High Court Karnataka High Court

Sri Ravi Kumar K L vs Smt T H Shashikala on 21 August, 2008

Karnataka High Court
Sri Ravi Kumar K L vs Smt T H Shashikala on 21 August, 2008
Author: N.K.Patil
- 1 _

IN THE HIGH COURT 0? KARNATAKA E? §$NGfiLORE *V 

DATED THIS THE 21" say aE_§§éu$@"2é@a_=z 

BEFQRE '
THE HON'BLE MR.Jfi$f:cE N}Kg§A§:§
wax? FETITEONHNQ.i1i?5;2UQ8fGM~CPC}

BETWEEN

................a.._..«

1.

RAVIaKfiM$B K L:”7~a”
$f0*DRgL:fiGfiIA$’ _
§GED.A5Qu$”36»yEAKs.

2 ‘VEERE8%’KVB ‘Q¢M ;
3/0 BR;L§NGAIAfi”

*A33D AEQUT 34 YEARS

a”BQ§H éégfkfin NO.l439
;’4TH«cRgss;nJa1ws CQLONY
HASH0KA NA§AR#

MANGYA c:§.?

2. _*’.¢ ?ETITIONERS

‘*f”{By SR: M s RAJENSRAPRASAD a ASSTS., ADvs.,)

ANfiM;

—..,..v…….

EMT T H SH%SHIKRLfi
W/O M N SAMP&THKUMERAN

reasonable. I de not figd any” é;r5;T or ‘

illegality” as such commi€teé”u$y zfihé Cdfi§E?

below and interferencéz by Hthjs C¢Q£tW~isA

uncalled for.

V0

R Hence, w:2t §etitifih1:fiiéd by the

petitioners ia3diamis$ed_asydavdid of merits.

Sd/-.

Judge

bw-<.._