Karnataka High Court
K Jayashankaramurthy vs Sri V Sreesh on 30 July, 2009
V~,::~:~;f.'s.{. " maccusm
K x ' A' egntsgzgpt yetifion.
..__' G(}7i5ibA, J., made the fol§c}w:E11g:«
nu ma BEGH CQURT 0;: §{ARD§$,'E'A%L%£fl&'?'« " 'V
DATED THIS "mg 30%: 3A§'.VQ::.5,§LV1L%'2:i0:é+
PRE3:«:;§;%.T A V _A A'
THE; I~iGN'BLE $253.. \;Us':'%1."E':'E;€t E': A;§7;.§ §§§A§f§*f%1i1';évATsALA
.
”” H 1 {C:mL)
BEfTWE§ P%; _ ‘A ‘ I
K.Jayashén.ké1amufil’%§%’.– * COMPLAINANT
(By El 8i3L];6f},Vt’1″i,’ ‘ Iidxaj
‘E’h7j¢$_ 3~Misc.W is fied under praying for ravivgi Gf iiim
Mis::.W coming 03:1 for ordfizrs, this day, GC}P,z%LA
. “i;m;v?f n T
it»?
3. F<"t€:ga1'6.i13g the deiay, at Paragragh N<3.'?'*0i"= "' 'V
the dekay caused in compiying with t£:§:
mentinnad.
4. We have perused the; samcgn—~ ‘
S. Acceptiag the kfghdeffid by the
accused regarding = r€Q;:€1p1§ance with the
order, we-, drop the campiainant to
chaflengc of e3§.u:ibi*’.§ :e2neni issued to him by
izlitiating
361/ ‘-2
Iudgé
S5/’2:
Iudcfé