High Court Karnataka High Court

Shri N Lakshman Rao S/O Shri N … vs Shri Ashok Kumar G on 20 March, 2008

Karnataka High Court
Shri N Lakshman Rao S/O Shri N … vs Shri Ashok Kumar G on 20 March, 2008
Author: K.Ramanna

m’T’E:1;7wms GI? IHEEEFRCH, §:::ua* k _

BEFCERE

*m:r::. Hr;)m3LE MR. JUHHGE : V

Q12-flE_,%’=Lld£_%:i__§;0U§3 FIRST :3?

BE m____EE« I:

m-uo–nu-um

SR1 N E.43L’EiiI§3Ir£ItrIf3lbI RAG,

3:0 ry.*<:i5 3 '
AGEI3158~"x'EA.RS; % ' * %

mm A "N *mI~II::ar;*:.-1%,, r%%<::;1 T Ak

HI-IT..1"':.?.-!l..I~I.1':'l-$L1.i'.i*e..T7t2 '§!"A..£vA.'R, % —
I3 vi~'«t.aa1w.:=mI+I.;ti»i*;2;:4:I-?<i:?{3Ea*P;' "

BflBi'fefi.i'A$-iR.E — 56:11: r::~=:a3, %

.9: s1m1=J'ar*t-2.-i;L.,a;1:.~!,, %

at C'; A 'wJ.:fiT;.'-.i3;."I'I<.'+.'I';*?1;…'Ei§'.ai'avIZ§é', %%

REPRE ammmm km*kk.f}i%ka HcjLma:R

'VR!VET' ram. 1:1-sa,k'2;m c.m::1-5-gs,

I~La.L.m s."i°.a.c:+E,y,%k

53-¢r'*%% rm. m .1 TM!

{av s3R1.§= ma n, smv. ,3

.fig.IT'.r; '~.

‘ .41″=-“…”£:~”.*..11*L.’L~_«’.fi;E_~i§’=ni.;?Zi’; KLIMAR :3,

A V” . _IyemJ«:::H, wmmws NAME

‘-1.1-..–sh-‘4 *m.ri:I-r’°n’_*r’!rrIrn’ ‘agrra .*’vu:.” a-nan nnrxn ,
J.’I’o.J.l fl..fL’l’*s..|”I”¥I.’G: 1l.’l”u..Juv-MJ, hJ”””‘ ‘l…:I’U-.h’J

V mar: GVBKWDS-El. GflN}3HII’INC:*rAR,

C3. NE-‘EI-‘ .Ij~If)IF§§7E EU*ILl7″Z)”I§i$(“3-
CC)~’:}PE-RHTP’a|’E- S’fZ}(3IE’TY IJTD. _.,
NGEF FAC’l’CZ|E’Y,

‘M’ TIE’! ‘I31! ‘_ ‘
.11 ~ w u.:.:’%J?PAH.#;Fu%LL1,

.n.«cm.1::a 45 mans, BANGALIDRE.

ma :::.=t:;»1».4mn$.s1=:::NE12, ‘
EM~H’f$fiL.cjhRE DEVELCJPMEIIT mmofim,
ama. r:a*;’w;.=,e~=~..’ :e:,mJr.1:~.;~:’..*a P;’*..E%E;b A

‘WE&”T,Hfia.1m3w”+;T.-GEE – 56:3 (320. ,.’;RE..4VSI5O!i33ENTS

Mimlzmumua =Fi1*:3t…Vi1pp€&ai’–is_ filed undaar order
+3 Hm suzry :::psr;: a:’dm’* i¢%at¢c1&k1o.9.2007 pasaeaci
21:13 1m=’??G; Addl. City oi-4&1
Judge, the application filed
mltiie.-r %»r;”§k.-‘ant’ E’: ii.<Z"s_n:':-i' t:a_iiiip1ead saaifity i:ii".u.'i Bfifi.

'Thins VV'fiq:n'}:ia:-:u.=1Vl urflera this day, the Court

.1..1:…mA " . .

I¢fl9Ifl’¢I.J.’W’ ‘I-lull: ‘|..|rl.aI.

% 11!..¢L..ll…_E_I|_T

I*{«e=aa:L~:;?£ ‘1;?ii:¢A1e’:ar1m~r;i cmsaunwi for the. appellant on the

H ” fcsw.” inn.

:1.

___jg__’1:.I;tHe£§&l1t parruitterfi. to convert the appeal into writ

In,

A .’,_-,…,:n…._.1__ .n.1…. ;,.;.,……_.1 Lu ¢.:l.’..-…………:I Am’
ntxcncnruulggtgf, Lllc: -|:fi.PPElI1.I. J31 umlxmucu r…u..|.

I-..__I