High Court Karnataka High Court

Sri G Narayanaswamy vs Nil on 9 December, 2009

Karnataka High Court
Sri G Narayanaswamy vs Nil on 9 December, 2009
Author: Ram Mohan Reddy
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 9TH DAY OF DECEMBER 2909
BEFORE  O

TI-IE HON'BLE MR. JUSTICE RAM   

MISC.CVL. N0. 221._'?4»,QF 260%}  I
PROB. C.P.N0. 6«IoEj2'oo9I  _ - "

BETWEEN

GNARAYANASWAMY  

S/O. LATE VENKATAII/mN1YAPPAE.. j "

AGE 54 YEARS  I   '
R/ATNO.9,PVROAD . ~ :   
RANASINGH PET. B'LORE.-}f53.'--.«   PETITIONER

{BY SR1.  i,OI<I~;§°;~I5a,"2=§.Mijv}"

NIL.  " _   "  4  RESPONDENT

 "TI~£Is  CVL. FILED UNDER SECTION 151 OF

. jVc:P_O  TO DIRECT THE OFFICE TO RETURN THE

 ~.DOOvcU1»I'3+;v1\1I'*§:3'ERODUCED IN PROB.C.P.6/O9.

 DAY' COURT MADE THE FOLLOWING :

 MISCCVL. COMING ON FOR ORDERS, THIS

0%.



ORDER

This application is unnecessary in the 1i.gh.fj~ef-V.the

order dt. 14.8.2009. The application is;

rejected. ‘

In