High Court Karnataka High Court

Sri K Venkataramana Setty vs Sri Vasudeva Samant on 28 July, 2008

Karnataka High Court
Sri K Venkataramana Setty vs Sri Vasudeva Samant on 28 July, 2008
Author: K.Ramanna


This C’.ri:mi11ai Appeal coming on far hearing
the Court delivered the following: « v 5 .

JUDGEMENT}

None represents on behalf ‘inf 1
Appeal is filed in the year It.V”appe:a:rs {he
appeliant is not interested ._t1:1e Vjf:?2I1Cf’.’,

appeal is dismissed for nori-V;f_i1*0S:3e:}i:§ioI.1T;’–

Lr