS
-5-
making representations. No progress. has been made in
the matter and hence the preseilt
4. in View of eef;1:ei’1.i.iene.»’,.’efA’ v».;§t1<§
eeunsei for the pefitiene1*e.:VV.e.nd befere
{he Court, I €1€3(3}j§~.,,<it eperopfiate the issue
invelving pueiie oifexgeee 'A};.iev..eppmpfiate1y dealt
wim. having failed to
reeeiveieiluei would net only
'petitioners but also affects
the involved. It would be therefore
Jeeeesesny if appropriate proceedings are
order to (i(it€I'II1iI1€ the truth of the
._ by the petitioners or with regard to
Rembveezfiement of funds as aileged.
For the aforesaid reasons, respondent N03? is
'fiiereby directed to consider the glee ef the petitioners
and to irlitiate appropriate aefion with regard to
6??"