High Court Karnataka High Court

Subramani vs K P Rajanna on 20 March, 2008

Karnataka High Court
Subramani vs K P Rajanna on 20 March, 2008
Author: N.Ananda


IN THE HIGH Of’ KARI!” ZAHKTAIH 4′ ” KT’ EEJWGAI.nD’ # AFE

mmn mm mm 26:11 my on MARCH % H

BEFORE

Homauz

.r\_f1’I’I.I’I”|.’I’n’l’ iwnniunrr-at In-‘1 angérnnnu’ ”

_._”l_ _ _.

fiio
Aged about 51 grenm,
Rjat: No.64f1,
Pre.em.nt11..!!-*-‘-5%’:

Ba1IgaJnru~5t$O V _ 5 ;.P\etitionnr

[By Hams]

….Respond-out

tit

V’.’I31isc1-imiI1a1peti1ion’mi?¢1arlundea’8action482

m-avinn 1:: quash the orders iuafi process

J ”*'”H’

% 2i?5.199s xxn Add1.C.M.M., Bangalore in

~ rim 11-… i9€§.£r”!l1¢’\f’\I.’.i
“,’I…e.’|-ur.£’I|i.Jnf£U.£f .l..V:-IO

‘l’hiuc:nmma1’ ‘ ‘ onfiarlfi ‘
_1-he ..u. n atgfgflngmn;

.4.’-A-Ann: an Ga|.1I,-an -n-Inn

“””wn’a’i’i the mum: human up

Smtfiuha Rani, learned Counsel u

the impugned complaint

2.. The Counsel for
is p]m::ed ” , cr:n1Ina1′ ‘