IN THE HIGH COURT 0}?' KARNATAKA AT BANG.AL.ORE
DATED TIMES THE 12"' BAY OF JANUARY 20'} 1
PRESENT
ma HOWBL-E MR. JUSTICE) V. G. SABH:s*-"xi---£iTif..__'__" "
AND
THE :~10m3L1:.; MR.J'US'IT{ffE
MESCZELIANEOUS WRF1' Nil $3325 03 2019 V V'
WRET APPEAL NO. 14.90. 2010
BEIWVEEN :
1.
1.
T 1_ .AG”iE3D ABOVE” 47 YEARS.
STATE OF KARNATAKA; ‘V V
BY THE SPECIAL DE’PU.’tfY –
CoMM’is.s1:j’M:1$i;’ ‘ :
BAz\:c;AL0RE”i:.gI$f:;1:c3ir,
BANGA;;oR,Et-‘$69,909. _ .
THE 31350 1A1_; ~ 4.
C0M:v:IsSION}:,R~,.. – _
BANGALORE I3-IS’1*’R1C’I’,
.. .%§ANGAL0I<~E:. A-« 560 009.
V" … APPELLANTS
ADV. ,3
(1. K; ';.€\/LANJ UN.A'I'I~1,
2. G.E§. SPIIVAKUMAR,
AGED ABOUT 40 YEARS,
BOTH ARE SONS OF mg: LATE
SRI I-LG. KjRIS}~{N’APPA.
RESIDENCE AT 2548, 7% MAIN,
RRC. LA¥OU’i’, _
VIJAYANAOAR, :
BANGALORE — 560 040.
MISC. W. NO. 10325/’i_0«—-.{s FELRO U/;=;_151v4..OF.VTHE–. *
CODE OF CIVIL PROCEDURE ::~9{r8 PRAY-11_\EC»OT’:O DDISPENSE
WITH THE PRODUCTION OF cOR.;1a3_OF TR1:ANN%EXUREs
A To K AND M AS ALsO.Q;«” ‘1Ti+fE”J.E1RI’FX_'”II\IG A}4″E’§’DAVIT OF
THE S’l’A’}T’E3MENT OF OB_JEC’I.’_IO;§€S “r«TRE wp. NO. 13426
OF 2008 (1«:LR~REs). R ‘ . ‘ =
THIS gméisCv.W’1i.”~OOTMINO ON FOR
PREL1M’£NARi€ir,Hfi2$;R1RO.f*;:fH1s'”_”‘:3A%;*, SASHA}-KIT 4., mag
THE FOLLOW3NG:w.. – .
cv:O:;fi’-sél’…”~*Rppea1*i11g for the appellants
that ii'<é~is..«nOt. relying upon the documents,
'cOpiRs"af are not produced in this appeal and has
fOi:R:'i.d:fSp€nsati0n Of the same. in View Of the
'r__submi-sxsi;.On, MiSC.W.1O325/10 for dispensation is
53.
ailowed, subject to the Cndit.ion that the documents’
which are not pmduced shad} not be I’€H€d upon by the
1:-:a:*n€d COL1I1S€} ap’p€ari11g for the appeilants.
BNS ---- "