Karnataka High Court
Smt Vijayalaxmi vs Sri Veeresh on 14 July, 2008
IN THE HIGH ceugr QF KARNATAKA AT BAEGALORE DATED THIS THE 1413 DAY 0? JULY zees BEFGEE . THE HDfi'BL£ MR. JUSTICE R.B.fiA1K u =ff w
up No 23 OF 399? ‘: ‘ x
BETWEEN __W»
suI.v1JAYaLAxgI,
D/O G.H£MABEDDY,
(PGLICE CGNSTABLE},
AGE: MAJOR =, 3
R/AT BANASHANKARI EXTEESIOH, a
vznyggaeag ,. .~~
DAVANAGERE. V =
L'[gj ?£I:T:9flER(s>
SR1.VEERESH
,ssga CgEgGEANDR&SHEXARy
*.AGE; flAJQE* “_
*3/0 gaL£§AaALL:,
fiEAE’§G¥E?AZN VIE? 3CHG0l,
GH§EMAGALEEg_ .==
A ” RES?fiND§fiT§3}
“*i’ k&:v:1~9etit:en fiieé §!S.24 cf cps, praying
–that:féf the reasons stated therein this fiafi7h}8
Cbuft may be pieaseé ta: transfer §.C.Na_14!2fiQ5 an
A “€he file sf Civil Judge (Sr.§iVn.} & CJM at
L;_ Egg” fl’%