IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27TH DAY OF SEPTEMBER 2010
BEFORE
THE HON'BLE MR. JUSTICE s.N.sATYANA1ya.Y}Ai$¥;ig ,
WRIT PETITION NO.28064 OF 2009
BETWEEN: '.
S11'1I".Jay':1 K,
W/ 0 Ka1'21rmka1'z1,
Aged about 49 Years.
R/0 AL~25, NITK Clampus,
Src€r1iv2;1Sar';agar, 81.1 m 1' kai,
MANGALORE, '
Dakshina Kannada Distritif.
(By Sr_i.M0hanV Bhat, _A;::4v '
AND:
1 . T} 16% v{i}i'ifEri'T.1?:xes:e«:)uti.\_'e% M(i:'::VE>_»(=-;;#, " __ I
Kar:1é1t21k.a. Ind i_.3"fi};E {X-zit-i:as
I}<:VeE<)pm_eI1t. B<)éi:j{i,.. é ;
N1fupat.u1£ga'Rqad, ' "
B,€;N(3iALORE..~; 560 001.
,'£'1';e [Director 221116.
A ' (215.2ije'f.vE3:2:§tc1j'"i,'iVc: Officer,
. E'-JE;;1_;'1'gaii0V.reSpéécial Ec0nomi<_*;
WZi3'n<:: Ltdgj, 3rd Floor,
]\'/1'UI)._(j'5x'_E3u1i1di.ng, Urva Store,
MANGALORE --- 575 006,
V A. Dja,ks}1i.1'1z~1 Karmacia.
"i3_. '71.' '1T.:€1 Special La1'1(.1
A(:qui$iti.()I2 (.}'1'fiCc:r,
K;«;.rr:211.z'1.k21 I1'1.(.hxst'1"iai /"'m:as
~ _..PET1TIoNER.
I)<rv<%i()p'111(:1'1':. E--3(')a..r('i,
Baika.rr1padi,
MANGALORE --- 575 009,
I..)z-1ks1'1i.1?121 Ka1'1na.('ia I)i.s1':"i(.:{.. .. RESPONDENTS.
(By Sri.B.R1.1drag<)w(i21,
Adv. 'fox? "R4 and R:-3,
$9 . .
R. B .Saty21r1″
*_*M*__2§r_1kH°E<M*~:'-F
1-11"»1ya_1'1a Sing};
This Pet.itioI1. is filed umier Arti{:’E_<:é*_22E3 e{:_:_d"227n
C()ns1.ii'uti()I1 cf India. {)rayiri§_:_"'*~1;0 quash _ tkvlefifi'impugrled.L'
C0n1n'aunicat.i0r1 by way of an ()r(§ér._'(*i:«1ted 206.;()T8i2OQ9 passed
by' t.}:1 2″d resporldenl vicie’ .f}gr:.:T1o&::»;’v;1′:'(-§_ ~’
This Petition is Q0n1§_1’1gI (‘)u’ I–ieexring ~ B
Group this day, U.1.€’.”CQlJ1’1_.;ITlVé1déTi1€t_}7()1.iOVV3V’Ii§}§’:
P:3titi’€-)_n.{-*:r_ 1’1.21_§3~:”;ET:1V<t'(_3,4}3,_ "m€~n'10 seeking perrnission to
wit.hclraw 1:he ;)Vet'it,i()1-1_ A\;».r_1'i§w.L. ~7§ii')(:1'ty to approach the second.
4~rcs1)on..§'ié.zi1§.__%1.o_ corléiic s3:._r…E1¢:r (:2:u.sz:* for grant of rehabi1itaiio11
;)a:Ci«:.a,g<3.33Vt:01<1.s}i:;1e_rc:<Tl in {;h<:% :'::ezs<= of (fiber persons by the
Cr1’1_I:1i€.’i;{–:(> (:c=)’-“r4st’i3’11’i:<:<i by S{.?{.?()Il('i :'esp0;1(ic:1'11. The nlemo
4"uViy' exc(3..11i,c-:(iVby pe£itic)m_:r é?;£"1d <'2()uI1tersig:ne(Tl by counsel. is
4't_.z1§§<¥3*L.
as Wit}:1dmw:’t. I—I0Wev(‘.1f while (‘l0i1’1g so. the followizlg
0bservati0r1s are trrlade by this Court:
Res ‘)0I1(}e11t No.2 s11a.}1 eorlsider the a. ) )lic:at.i<5n'iiledh
petitioner seeking rehabili1.z1t..i.o_r1 pa(_:ka,ge on same greiifid.
which the appliealiion filed by (Jther gtp'p1iCan.tj,s afe'eorisi_(ier"e..d '
without: being carried away by
receipts filed by her is s1.11)sen’.”‘ ‘=.__pet.iti0ner herein while considering the
V V’eonside.red__wit}ii11 four I11o11tt1s from today.
tVAeVstg
apfr3.ic:a:,i(}1’i~.fiat r.e}z1al)i3it21ti01’1 package and the same sI1afi} he
Sci/-
JUDGE