Karnataka High Court
Sri Shravana Kumar vs The Principal Chief Conservator … on 7 September, 2009
3. Lcarmztl gover111’116.:11t. counsel s111)111it–§{‘tT1:1aTf
pe:t.ir.i0r1e1″s application would be ci()i”1Sir:1e1’-%:ci _a1’i<.i'4mV'tl£::1:s
passed in 8C(l?(')l'C1«':l11C€' with iaw if g;%aj'1tec1"' 1féaso11£:.I3'1¢"'
E11116 and if 1101; a11'eac1§.= <1is})()Vs:;e€i;'
4. R{?.C0rdi.11g “”i;Lu’t.11e1′
S1lI”ViV€S for coI1si(1f:r.21″t.iV(>.1’i ” ,”_1f§x_1’i_*_¥:i011 and is
ac.cc)1″dir1gly ‘.I’£NT{%3″‘VTIVfI1V'(V)I1tflS H1116 for
COI1’lp1iE?1I1C€:
Sd/-‘
JUDGE
‘(KL