High Court Karnataka High Court

Sri Raghu S vs Sri N C Sudhir on 11 June, 2008

Karnataka High Court
Sri Raghu S vs Sri N C Sudhir on 11 June, 2008
Author: K.Sreedhar Rao Swamy


BETWEEN:

1

m—..–.–.

-1-

1% THE HIQH COURT or Kaauamaxa AT aAxaA;Q§£

BATES mnxs $33 11″ nay or JUN, éoégf *g @

PRESENT =

mm HOIPBLE MR. Jusmcar K.saEEr;*aAfijj~Rm{

was HON’ELE mm. JU$TICE L_$z3AxA§AaswAm§ fiTj

CRIMINAL»CCC m§,4i29oa_£;f A

am: RAGHU s m a_ ;u «__
AGEE 49 YEARS;_14,<$EE,GFFICEES canny?
Egaavmsa&RAmaaA3,_ag§aA$aRE.79

.MW fw ;}' ;;iCcéMLAxmANm

.3»—-.

$ai,m’mV$fih§:a’P »

AfiED.AEfiHT”fi2_EKARS, HGN SECRETARY
ma _’ 4 – Jazism, BEEAVAN mm

-.BAN$&$QRE°52′

i$RI”g A mgfiéyyg Afiflfl ABOUT 4a YEARS

-,_ _3mw»pRg$IBgmm RA, 4 JASMA EHAVAN Rfififl

$R$ ¢~3AxRAJ
&GEfi*AfiOUT 5e YEARS

hHQN ERESIDENT, Kfifi CLUE ROAE

% JASM& EEAVAN Rfikb

” “a. fiaxaamoam 52

. ACCU8EB

..2,.

mm cmhcsc FILEI) EY THE ccmmxmmm, 1::/s.

3.1 mm 3.2 cm mm. comazmam cm’ £;C}”URtf.’S Arm,-‘–..1971,

Emyxma was mmxsn mm mcusmn m ‘.1’!-IE: xnra-.;Rm;s’a{ ow
msmxcm Am aguxtxat.

THIS cfixhccg comm on FOR omfixéf’ “m_%s;g~;v.

$R,EEi)K% RAG 1:32. , MADE THE F’3LI:QWING.f..,_fV”~

am: am ‘

The Petitianer has ‘a:=…-;.ied. ‘;5:;$r«

withdrawal of this pet:;.t5;a;§?i*~..

The patitimnvig witfiéréivkn,