Karnataka High Court
M/S S N Finance Limited vs Sri A S Pattabiraman S/O A. … on 22 August, 2008
-1- EN THE HIGH COURT 0? KARNATAKA A: aéwéafigfigf '. DRTED THIS TEE 2?" §A3mGF"ASGU3?¥23G8 ' EEEoRa g " . THE HON'BLE MR.Ja$T:c£ N fi:9éT:; W wax? PETITIQN No;§8:éréeQ8<GM¥CPC; BETWEEN NO.l80, 9THjCROS$,"jQA ,, a_» RAGHAvaNmRA ORDER
*- in this writ petition, the petitioner ha$
R”wI$Qfight an appzopriata direction to the learned
« City Civil Judge at Bangalore in
-5-
4. Writ petition sreede rdie§eeedXVefi
reserving liberty to the fi@titiener*re’efibfiit
its representation to tee Prihcipeiffiietrictvi
and Seseione Judge, Be§geieFe_»MHi:§fl;such a
representation is eedeé rfie*iee£fled Principal
District and_ Seseieeei egegei é%f directed to
receive ‘ir Seed \5ofieiéeré§””the same in
accgrdanée C#§$fiK’;é¥[.iifAilw the contentions
raieefi in flee writ getition are left open.
Sd/_
eeeee Judge