High Court Karnataka High Court

Sri Vijaykumar vs State Of Karnataka on 11 August, 2008

Karnataka High Court
Sri Vijaykumar vs State Of Karnataka on 11 August, 2008
Author: N.Kumar


.. ……. . guy-fig, AHEIVRIHESA HIGH COURT OF KARNAVAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

-1-

Hi ‘I’I:’IE HIGH COURT OF KARNATAKA, BANGM40E13?
amen THIS THE 11″ DAY or AUGUST 29923;

BEFORE

Tm Hczmam hm, .1UsIIc;E;” m.rm.3 kfi

-umawuoum-.uom_—.—–

sjofianwnfiscfialiu
AGED AEot3*r’2.7YI;:am’~ .4
5ELI.U’R . _’
ms_T£-.4H£2’Ei€31%I.;I_’
KOIa.R3’M–.:§_I’?§: ‘ . ” ‘
9″z$Tfi+:’:_._T_5=~.5_3 191
1 _ PETTIIONER

[By Sari ;

.-2′ tnonvaulll ”

_ ‘mzpfiwmm or-‘ conmmcn
X Arm mnzrsrnv
33122., Ff rrs $EC’.RE’I’ARY
A 1a.a.B§iI1:wnm
‘ . , mn*cmmR1::«c1

” –Afizmrrak GEOLOGIST fnmmmmj

nmpaxrxmm’ my mums ARI) GEQLOGY
T PE} BADAVANE
xronax 553 191

‘ 3 SEHI{)R GEOL0=C}$T

I)EPfiR’I’@HI’ QF BIKES ANS! GEIELOGY ,
i{}’TI-I £01238, VI3VESWARA IAYGUT V
OPPAPHG YARD, hI.G.RflAD

.u–..u IrIao.I”I!Ivl”I I nun l \-Iul\JI’\I \Jl’ l\I-|l|l’lI’\II’\I’II’\ HIGH

$
C DETEICT

msmmnmms _

{BySa~§:hIB?R’.&BHAI(AR,AGuA)

THIS mm’ PET’I’I”I{}I§ m mmniluflni’ §;Ri€:c1;Es’2§é.:A
Mm 9?7 ‘3? THE CU’H3TIT’UTIOH Q}? ”
DIRECT’ mg 21*?!) & 3RD Rmm-EDEN? frc;- COHSEDER THE *

APP’Li{‘:A2’IGN may BY ‘1″HE’P_ETII’IGRER VQHV-._25,8;;2€iO6
F012 ” BUILDING swim QUA*’=m:mwe El!
sr.N.25;, amasunmem .an. ggcmm cmz Acxss
SHUATED arr vammsm-Nm«” vn,1.a1tm;:34f<:m .I?i}I{..PIfi;;.:§4If} mrs xzuw,
mm mum pxnuawms ..

term this writ petition
seeking mm-fig 2nd and 3rd
appfication filmi by the:

mmsurhng an wctant of 2 am-as

I mmgi Lazmaa xrifiage, Sc:.~1:aenaha1l1′ I~Ia:;b1i,
nifi ” I I R

3. $331 such an applicafinzan made in the
x form, the Smior ceeelagzst addrwaed a war
mtha~Tahsi1daraspaz*Ar1ne:xnre–Cae=eh’ngm1air1\/

I ‘-131

éwpficaficn canmt beaonsidewd. Hence, I pass the

W”””””” ‘ “W” V-VUI’AK I,. RHKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR’

-3-

irifazmafian and Na Objmfinn Cértificam. The

of the pefiiinnsar *3 if the saici firmatinn 2
mt gvmfi, it is damned to have bwn &
though the authsritiea hm

apphca’ tier: of thn pctitienar ” O’ O O

3. ‘Em mm siibriifim the

3..3.2c::m ham % ‘ at ieééae or rca1ew1ng’
cf bass: and cannnzt be

O M form and has aatiafieci all

auzmrm are legally bound tr:

appficatiun and pass appropna1x:’
with law. If thme is any
1 for mm of mass, thqr arc ma 3. 1ega1

ta info:-mthe ‘ the mm whyms

V
fioflofiq;