Karnataka High Court
Sri B M Shankaregowda vs State Of Karnataka on 5 February, 2009
 \\ M;
 »  Staté of Kaxmamka
12: THE HIGH COURT OF mmxraxg A51'  T  Q  
Dated this the 5th day of F£:bru§a.f§f}   4  fg  7
BEFOf§'E.V..
ma I-!£)N'BLE'_§£R. J;Is'i}icE"u Kfima 
Writ Pefitien Nfy." --3V:134.?9. cf ':f(. §'M_fTEN}
BETWEEN:    . jj
Sri B M Shanka;itgm§$'CIa_ . " 
S/0 B M Min.ivéni{&*.eip";$;a »   
Aged 40 years » V "  
R] at Ryalahtiiii, Viiiagifi  "
Ka m.ade13;fz11a]1i pas:     . _'
Kolar T3111}; and District.  _  " __ .t.Pctit:i;::1;1e:r
 1' my égri fiavisfhankar, Advocate)
  V Db;-a§113_n€:fit_o_£ Rural Bcvciopmcnt and
~_ 'I?g;ne]1a£3'évath;;Raj
' Sg'iciha.x1aL'Soudha
Rap.  its Secmtaty
 A. C¢hic:F'(}pe1'afing Gfiicezr
 .V Katnamka Ruxai Roads
 ._ 'D<§vciopmcn£ Agcncy
g {ind F100? Nixmand Bhavana
7 Rajkumar Road
Rajtrajinagar lat Blnor
Bangaiore -10
L
3 G. Cihamircgowda
8/0 (3. Gowcla
Majar
No.29, AI1jane.yaTem'pk Road   
Jayachamaraja Nagar     '    
Bangalore    
(By Spiik. R. Sha.;**::1 tia;::11ba,"}A\_.f(},¢'%';)VV   
This Writ Petition is__ filed u11d¢r.}§i=t;ic1cs zzgema 227 of
the Consfitufion of   to: ..qmish the order dated
16-10-20
(}8 passed by 1 1r5:§;;ond£éI:t~43_ produced as
Annczmm-C anti dime: the _m’,s’p(Sndz::nt:.’-:- consider the
application filed by the pe§iii0neif- for. the contract,
Caurt made -. ‘L
“””
This Writ §’:I,V3€:¢.’*;Ei.()11 f’a:’.$ru iéfiiczs tins’ day, the
The “p§:fiitio1ier -~ W memo mqucsting the
permiss;1:mLAof vw’ith€11’aw the above writ petif1on’
1fiC)é:.I’tj:i7″”iD x],1*3’l’I’§§11¢3′.V€Vi..IH”i’Z’£;i’.’I11l!TifI3:V{: mmady.
2. ” is taken on mmrd. Petition. disuuw as
‘manning the liberty soughtfor.
scl/§
India
ks?/~