High Court Karnataka High Court

Ramkrishna vs M S Lolaksha on 20 August, 2008

Karnataka High Court
Ramkrishna vs M S Lolaksha on 20 August, 2008
Author: K.Sreedhar Rao Gowda

Dispute Rodrcssal Forum, Bijapur vidc Axmcxure ‘C’
order dated 24.10.2007 in Appeal M02122/2007
the State Consumer Disputes Redmssal Commis§i¢n<:r,.__ ''
Bailgfilsorc, Vida Annexuxe 'E'. " "
This W.P. coming on for ;.–3ay,.:;.
S'Rl'JEDHARRAO.J,madethcfo11owingé: j;

S_3….F.l_..!?_.§..,E§

In View of the ruhng' of i1i"'siI£fi'i'VPef11:ion

No.14168/2006, dispose-¢;1%%~%« of' .12.3.2ooS, the

pefitioncr has to exhaust 'U/ s. 2103)

of the Consumer is effective

a1ternanvcrein'edg+%. the; Writ Petition is not
maintain' able. The is dismissed.

%%%%% Ifidge

sd/3
I,_1:…é§§