IN THE HEGH COURT OF KARNATAKA AT
DATED THIS THE 6″‘ DAY;GF…1AN5JAéY’c§Z0iVC»4.’.f.~ V
§,.E;EQREé”*._””-
THE HOf\i’BLE;_.{V1R.JL,lS-Tt.CvE RAVI M”AL1.M,ofTH
WRIT REVTIT1os\1Vee:H\To..1%572V2{e O*Fv.’2{¥O?V'(GM–CPC)
8ETwEEL{;* ‘ ‘
S/0 C’Vhanriei3§0Wdai.4 E
Agedviabc-u’t 70’\,i{‘e.a’rts.f ‘
R/o. Kabbaii V;’l.5ag.e,_
Channar’ayuat;)atria_ Ta.iuK,'”..”‘
Hasfsan Distri_ct’~w~. 573- 201. _..PETITIONER
Sr: K.R_,TGVowd’a’ {f:;3;;._Kabb.a.I:{V’Rang.egowda
C1TR,Gopai””S’\AVramy 8: Associates, Advocates)
S/0″ Narasappa
Aged”aVbtout 40 years,
” “R;’aa4_t No.308, 3″‘ Main,
Vyaifkaval HOUSIFIQ Society,
‘Rorubara Hana,
1 Bangalore – 560 086. …REsRoNDENT
(By Sri N.S.Hanumanthappa, Advocate)
MAM