High Court Karnataka High Court

K S Linge Gowda vs State Of Karnataka on 2 February, 2009

Karnataka High Court
K S Linge Gowda vs State Of Karnataka on 2 February, 2009
Author: S.Abdul Nazeer
IN THE HIGH 'eg1*'s._. , " 

New wu1'ki1€i§;  
Fixecaxfivc F3nVgié:-.e:';r ' .  .. 
Manga1u1*e~ Mahan£.1'g--ara" 1-.  ' "  V  ' "
Mangalorc _      _ '
And r/a,,_J¢::'pp"1:£._ ' "V   
PJiaternity.VQuMar1crs  = ._ %
Mangala L3ct=I_i 'i'emp1cASfrag:%f
M:1:1g;a}m"e V  " V"

 PETITIONER

% '  _(_B3;'}s§~i,i...1s;t.$. ...q__ Haggis ''' ta " % ' 'mu, Adv. Adv.)

  

-V 1.  State' Kaxnataka

Rap. by its Secrctaxy
* '_ Department of Urban Develspmcni;
M¢S. Btzjlciings
" B1'. BR. A1nbcdkaz'Vt:c:dhi
Bangalore »~» 560 001

 



V 3u!:2mi"t4é-;  {fie Std respondent has been repatriated to mac

5}

Cm’po1’ati.-::m Office of

{iiity of Manga1o1’c

Rep, By its Cammissioncr

— Laibagh, Maligalozt:

3. Sri. Ba1akn’sl:maAdiga
Ag£::Maj0r _
R/afifflanasa, Near Parapade School, 2 U ‘

13.0. Kuvoozs, Mujigaiortt . R BsP<;b;'1::3¥;:~e*frsé%_:" A . :

{By 5:: "RP. Srinivasa, AGA, £or'R{1L»..%_
Sri. RV. Naxasimhan, Ariv. far R–'2"=.__A' _
Sri. CLB. Sn'nivasa11_.Adv. §i:§r R~3V}.—-~– _

This Writ § 1zi§ieI.'A1'i:iLc1c 2:26 of the
Constitution of pm.yiz:xg.. to" qigash the order dated

This V'{Iit for Hearing this day, the
Court made th«::_vi'c=11oVvi_ng;_ '

2 ._CQ.ifi13e1 for the End respon-dent~Corporation

hi:

‘f;a:fi’:n£..¢lc;§értment during the pemiency’ of the wrfi: peti?;im3..

R

2. In the light of the afoztzsaid submis*3i0n,V–“’22s?I’ii

petitign dues not smvive far consideration. it is ~

dismissed as having become infrucmtms, No cQs’ts} . V’ ‘

Cs