W.P.IIo.5’Iisja:/zoos
I. 1 – . –
fl 1113 I-rraii éGifi’1′”l””6F NT’
mmcn Tl-I18 mm mu my on Arms; 5 7″; 1; _
% unreal I u %
Tl-I-I Horrnun % R
BETWEEN:
1 SR! K P PADMANABI-IA BHATT’-».v_
S/O PUTTAIA!-I BHMTA –
HINDU, AGED ABOUT51 “vEE;2s” _
R/O KERE KOPPA KAM;MARfiLD3 ” 1_ _ _
‘i’H.IR1’HAI-IALLI I ..
SHIMOGA EIETRICT _ – * PETITIQN.ER
[BY SR1 GII:e.IsII¢%I¢i_t)§:3I;I T; I %
1 93MT”SJM,’.;?IIA. V ”
WIQ E
H! .Eu,;.e
R/’0 NEAR
A ‘I*I4III=:’1*-I-I.A.;I4.I~.I.+I_.I Te;
_1″:~s;-IIMQQA DIET-Ezcr _- -RES_l’-‘_§NfDE!*l’T
‘i’HIS Iwm PETITION FILED UNDER AR’1’I:CLES:.2Q6_ &
M sIJI3EEI¢i’m;’BHATrA
E1)_Ih..I30!_1′!’_.fi0 YEA-ES
I2IIeH1wENDRA’
‘ “%:I2’fIoEE*I*IaI%E_ CONSTITUTION or 1 INDIA pRA¥IING;1%TQ;fQIJAIsH
THE 0REJE_Rj’..– 5.2.2907 on; I;A.Is’0.3 IN 0-.–S.NQI.%%2{20Q3 I
pAs.sEnL:_EY THE cIvII. JUDGE” ‘(JR.DI1l)EI”‘ANl3_§’T’:IJMFC,
*I~IIIII’nI1xIIALL1 AS PER ANN’EXt_JRE 0 AND” THE
“_AI=éI9I;1’cA’rIoN FILED BY THE PE’rI’frIoI~IER. % ‘-
.. “rt-IIs« PETITION coming. ION FOR :’_’Pi2E_i.5__lMI’NARY
HEARING, THIS DAY, THE COURPEMADE THE” F0:Ll;_0W=_I_’N’G:
w.P.No.5788/2003
– 2 ..
9_B_D_E_B
Learned counsel appearing for the “~ V.
submit that the writ petition may be
d_i.i
….. .9
C-I ‘viva D
vz.—v-.–u– –_ .. v—–
1
I
1
I
I
{Jr.I)n.j, to ”
0.s.No.42/2003 cxpcditioua1yu..:V,:’.”~Having.V_fe.§a11iI§tdVV the
facts of the case and ..the_*C the I
accept the submi_asion A;;;g;;A1¢ counsel for
the suit % iii event Witmn” ‘ six
monthfé of a copy
ofthis orqer. V L
– _ ctlhitém-.-;cd of.
sai-
T t 4′ 115-99
the I r: 1.I._rt – th . .!n th._.
__ V_’.V_ ‘ 4.19.’; _’.._}4.’V
8-5 91 u1t:..,su1i; :!I.l<