I
IN THE HIGH COURT OF KARNATEIKA. BANGMQREA’ ”
DATED THIS THE Igm DAY OF OCTOBER %% I
THE HDFBLE I.{R.JUsncEVjA,4s.I=};cIiIIAHIR%E%_% ‘ by
wnrrnmrrol n¢.esoo1a4If1o
5 3
P. GOPALRAJU,
AGED6-4YEARS, *
S/OLA’I’E KRISI-11UfiLN’.t’u-“‘£.I9g;;JU,=:._ g * ”
No.56(R-11)IIFLO_OR,’ I _
GUTTAIIALLI Ream, I
MALLE3WARAM,____”” I I ” ‘
I I I PEIIIIONER
(BY SR1 P. G0PAIgV_R.A.IU..[PAP?IuY.__lN« ~I>ERsom
CLU§ I?.Cifi..B3I1§Ai”ARECREA’I;iC§15TAS P I:rD.,
JADE<GARDEH,V '4
ZSADAIIALLI . I
DEVANAPALL' ITAIIIK.
é .1§dR.YO{}EA$H KUMAR AGARWAL.
LAW Assoc:IA’I’I«:s)
B._ALN°GALORE DISTRICT.
…RESP’ONDENT
PF/I’I’I’ION IS FILED UNDER ARTICLES 226
~.&7:32_’7″0F? THE CoNsTI’1U’I’IoN OF INDIA PRAYING TO SET
“”«ASDZ)E’f’QUASH TI-IE IMPUGHED ORDER DATED
‘I18i1Qf2CI}B IN 0.330.273/2006 PASSEI3 BY THE CIVIL
(JRDN) DEVANAHALLI VIDE ANNEXURE-A.
2
ms mmzmz came 01% mg %
rmmma M3 mass’, m cwm’ mm W ,
Party in perwn abaent. Tha Iaa:z;i*13e:i?. .’_A_c5at§g22″::i.$e £–:’i”‘Q1:’fVV
respamient is present.
Even an {ha last date absant. It
appears that the petitiager :ifsT”rxc;%’§; graseeuta
tha mtition. Esme fer defauit.
Sd/-.
Judge
2 1.