Karnataka High Court
Mr Vittala Shetty vs Mr K S Ranganathan on 27 November, 2009
3. Acoomdim to the peuuoam, they ‘-/TY f
According in the
undu Sactinz: 420, 213, ml; 149 oi’
me. me ear the
pafifitnan ‘n, mu: 1:: the
‘ -v iIi» Section 138 of
decision af tms Court in
(3:-VI_5P.§u.:44§.39f$’5v5~;_£~&fl’.;’)6_1::a man: an: the mxmtar oonaphh 1;
_ Imam oftnat and ass mm; of me am
memalyahuoe ofprooeu and was to be