Karnataka High Court
Sri M Harshavardhana vs Smt R Shoba on 19 January, 2011
3
3. Having thus heard petitiorxefs Counsel
and after going through the impugned oréer pas:;’§eb’ve..reasons, the petition is rejected.
3&5″
Eefiga
” A — ‘L’v”r:. “;
High Court Karnataka High Court
3
3. Having thus heard petitiorxefs Counsel
and after going through the impugned oréer pas:;’§eb’ve..reasons, the petition is rejected.
3&5″
Eefiga
” A — ‘L’v”r:. “;