High Court Karnataka High Court

Sri Venkategowda vs Sri K Krishnappa on 3 February, 2009

Karnataka High Court
Sri Venkategowda vs Sri K Krishnappa on 3 February, 2009
Author: Dr.K.Bhakthavatsala
0 COUR? OF KARNATAKA HIGH COUuR'3'§)F KARNATAKA HIGH COUR1 OF KARNATAKA  COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COU

9: THE PEGH scum' GE' KzzmA*z'A1<a, aammaagifig

mmn THIS Tim 3% my me'  '  %

BEEGRE

firm Hozmm as.  ]'

WRIT PETIFIQN £0. 3;; 133 :5?    O

 i

1.

sm.vEHKA’maQw9$_;af;
ACEEAQYELARE
5.10 mm mass h *

2.

WAGE: :.~2’¥j£:am–‘;’- ‘

3. an,-1?1*.1.k it 3F::m’7′;
arm 29 % ‘-

wvwmrfimww

4. sRI.m.tm;:

..£§f}E: 1&’:”EAm _
OO1m¢m<; my mam gamma

O 1' _F@s5I"E~IER 1:22-Imrmwaa

._ s ;é;j'iii~ rgamfiewuazm

' H[II\i_'I)1"'af'.'£,I.a£1{'2E, AYERALLE
"n , VAEIIHA Imam
Eyarzam "I'fiI.I.TK

HIETRIGT Pmrmanmms

O ._V§B':"éSRI.'a'$E§e'AI'I&THA mmam 3;, mvmam

i&KD:'

8RI.K.KRI8I"iNAPP§§.
.&GE: 6 I Yfififi

tbs: wrmen atatcmmt. But the triai smart En

the applistafian.

3. Learned assume} ‘

aularmim that thaugh the flrdgr },

22.3.03, aftar the e-meme fiafia mam was
‘ and at filed the
warm smemen: pexénd and

._ ‘ffisr spwifici wibrmrm af
ta 4- £1115 agai aixzut 23,
1g.,;fAf 1§. mspmamty, it wazuid meet the

‘ £9 conéom tlw deiay in filing tha wrilitan

smte{1s.*1..€ait Tam cf mam.

V’ afthe aimxreg the pat:-:’1:_im:*1 Tm alkswarl and

kgmuma ardm’ dam 22.3.2033 Ea guaahaa.

appfication {IA..3j fi1$ by the petifinnm-5

.u\:-1’1 |\fl\l\lVI-ll!-Il\J-I !’1l\.1I’l MLJUKI U!” RHKNHIHKR HIUH t..Ul.fR”F OF

urzdaw Sectizari 151 cm 12» amwaa anal me delay m gm’

1~’I3\|’\I’!\l VJ’ I\f1l\l”l’IIPlI’\IW