Karnataka High Court
Sri Padman G Nambiar vs The Administrator Of Specified on 6 June, 2008
nun \s\l\:u.l us nnnunu-uv-n aluwl u uwflffiz vr nnnavninnfi nlun uuulu \J'l' RHKEVHJHRH I'ElUi"l LUUKI ur IEAKNAIAKA HIGH COURT OF KARNATAKA HIGH Cl :11 TI-E PEG!-I COURT 0!? ICAHIATAKA AT BAHGALOM mmn ms TI-E aw ms' or Jam'. 2008 Bsmm L 'mm I-IGH'BLE RIRJUSTTCE AH iffjf % WRIT PETTTIOII No.19845j:».2G(}?£€§LuE--i_.'3Rf1g" 5 « T T 7 Between: 1 SRIPADMAHGHA1hmIA_;R_ AGEDABCIJTSOYEARS 'j A 310 K P P NALmms:,%3a1,:[s 13* £33053 3M!§1H,QMBRLAYGU'I"f" 1 Bamswms & % 2 Nawrgczi ksrsnxms 1,1*:.m'2:nk AT .130 86 BLECTRQHIC3VCi'1Ya~«BhNGAL0RE REPFEIE ams1iz»I3 wumczn-re ca ammxmz % j . PE'IT1'IORERS .
H1 Tf{E;9.13ln&lNISTRATOR are smcnamn
1¥_’Hx’J-ERTAIMTG OF UNIT TRUST OF BIDIA
~11?! TOWN. G H BLOCK
x , mamas KURLA COMPLEX
* _ EARDRA [EAST]
‘ MULIm4°.I’!O0O51 RESPONDENT
T “‘” (By sum PRAKASI-I – ADV)
THIS WRIT m’1TI’IOH IS FEED UNDER ARTICLES
226 65 227 {DP THE COHSTI’IU’l’IOR’ OF’ INDIA PRAYIHG
‘IO QUASH THE ORDER 0]! LA. 1738I2C.’07 PASSED