High Court Karnataka High Court

Sri Gopala Swamy vs Sri M N Mahadeva Swamy on 16 April, 2008

Karnataka High Court
Sri Gopala Swamy vs Sri M N Mahadeva Swamy on 16 April, 2008
Author: Huluvadi G.Ramesh


BEFORE:

1-an Bowman HR. can-rm:

ms’ mrrzrzon uo.k1%a5a_ae/mi’;:pmfM% A

BITUIIN
$31 661853 3lHMY

was mu? “:1 1*-gags, ~ 1
are mm nmansnm mnu _ ‘
iii? 5? fia.aa.r’:a,-~
NHNDAKMLLI vipnfisng

mm I-mnax, % « _ 3 A

muons wo.a %nmr mwrxounn

my an: [L3

MID:

C N nnnnunii.5ififi?
‘-mm ABOUT 72″”?nAns,
. W.Tl3’3i”ni.fi’f|4v.Aii§f\’T.
.’VEHMHE3H1*H38PI¥hL ROAD,
‘,SflRh$Ifi§fi1PUfiHM,
*fl?39RE<570 009

CHIC in: II CICOXEXZ

.'-I'

3. _1’er.wi.ss1s’:’Au1- cmmzssuxina

‘ mvnnnu nun n1u1n1nu
V IWQCTIIE IFVH &¢’I’IIH’QV’lU’

an 1»: x ct-munmsmmn

_–. –…–

HRUUR

3.-*0 um xtmhnaawnn?
no.1«i3, ST!-I cnos€. “mama,

<{\

IE-'1HPuJGH1 HOSPITRL ROAD,
IIYSORI STD 009 . . . RISPONDINTS

':I:

I3
.8
‘3
U
‘-3
0-!
‘-I
II:

Ii-I
‘Z
.0 CI
W
«-4 I
12
lb

1|-I
‘S!
“G
,5
52
E!
‘-3
‘D
ID

inltfi Hi Riififi TIENT “F2-2 _f1″x,* Emu? may alum. In
sum? ..eise.I2 …- ya-.sr;na.g:.-::%%1r1.::;;==«V..Ek;A men; we”

11-us’ i.–g.’V3-. V?,9n1VVrit;<–.VV¢ia' '.1V§¢iz Vrfafinxnzmnv Imuums

I gain anIVIVImVIc90¢LV'l

If-a an unuu.rg'_ "'""lVV¢V115.V".fid'""1.'!', _V""""'iV'VVnn cam:-3' '.-1.'-ma "'"'.n..
;I'a;_,n:§3:;: V V V V

:.'.V'VV.*i.~'1I.V('sVV:3_.V%'VVavVVV"gg,§m;;}§vV"VVuaox1ng pozmission to withdraw

V .Vthe'§iV§tit1on resuming liberty to take

o!:VVhoVVzn:: legal rcmndi/ea available to him in

$3'

\I1nrIJl\l

2. Potitiormr is psmittod to withdraw tn;

unit petition. Hence. ltho

diamiaaod an withdrawn reserving ”

an grayed for. I

mxfui’