1
IN THE HIGH COURT 0F KARNATAKA AT BANGAIQRE
DATED THIS ‘mm 15% my 0? SEFrEh!BER–«;?{}i:a:_’
BEFORE
THE HUBBLE mR..31Is’rIcE V’ .
war. I§’oa.19639[2g1G a 19§_§a–4<5:;;f_$§ to I
EETWEE-N :
M15. Rico Auto
Carpal-ate Qfime, ‘ 7
3&1? KM Siam, H
Delhi-Jaipur I<Iighway._… ' "
Autmzzim Ségtzsxtgxy. % ~ PE'I'I'I'IONER
(By ;§gia~.%£or
wa& S..A. P§i*t§:4;~::;#~s.,,__A:;?,;i'x;»3,)
AHD:
” Areas
“‘Hd,;.41.3_; Ffiptsr,
Ra3i1tz*ofl1ai;a’Pa1’iahad Building,
N Raad,
gBaxzg”a1pfe.V–V560 002.
% Repmemaa by im
: ‘ Qfiicer and
_Exre«c11J§:ive Member. RESPOEDEIIT2
f A 1.33,; 9.;-2 sangm Az1gad1’Ammdat:as, Advs.)
2
Tm»: writ petitmm are filed Hilde! Article. 226 of
the. Ccmtitution of Imiia prayhg to quash the ‘gfdar
dated 19.96.2313 vfle A33z1m:ure – R isaued
rmpommt – &arr.i and am.
‘me pctitiom am oomxfi on far –«
the Caurt made the finllowing:- A
0 IL-53 T
Memo 73 filed by mg, kzm k
petitioner se:ek:1ng’ ‘ . V
the: writ pestitixma as is aettlad
autofthe 2; ”
g;;mam.mmm’ 1y, tbs writ
pefitiafis am ff: awn.
333%.
Iudgfi