Karnataka High Court
P Satyanarayana vs C H Jayathertha on 22 September, 2008
124 ms HIGH CGURT or KARNATAKA AT BANGALORE
mrm THIS "me 22"" on or sevrenaea %
BEFORE
"me annexe MRJUSTICE JA!3V;iD'R#g§!;M;«' V:_"
ca. 3.9.. uo.1734Izoae; % %
BETWEEN: % A
PSATYANARAYANA -
men aaour ss YEKES;
war messes»: NILAYA1 k
man No.57a,.49 _
sfiwaxumamswmxr LA 'UT. 1: ataxia
(By Sm. :5H%u3Ha )
«c +:JAY'A1¥:§HmA
% kkks;*oJ.t.+m5'z»s%kRcaamacsam,
% Mmwmausimmsnm
mar am emu calm, opmsrrs 1.1.:
CQLLEGE; mmvms
DAVAHAGERE
RESPONDENT
%§s»; 1-sri :% :4 v arnsmm, Aw, )
can men ws.397 csu=.c av me Anvocme
% we we PE1’I’|’IONER merznc; mm’ “nus HON’BLE
CCIURK MAY 35 PLEASE!) TO SET ASIEJE YHE ORDER DTD.
1543.1». can-nus: |_su:|_1I.1_nn ltslllltln lid!-‘H
10.19% PASSED BY JMFC–E, QAVANAGERE mjj
<:..c.:us::s. 1321105 AND 551' ASIDE "me amen ora.2a._&.oa%
msseu av ADDL, 53., PO., (FTC-II) DAVANAGE3E, »I?§-"V;~
CRLA. N0.32fO6.
This Petition earning on for final !f’:’é aVt’ir3§,tA_vt:!fg’s-;
Court mad! that fclbwinq:
mamad aounml for ‘iéiilliixag Isa
argue the manner.
Sd/*9.
Judge