High Court Karnataka High Court

Sri.G.Mahadevaiah vs Commisioner Of Public … on 12 August, 2009

Karnataka High Court
Sri.G.Mahadevaiah vs Commisioner Of Public … on 12 August, 2009
Author: Anand Byrareddy


-nu-u uzrmmwal wmgwwmm wen uwwmuwmammwn use wry; wwmmuuwmmmnuw shimmy wwwmx v..,;:H;’ nmmmwmimmm “gum “gm”; ggf flflfimfigmfigg “gay” 1″

slmnwmrinl. vm-uruvcan mun nwr-aw-nu

IN THE HIGH COURT OF KARIVRIAICA ATBAIQGALCXE

rmsrm TIH§T’I-IE127″Lm.*’Oé’ .ii§G{:’§T

BEE.

mzumsmm MR

(BY ‘A

~§cmm;m Inmmcm’
Ncw9abnc Offloa,

n afPahhs’ Inamcfiozi
_ (S§c<mday)NewPub1icOffiG8.
"34='?'iPflm38-akfifi,
IsZ.R.Circ!z,
" Bmgalore-1.

3.81% Kmchizaymwm Vidya Smalls,
Lo Circle,

8

Wfiwm MKJ

W:-<:'" mmmmummm mam U3" kK&XWA'WWWl WKEH CUUKF U?' Kfl.WNIW'flKR H55" C03"? U?' mxwaamm ?§'"%§2'?€»:é;'§'§ mwuxi U?' Kfiflwfliflkfl HEM" E.-

Tmuvekere Taluk.

Tturzhtrbistfmt,
Rcprwedhy its S%m’y.

4.TheDcmy{)imaorof
mum
Clutmmy.

GavernmentAd\me for R _;”I _ – .. , . %

maunuia;-.’ . —

‘I’h’:sWn’: Pefitioa. is 226 and 227 of
the Constimfison art’ fa. writ ‘m the
aware of wdaanf-:5 12:33.1 to 4 to
extend to the ihfi hmafita ~§:ia¢n Qziizjgfnr ‘ ‘ rum” in
‘B’ gm: tI3isdaji,..flV:1e.vCdat;’t the f011owi:ng:-

tha w gahm thc order cf sccend

%1:s.i2.2aes ma in AW: Nos.4-(‘3 and

32;; mpondm he» preferred Rafimm tmder
Kmaka Ewefion Act, 1933, beforc the

A Paitian N053 and 4:20:29 am am Revimbnal
hmfms ma m mm my of the ordcr am

1S.12-2@8 md fine: the pwfianer hmcin has also mtcrad

3

(By Sh15B.B.Bg§ent11n’, Aavom

‘II’-IIFIIIIUI ‘rt Iirfl-n\mwI=1rnIr’1flNI1-ii I~”‘8$d’k{V:W5?Hl’%’W Va-a—amrmmnwwwm-wmuwn a»umwmI’arza- ‘;e'<».-énnwumm wwl I\:Pva!mlrVtw'I.5!'Ia\I'!. llet%2l%"£& wwuml VII' !\J"§!\i':P'laF§I\l'§\ l'If'-"I1 VWJWNF UP

appearanceinthcsaidrevisianpcfifion, is is appropziae

panics agitate the mam before the ravisioasl

mm wz-B: pctxnon' ° is mm not mamtmnab' ' :3