Karnataka High Court
Dr Vibhav Aravind Shah vs The Commissioner on 16 April, 2009
-3.”
‘i¥§.?’:>§_i, :%.;_2pt::~:E sfiifid ?.E;’S =4 cf ma: K2::;’x1aLaka Eiig;.h
pi’:-1-‘i:1g $9 sat asid-5; the erdsr passed in $135: “‘Wri1:”~ Peti’tiQn
55;}. E261 Ef2£.}5 <E::*..i:::(i 2'.{}~i}€3~2Q'C}S, _ " " 7
'£.!':"iL Apysal Uuzggimg (:1: E01" <::*<i{3;'é:-.
th<:*. fgfiowing Qrdtzr. ' * ' ' '
canE$f
"§'w<; ws:sE~:.:=." A133 gzmgécfi .£{;<.._<;o:1:}:i3,?'aséiiisf-!.}:fi efliéj-:3 ubjccijuzxs,
Eiaiiizig vsizizfia, am apyaai fax' 1301;-
§}E’L’S€Ut2§,i€}I3, *.viii:{;z.:.E¢ i?1$:~’§:_’hsiI::a_g 212$? .(,}_1’§,§€I’t-; an §_3;::~:i, bclimf.
ay
(EflEFJU$fiCE
my
guaag
Aulsunt Rcgistm
I131! Court at Karnatah
Iunaalsn-560 69!-
gzficsi
F’
X,’
W9″:
I ;w,]:.J
: \