Karnataka High Court
Nandavarik Sabha (Regd.) vs P V Ravindranath on 27 November, 2009
-5-
Any 0bs€;’vat.icms made by this Court are lT1E:1d€ only for
ills? pz.£rp()s€ of 111939 2.-1ppez=11s and 0;-u:1m)1 be t’1’ez-ueci as___21n
opinion expressed on merit. The ‘l”1*iaE Court to decficle t,I1.€’»r:.f’£x$é”–_
independently on the basis of evidence amd 1′:1z:11e_rié-11 Iii’;-Jfc–d
beiow it. ._
‘-1-
S°c;;1/’5
%;JUDQEi
*AP/ W