IN THE HIGH COURT or KARNATAKA AT BANGAi,Q1é fiLC"'
DATED THIS THE gm DAY omu_Ly j A'
PR ESENT
THE HONBLE MR. DEEPAK vER':§m;.¢cT:'N'G f;zi11Ei%VJiJ_sTzcE'3
% AW Q 3 A
THE Hormm: MmiUsI¥1cr:;'A.s--.r3{§PANNA
wan' mflnou negpgess gsem,
BETWEEN: H _
SMT. SUNANDAMMA; Vc:.__1=>~_
rs/0 sR1.T=-PAr>A1z'xH
AGED s4YEA12s,% '
mas? Dms2oH_Ass;1s*rAm' "
cm cIw:,coUr<'r,,_BAmAL0RE~o9
PE'I'£'I'IONER
" ._(éfr* 3551'; BQ3:§:'i3»§JE1*3TRI,ADV. -- ABSENT)
AND
1 HI (3H OF KARNATAKA
RE? 53:' 1'53 REGISTRAR GENERAL
BANGALORE-Oi
* me CITY CIVIL coum'
"REPRESENTED BY ITS REGISTRAR
BANGALORE-09
RESPONDENTS
._ [BY SR1: BASAVARAJ KAREDDI, GA FOR R1 & 2)
“TBS
THIS WRIT PE’I’I’I’I{)N IS FTLED UNDER ARTICLES 226 A3′.-ED
22? 0? ma: c0Nm’:’I’U*3’10I~z 05′ INDA, WITH A PRAYER. ‘*::’_0=,;_
QUASH THE IMPUGNED oanm DATED so-3-goon qvnj-.3,
ANNEXURB~D AND THE LET’1’ER mmn 3–6–20(1§~1+’—-.T\fI¥;) £T __
ANNEXURE-G, BOTH ISSUED BY R-1.
This Petition coming an for hea1fin’g”,»–this ”
VERHA, A¢.CJ., made the follawing :
0@E’I§.._ “”
The petitioner and fibaezgt {flies in
the secsond round. Ski T’ ‘K¥1’1eddi, learned
Governmefifit £\’;’.:’$%’§¥_(.)I1£i€!flVf.;VV’PVI($3$. I and 2 is pres-exzxt.
2. T116 i:aV’ii1emfo1e dismissed for 111::-1»
‘V T31}: bear their own cxmts.
_ S37:
Acflng Chief Iusfic
Tudgg