WQWW MWMRI MR!” fikkhfiiwflfiflfiflhfl HEW?! ‘lima_Va~{%l’l§;l ‘$53′ E%flWflE3’dai”E;I’l’%¥\J’§s %?lIk?1’I QWWKQ M3?’ Eflifllfififififlllflfi %”‘fi2%;)’l”l MWPWKI Kfif Etfilfilfilfifififllhflfi mama MWUKE Rafi!” WMKWREMER HI’??? 5:’
IR THE HIGH’ COURT GE’ KARNATAKA AT’ BAN’GALQRE” ~
mamas ?HIS THE 22nd any 0? APRIL 20eg *f; a
8E?ORE
was HON*Bhfi HR.JU3TICE flflfi3N”SHENTé$E$5$QA§»:} ‘
wax! arrxrxou xo.16seé?26ésf$fi%3 . .F.’**
Rajash.M., 36 years
$15.3. L.Manj appa .
Riat Nu.??, I Kain Ro’ad.7 _ _ _ 1
Chamarajpet, Banga1ora—1:_3. “~-f._=9 .’»_?B’!I¥Iox%R’
tar 8:’-5~S.3’%-aha
AID :
The Banga+lo_fié~V%_V§:§£i}*zag.3.;v;3!ffe~:§i: ”
autharivty, £€u.n?e;3_ra%:.:°u;:;a’,«V.,_ .
T . Chanda; air may .. _BTa.nga§1.t:re ‘
a.epz:asani:ad~ by –ita_LjV~$c:r::;:;3;»m:i.onar .. . . %’9aInnn’r8
gay Si;§L5hnta#’§¢ud, Advocate)
4: . A”*-.Mag-Q-g-g- …..
‘ ThivsV”+§;3:i:t—.patitian is filed under Articles
Qt’.-*’the Canstituticn ax” India praying
ta”.di.rec:t–«”Lj–§:.tx:a respcndsnt ta allat alternativa
si.t.e*-.__ tqc” _’t:}~he yetitioner and placs him in
jperasseszs;-:i}:z;r: of tha alternative site censidaxing
tn; Traprasantation at fi.nne2ura«-.3 dated 13.5.2363.
V’ ‘ffhis petitian coming an for preliminary
. .,_” he agri%1g in “as” Grcrup thizs day, the Ceurt passed
%;*:h¢ foll¢wing:–
” “lwwmrwuwvuw we um-my
“WWW “A 7″~’~*~’5;”””‘” “W “””””mm”””” “W” Mmm mr M-wmmmm armm uwmu ma-« emmwmmwm WEQEH uwwwr m’~?« emwmmmm W63″! £
{IIRDER
In View of the dismissal of
1:
5955 am: asaaxzcce, this writ pat:i.t:i,:.:::.,.A41;iV:;a’éT.fn_z:t ‘
survive far considaratinn.
2. Acccrdingly, t.1i§i~_S~…. writ 3.3
dismissed as having hacoma
sci/-3
i Ahdge