In-cu-:51 Va-wuwewnnu wan I\M"'VAI'u».V¢¢r"\Aw.u<"1pIAwIrv. wwvwwwm 'wwvwvfiwmmw E393 THE HIGH CQURT G? Al@;, B.P§I'$'5P5.E:DRE %Z3.$§.'?E§ 'FE-31$ THE 12'??? Elk? €313' 2~}€3'U'%E£R EGGS 83313333 $33 HGfi'ELE MR. JSSTICE K.L.MANJuxA?H f, *
EE’5’¥EEf§
1 ?HE SGMMISSIBNER ,. :.w
5? 333333 EH Kaauamkmar
max mfifimm CIRCLE, ‘-
Enaaanaks. *.
2 THE nfiyuwrvcmmflzsszagsa’ ,«,_V
$3 §xc:s£;5A§$AgsRE~Rfl3AL,$:3TR;fiT,
I
M
2153 ~2:w3P’;3ATfé:;?o3i%§5I$s3’1.a5s13.R
&A§QALQRz’Rmaau.3IsTn;Cr,
Efiééfiihimfi; ‘ = ”
.. PETZTXQNERS
« “$4; ?-;Em.t’; ._.n:s2:#;”‘K:§é3.?mGERIs1A’rH, HCCSF}
5335973 Asawnwa
=’.+3;’£”iv”‘{a’L’i’E.SRI C.”I*i3*u’.’=3E{I GQWISA,
~.R$E$ EEGQT 47 YEARS,
‘£fi.fiG.2132,6TH cxmss,
2:6:-:*s:a:«mmt=:.*a,
mmmmmxmmammxm
. . RESPGNDEWI’
u'””§sy 5:: Q K 532?, ADVQCh?E}
TE-E33 ‘if P E’II.aEfi UMBER KRTICLES 226 ANB 1’27
£3? THE %’ZD!*§S’I’I’§’i3’E’1{3’h3 GE’ Ifiifllfin TO CALL F08. ‘I”I’i’E
nnvurwm Vuuww-unnuw. warn w’em”w.:a«vuaaak’v|\u/.1<.w.s$\m:e'ua aswm-wv-mu wmv~»::v'mmIIua« mwulnuuwmmummwwmw watuwuuamm vmvwwvwwumw '1-In mvuuwwwwwwxnww
thfi Xarnataka Rgpeiiate Tribunal, thia asurt
sgnnm? azightly intarfera with such an qxdgfi; If
r&all§g tha patitiamars are intara3ta6"=t¢Q:£;keM
astimn against. the raayandent, thgw.§6m§ifisimné£u'°
acuig flaws paaseé an Aaygrcpriatej Qxfiéxz inn tggma
G2" me directions iamgegi try"-j:.r 1'e C<:mt::i.s:si:on£t.§"'~cVfV
Exciaa.
me
e. In tha cirfiamstafiaeégwfihe writ getiticn
ifi cifimissaé, In mfiiaw. sf Tfifi§ °farmaticn sf
Ramanagar f B;3tri&t;_” sincé'”~tha re$gandant’s
haain&3§_faiL3 §it§i$ §ha*Rgménagar Bistrict, the
hareyy §ixecté§%§@,8ispoae mf tna case in hers
mi éhg fliractiafia fiésued by the Commissianer of
E$éis&V E?’ giviag* raasanabié ap;artunity’ tn thé
‘.$§$§¢@§afifi in accsrdanca with law.
Sd/-»
Judge
Ham