ES THE {RG11 C-OE}'{~’..’1′ Of KARRATAKA AT BA%’€(}ALOI~iIE ‘Jf.P.}€x:n. 6’32’: sf 29139
-1-
IN THE HIGH COURT OF KARNfi TARA A T BAN8ALOR’E
BATE!) THIS THE 30TH SAY OF MARCH, 230$}
BEFORE
ms Hoa:*3z.s am ..£ifS1’IG£N.i(.PATIL %j %% A
W_P.N€}. @722 <3}? 2G69 m{GM»C€3}– :ff, -jf T
EE"§"v"éEE%'€
1 cHE;_wARAJu SEQ :¢AaAssMa§a~-means-.?A
AGED ABGU'€5G'v'E£ARES " _ ,
GCC;fisS~STLC{}M¥\§&3S§OMEF{QF–. g " '
muca <
DE'e'ARA.%CLRCLE V » V
rgwsoae " ' –
‘ V. _ PEnT:<3:4§R
AND
1 ?HE"§.AHsx3&L:;A,§' . '« ., ~ 4.
mAaA3¢PuRA TALUK ~ ,
!e§YSOREB§S3’Ri{.?’¥ ~ ‘ ‘
….. .. V RES?-QNQENT
{e3_,}’£.a;:.:c~;:_;’_:.;;;_§.<:w.1ea':.*.%;,::,?v?S’E3Tt£Ti€2?3._ 9%? sum, PRAWN8 m cm. FOR THE RECORSS ANS
– ALLQW?H£S. WP. 3ND WJASH THE QRDER £8″? AM!’§~C F-‘ASKS BY THE
. VRESPQNESNT HERQEN ‘JEGE DT.€?;i2fl8.
A “§.’.Hi3 WP. €2G£’s#iNG GN FQR PREL€ME¥’~¢’AR’w” HEAR%f% THLS DAY;
* %E’CfC%,§§RT mag THE ?QLi.QWEMQ:
EN TIE} EEZGEE €ZO{}RT OF K£%RNAT£%KA AT ‘:?e’.P3’~§<3u £3';-'°;–'.'fi. sf 2134139
{:5 R513 Ifitiiii CQIIRT Qt?' KAKVATAKA 5%'? Bé'<a.N€Z'z.=*E,<}{~1I3. 'Jv"l3£~EQ. 1;'a'S'2£i sf '2.'3€}9
-3-
affcrfiing remanabie cafipartunity and without ccmductifig
grape! enquiry in strict compiiance cf the relev-afit
pravisions of the Act and Ruies, has proceed9d_.A..tI’_5
fhe impugned order dated 1?.12.2G08 Vida
Assaiiing tha carrectness sf tha
by the rmpandent, peti’1%one§.:hereiEi’~~fé?% neCV*’£:*;§t’:at1e<&i':';{£:i'
pram: this writ petitécn; as
stated supra. AL
3. 3 ‘:_§a§§’:;jed’ afipaaring for
¥3etiticsne:*– V ‘ 1 Gavernment
Advocafe ” V. ‘
4_._ {éarnefi S,;§eé’iai Addiiianai Gavarnment
Adve§¢étg_..iAV:farA f;$}fZzr?=f”–‘:€5&fi’f after carefui pmusai crxf tha
V”‘:)'{§§§§A§fx”af.§. figade avaiiabie by the ra-spandent, has
fai%iy.§uiami?tiife;d:;thai, #1 fact, :13 notice has bean iasued to
Tpet%t§fi§ier by tha mspondemt befere the passing the
_¥rnVf§a:g.r’:ed order and no auczh rzotim is avaiiabie in the
_ *:3r§§ina3 raccsrd. Therefore, he fairly submfitad that, thia
An
; ___w____,,.g…,..,n._u……….,…_…..
I
J
3%” TEEE’: EEEGH COUEYZ’ 5}? K:’%R}§A’E’.¢§§<ZA AT' I}§;'a§GAL€Z3R}?. 'é:?.P,??~I_, €$’?’?’..2 {if
. «. A “e:.~;{“§ti$n submiséibfié and decumenis, if any»
%;gg) mpanaent harem ‘a directed to
.. ,’i£he rsrétter 5:’: campiiance of fiwe ab-ave directions
“i~*.~:’-éizafi #33; this Court
{3}} TEE EQGEE (3083? C}? KAR}~€AT;’-1§{A A’? B.-&;’\§GAL5}RE, ‘§u’.PJ*€a. 6522 sf 2&0?
-ii»
afresh and is take appropriate éacfisian, aftergr-.T
affercfing reasenabie cpportunify mi hear¥f’::g~–.”t#;.’;€gw::
the petitioner, persxenaiiy or thrqggh %
er after considefing tha writtéiéj AV
arty, ta be flied by 3
same, as expedificggly ta}
within 3 perind of date 6:?
the appeaif3r#§§a af :VVtig«::.E§’.directed
by fig . ._ . A .
” iwerein is directed
ta flé. ,§% pondent, persmnaiiy,
on 15’*””‘A;:r:iV ‘,.2bi3_9%’~~a'[t 3.00 pm. aicng with
A :’&e,’;é.;ie: ufi?fié same, pmceedefi further and decide
_-
EN TIE mG§I«:1’€}i§I2,T Q? K,E%R}$.=’&T.AK.§'<. AT fiA}£G;–a§.f)§iZ 'a§"P.}-Ea}. 6?".-12 6f 23%?
?f~3 TEE EIIGEI (IQLERT .2? KPRHATAKA AT §AE€GALQR§. \?viP£'~%»:). €522 fifxf 23%)?
~54-
Laarfiw Spaciai Governmerrt Advtx;é% é’Ti$
permitted is fiie meme of appeararzce fer _
within fsur Wéfii-{S fmm today. _– .
_ 2 i 9 }~ T T j’
313*
EN TEE 1118;! CQLEIET GI? %i.»’%RNAT?zK:’~. AT BMEQ ALORE ‘x3e’.?.Né.?z’ 6’fi?2 Csf 2&3?