High Court Karnataka High Court

Smt B V Premalatha vs The Commissioner Bangalore … on 26 June, 2008

Karnataka High Court
Smt B V Premalatha vs The Commissioner Bangalore … on 26 June, 2008
Author: B.S.Patil


…..}_…..

mTHlEGHCOURTO?KARIATAKAAT

nxrnn ms: um mm on or was 2008 j

an-on
ms Homsm a!n.Jus11c1n_;p._s. pm-m—‘Iii V ”

&mBV%mmmm

WmNRm$$dm,

No.44/3, D:-.D.V.G. Road, _T ” ‘

Ehmwm–&mm% ; ;_gg,pwnmnmm

my
@
fimfimmmfimr

&mgmnmmM ‘£mMmfi;

Kmmmwflwwfl.

MMMMM nus!-%n

mfiWflfifi&mbfimumm%mflm%%&Zfldfiw

i v&mwm&nfifimhym®gmdmmemmfimammwm
ymmmmfiwflmmwmmmmmmmmflwfi

“x 3m%&mmmmmonbmmm3mh&mtm(hm
¢®®fimMhm-

_ ORDER
‘mEmmm$bmm&mflfiHkflmdmmdmmmmm–

@mw&mxdhfimflmmmmhymmmmm:Iumcmm

fa’

……2…..

occasion, on 09.06.2008, none wpcamd hr the
Homvcvc:’,ir1thcends¢fjusfioc,twnumoeks$mwasfinaHy

granted to comply with the ofice objecfions.

Today, when the xmttcr is called twine,

naprcsentation for tm petitioner. In the ‘

pctition is dam’ ‘ set}. for nxm-pmsefi