Karnataka High Court
Ramesha vs State Of Karnataka on 24 January, 2011
“‘3
Tr»-:11s PI%)’F1’E’ION COMING ore ms ()f2I)£%1¥{S’=’f”f»iiS–_
DAY. ‘mi+; coma” MAI)E1’I’P~I§3 i«’LI,0w1NG: ” L” T”
OREDER
Heard both sides. Lezlrzled .C:r}». .I§’€t:iti'<m¢ is
dismissed as wi'é.hdr21w*11' H _ _ _ _
~, Eiizfizsfi
Dvr: