High Court Karnataka High Court

G S Ravindra vs Public Information Officer on 8 December, 2009

Karnataka High Court
G S Ravindra vs Public Information Officer on 8 December, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE em DAY OF DECEMBER 

BEFORE

THE HONBLE MR. JUs'i'1cI:7A..IIT    

WRIT PETITION No.34e3o

BETWEEN :

G.S.Ravindra, V  ~.
Aged about 56 years, _ V _ ._  1  n i 
No.70, 5"' Cross,      "

Domlur, Bangalore.    
[By    .     fieisoiil]

1.

P’ub1:Vi._e ‘
Barigaiore VSoL1tf1..fPaIu-.i§,”‘«
K.G.Road._,. B.angaIo1_’e.V .

2. pL1:iQ1iC’A’I}”lfOI’I;i’l.&tjQ1f1_’QLFHCEEI’,

_Offic:e-“ioi”fi1e Advocate General.
‘ v_High’vCVOLi’fTf Building,

PONDENTS

A ._[By__v S:iiA..:NA.iB Vishwan ath, AGA]

. This writ petitiori is filed under Articles 226 and
___””22’.? of the Constitution of India with a prayer to direct
hoffiee to issue Certified copies of the Register which was

Wpending before the Horrble High Court of Karnataka in
” ” W.P.No. 1224.9-.30/2003.

adjtzdiemion before this Court, E am of the View that the
pet..itione1″ will to wait for the Conclusion the
proceedings. Hence, I am of the View that
is not entitied for the reiief sought for. ‘A H A

Petition stands disposed qf’éCcord’:ing;ljfl:V’:’

4. Mr.N.B.Vishwan:at-h’, V”£*e_a’1i’r1eq ,4j;,ggz1:iana1 =
Government Advocate appea1_’Hit:f1g:_foV1_f the reopohdents is
permitted to file memoof’ ap«pe;3u’:a1ic’et\}\fit,hin four weeks.