2 ‘_ MLf.’1ii1gcge Post,
IN THE HEGH; comm 014′ KARNATAKA AT’ BANGALQRE
BATED THIS THE 14TH my (3? AUGUST
BEFORE V’
THE }~£ON’BLE MR..JUsT:<;E:.».s:3BH_Aé§:"§;;;ai:&~:
cnmmmn PETITIOr':30.?'€§?)2}3;Q,€'§ %«
BETWEEN: ' " .
K.K.Ja11a1dh3.11a,
SIG K.I{.KushaLappa,
Agcé. 48 years, V ~
R,’ at. Kattemadu Village, ‘ Vé
MadikeriTa}u1<, V H , 'V = ._
Kodagu 3 PETi'§'IC3NER
{By M] _e§Ls:3§.)c%at£*;'3,
ABEE:
Smt.Hé:mavathy’,V»V*’VV._» ”
Wm K.I4:J&nax\ihaLt1e., _
Clio Smt. M.$M.Gafig€§m3:, _ ‘
Aged 42 years, = I
Ciumgmanakoili-.Vma’gz:, ‘
V “£{12Sh.a1iaSgar,¢SomWa;pet ‘£”a1u;k;,
A Ej§0dag11_I}.ist._ 2 .. RESP()N1i)EN’I’
i-~i>~)z-#35:-Jr
Pefitian is filed under Section 482 Cr.i3¢C.
prayi11gAt0 set aside Gfdfil’ dated 2611,67 gasseé by the: Pidfil.
t;3.gJ.(JR»._E}N.) 55 aMFc., Madikeri, in cR.M.c:.No.259/04 and
V. confgrmcfi by thfi: ardar éated 5.12.97 passed by ‘Elm apgmflate
‘ ,AC£1u_;Ar3:[Dist. -3; S..}., Kodagu at Macitikeri in C§r1.R.P.No.29[ 209?.
This Petition coming on for admissisn this day. the Court
made the follgywing:
3. Cfionsidering the evidence availabie on I”€COI’d. a1_1__<:E also
considcfing the cencuxrent finfiing by tha courts
considaring tlfm capacity of the petitioner, I find 'figff
case for interference.
Accordingly. this pefition fails is
%%A 9a/wV@
a % “fJUDGE
KNM/~