High Court Karnataka High Court

K P Chandrashekhar vs The Assistant Registrar And … on 12 January, 2009

Karnataka High Court
K P Chandrashekhar vs The Assistant Registrar And … on 12 January, 2009
Author: N.K.Patil

Wmmm HWH fl
(I

Petitian. Hence, interference by this
not called for nor the §atitiner_—-$5″” ‘i;<.:si:*'»..–_ ~

entitled to see]: such a xreliqt,

5. Therefore, the
is diapaaed ‘of.

reserved to the 3:’at#fiii§és’§ his
grievance before if he

is so advisad«-331-need :::s,1§.’.:i.saé”v.”_j_~~.VVV”
Ordn neck.’ ; .’

Leafiznéd ,.~Pleader ia pexrnitteti
ta file tiiis. Ac_fV’~~-Iipgearmme on behalf at
‘f5,:aa:f_j endazit’ ‘mXthin ma weeks .

Sd/-

Judge

“‘f.””‘V’\nvwI mm m-ammnwwmwm wmww mwmm we” wmwmmmwi. MEWW mmm” fig mmfigmm Hfififi zzmm’ Q?”

‘K311?/3.5.O1.2(}09. 5

__-. .. ….. ‘u. –

.9;.mw».m 2 firms: ».