Karnataka High Court
Sri Vishwanath vs The Secretary on 3 August, 2010
ORDER Sri K.M.Shivayogiswamy, the learned High.«j"i--tCe.tJ'rt" Government Pieader is directed to take not%c:e'-- respondent. ._
2. Heard Sri L.T. Gopal, the learned Coirn’seg1″
petitioner and Sri K.M.Shivayogiswa’n’ir.\£;’*ithe le”arned-iHi.’g:h “Court
Government Pieader.
3. This pet_ition.~.is dispioseid a””d’i’re<:tion to the
respondent to con_sider::1:itt'h_e .,p"etit.iovne_r'Vsj:.¢'a'se"'tor assignment of
timings pursuapnt…ito"'t.he:r1e§3oiut.ijon_;V'd'ate.d.._2;t).1.2OO9 passed by
the Regional within six weeks from
the date of the prod_pCtigori'ofRthe deirtified copy of today's order,
A
No» order as to <:osVt's".'"
Sd/-
JUDGE