High Court Karnataka High Court

Munipapaiah vs Smt Laxmamma on 9 July, 2009

Karnataka High Court
Munipapaiah vs Smt Laxmamma on 9 July, 2009
Author: Subhash B.Adi


gwmw wt” Mmwnwmn nu.-am Mmum Awtr§Ae£nKNAan.%m Mmm Léuum Mr a§MKNMw%!.=:s:;:a, gwmgm gaunt OE ggggmargxg mag ggugy Q5 KARNA1-AKA WGH Caym-

IH ‘I?*IE- HIGH awn? OF KARHATAIQ AT BAHGALCJRE

mtmn ms Tim gm my OF JULY _

EEEBEJ

‘mm I~IOH’BLE hm. &”

SON OF KENJALAPEFIM
AGE:MAJGR,
RESIDEHTCJFJ _ L

Bamamgs 013. – % mrmonan

[By am

w/cmsm mmmgzmawa
g.g1r;:mJGR %

V ., ….. H V 5

L Am mam AT 30, 1’7,
_ _ Q-ROSS, JPgIAI’IfiLLI,
% B.&¥IC?ail-Cm?;L~ 560 013.

RE SPGHDEHTS

$**’£:*

“‘TI’HS CRHVEIKAL PETITION IS FILED UNDER
‘,_ ‘$-E_ (3’I’IOH’ 4% OF’ TI-IZE CREAL F’E1§’AL Cfllliifi
‘I’Hfi’I’ THIS HQWBLE cwm MAY BE
‘PLERSED T9 SET ASIDE TEE ORDER PASSED IN PCR

NO. 7’9/00 DATED ‘%.10.2®8 PASSED BY TI-E
LEARKEE ‘3”?! ACCRL; EAKGALQRE AND BM,

Q
9
Q
U
3
3
E
§

THIS CRIMRWAL P3111108 COMING 021 FOR
ORDER THIS DAY. TI-E COURT MADE THE
G:-

tn mm the Crhninal P¢m§z;&.:t¢

dsmaaml with ma knal-‘ Petition
snm C1-inzinal Sdfi
Judge

H fiflifimffl 53$ §€&RNA”l’fi§€& Hfifii-i (‘ZOUR’f OF KARNATAKfl HIGH COURT 0!” KARNAKAKA HIGH €03.33’? 9?

Ky

§w
¢
2
E
saw
9

Q
§
Q

9””:

“her

Learned Coumal for th ;

Petition. Mm mm; rah