EN THE HEEEH COURT OF KARNKMKA AT
amen THIS THE 157 mm’ OF JUNE —
BEFOf2E” A
THE HOWBLE mmusT:cE MOaH_A?’~£_SHA§%§?§E}ANA6ii§}*$Ai%’V
way PETI,____}’___1ON NQ;;_o9:/gfigoa T{;Al2E53
1:§i5’i”sk:’h2§IN: ‘V
Ajappa ._ V
S,1o.Sa:1na;3p3_ V
,Age& ‘?5 yef.a::’sa I
”
Hiriyur
Ch}’.tra<iu:r;géa_ j ' ' «_ .. PETETIGNE-E3
g33sr;si;§§g§;A§y;}_ .'
ANDQ 4' ' V H
'f'.iAudi££gi2"i3%a;$}3a
"
” :2, s_res:i!:éxa
‘ «A S[‘Q5Se:§:g3éappa
A Baztjiagpa
z $/;:::.Chi3«:ka:1na
are r,’ Q.Myakaiurai1ai§i
Hiriyur’?a1uk .. RES?()N’§E.:-NTS
(83; Sri B¢S4Hadjm:.aI3.i, Adv.,}
-2-
‘1’}:1is. writ petition is flied under Articles 226 and 22? 01″
the Constitution of india, praying to set aside crrfiar
dated 13.11.2130? in LAQNQ. 112086 befem e.Jm:1g:3:
(Sr.Dz1.} at Hziriymr as per A11neXur€–E, etc. ‘ V” ‘ L. V
T1133 wrist petition coming on for
B–{§~rc;up, this day the Court madgthé folii:-i$*vir.:§;% 4. Av
ORDER ‘MV4 ‘
Learrltzd counsel *£.1§)1Z3€3jI”iI}’. g
petitionar seaks p€3I’II]1’SV;’§’$i0;i} to “wifr_3:1(;£:ra.x:2t.j the writ
petition, with 1ibei’f§%”‘f§o af;p§Qée.t;.ff1$_appmpI’i3.te forum.
Accorgiiiagiy, xvrit ;5;et:m:n 1sVV%dg§missed with liberty
t<:_: the appropriate fbmm.
% 35].':
.%-. %%%%% Image