.9.-, uvunl vr m-umu-unnn !’lIl..1l1 or KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
….1.-.
mama was THE 9″ my :33′ APRIL 2008
EEFORE
15} T33 HIGH CUBE? 01′ }€I”LRI€A’3′}’:1’£%’-k. AT BANGALORE
THE HGWHLE I-!R..JUS’I’I’C2E ._:;qVxf:* .3 ;:.’Lt’w;L’Ii.’L.””‘w ‘
mm PETITIQH z~::::.1aoa3 nah2o;:r:=..3:1{:.;§i–~:>;E3’:”Of”-.__
EETQEEH
ARE
1
H smsawa
was mmmmsnfifia
man RBQIJT 4.5 rams . u
we 1
axmsauwz man: * I 2
Hnmmxm TAUJK
nAV:°&=L%GE’RE’«O1.§}I3T§§ICT –~£rz”:r §’i§é- O’
:3′: 335:’ V
‘r:-Om fi$9uT_f
31PaV’F:!#1Fa3ERE=.S£3B9′- I3I”=ai.’ISIGN
n.:avmz;e.;;Em 3_?’:r._£3€3é~’
A$$I’3Tfi.N?____C3m5ISSOfiER
mvnmqsm sun-nxvxsmm
~ Okknammsfixg 51:7 22:36
‘ém
magma: ‘*r.n.wx:
“‘Ha’ms:x:;1
ii-I Bmmmwpa
“sic 31935993
~.tu:;En REOLIT 65 was
RFD Ykflflfififlflfimhh VELLAGE
BEEAGUTTI UBLI
HONNALI TRLUK
HAVEREEERE B3ITRICT 57? 066
L? ‘. PETITE can
..RESPQNDENTS
CB? 3R} 3 V PRRKhSH;.ABV. FER R4
SE1 6 CH3fiDRh$HEKHRAIfiH, AGE ¥OR Rl~3§
UH LUUR I” OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C!
“4”
file&, tha Deputy Ccmmissiuner shall consider the
same in accordance with law. The agpli&3fi§fi’
shall he filed within a parisaci of 2 mm~,,sj
today. Sinfie the getitioner _$fi§_ fes§¢§d§h£°=Hq.&Ou’
are bafora this court, they shall a@g§ab’5éf¢£§j
the Daputy Ccmmisfiioner 93-qf6.éCQé.V
5. Petition stangs di3§m$¢d”flf aécerdifigly.
6. sri V G HQ$agd§§$hakaké;a¥, learnad
Additianal Gu¢$fifimefit afifi§fic§t§=-ié’ germittea ta
rila hia5 m§&§”ia£O5?§§¢%rén¢e’ an behalf of
raspanfiéfiffiaiytfi€§’wit§in §Ofi§ék3.
Sd/-v
Judge
.:*H$St E