High Court Karnataka High Court

Aravinda Reddy G vs State Of Karnataka on 10 December, 2009

Karnataka High Court
Aravinda Reddy G vs State Of Karnataka on 10 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"' DAY OF DECEMBER, 

BEFORE:

THE I-ION'BLE MR. JUSTICE RAM   K V' 

Misc. W. 1245362009 
Writ Petition No.285 73 or".2

BETWEEN:

ARAVINDA REDDYG --.     
' ~  V. * A .PETITIONER

{By 511. M Mah§Oiba1Osvhi;rai*"{§}0'§§é';1--,"ikdv.,1

AND: 

STATE OF' KARNA    
AND OTHERS' ' _ ' ,  "   RESPONDENTS

[By C Nagashree, GA for R1;

‘S11. Sa11j”c’e’V Angadi Assts., Adv., for R2;

–. R3 ~ Served}
w.12453 OF 2009 IS FILED UNDER SECTION
151-.QF (jP~C_,u_PRAYING FOR EARLY HEARING IN THE ABOVE WRIT

‘,_pET1’1*1ONAND E’DC..

. ‘f1{1iS’DAY, THE COURT MADE THE FOLLOWING:-

‘_.’I’HIS MISC. W. 12453 OF 2009 COMING ON FOR ORDERS,

M

0 R D E R
Petitioner has filed Misc. W. 12453 of 2009 for early

hearing.

2. Heard ieamed counsel for the app1icant..l1 D

3. Misc. W. 12453 of 2009 is r¢je(:ted._.”””‘ . ‘