High Court Karnataka High Court

Sri Ambigara Chowdaiah … vs State Of Karnataka on 29 May, 2008

Karnataka High Court
Sri Ambigara Chowdaiah … vs State Of Karnataka on 29 May, 2008
Author: N.Kumar
m 1% PEGH mum' or KARRATAKA AT Bauzgagnas
mmm ms THE 29%" my my  H 

fig HQFBLE mm.   'O 
Wm P§;'l'I'I"IOR' Hmavs :2F :zc>c:a »:  H

BEI"W'E 

am. Amamm QHOWEAME 1;.  A ~ 

E£§UG!£°1'§£3rlfi.L S£3{3IE?'I"!";{§RE(3-mg,  
No.32,  
VA3ANPH§s.?ijIRfg--J3£A1§Rfl5i3,_V ' 

  _  " 

  _ O  '

 :seo¢a1.O%%HO% '.  

  I11'; 1=<Rm'fi'-$5'?

 _ _'  PETITIGHER

   

[av 3&3: 3*.  rgavmam

 sum ':'£§§?";KA;fl%$;&iTAKA
3E?3:i¥$ _E1§;E§"1'E?Il3O._B'ff,?' rm
fififimmwm,
wmgszzfi 3:. rfiiflfill} nsEvEmPmIe'z*

V O 1 nEP.&;R:'1*m:m_.

' !§..S.BEI¥,fiEI£3,

" " "   --~ 5&9 am.

 é;O.fi«:E'z:3éEEsmR

" ' * "IIJi'i'..&§i:E*Es am': SEEIGR C-'ITEER3

 %f*~mmmamm,
 "=.vzszwEsw.mmHmwEx,

uvunl ur mumunu-ma HIUH COURAIO-01:' KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT

A ~ DR. Awgmcag mam,
mgwamam --~ 559 am. L./



nu us-I II'Il\l"

 \.v'uIuA _9..{'r" mmnmm mun COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coum"

3, THE §§'?£..'¥Tk' BIRECTCIR
vwrgmf & $333.5 BEVELGPMHT
mgpammrm,
wmara DISTRIGT,

Télhfiwfl.

4. 'THE Emma? m&».BLEn I '
Pmzemzm. 'WELFARE 0FFI£ER_ I T .. .T
WGEEEIE' Mm «.131-11m DEVELQ-Iwgmzszfr
fiEPAR"I"%'R1',.    '
TU1i§{¥JR ttxrsmmzsl, = 
Tillfl-'MR.

5. THE mymw cammssgéygg l 
magma nIs'1*mc:'r,;'    
Tuhfiaza. V    '*~..,.'-..';_3:EsPonnENTs'

zzf Eh5?.J1"§«;3fl3-titlltifiilflvéfq'-..§&5.ia, pra3ri11g to issue -61 writ of
cmfiamaé.'   imyugmci ordcr dated 5.4.2008
  I":i&;ip:D61i.£ii&]£ K9,}. as pm'  W, etc.

  on for erdma this day'. the

 .A 'E,c:1t1_*v$'ts:,aacIf§5e~.t_1'1e  :-

  u a«mema am by me aaiwmatac: for the petitioner duly

_ V V'   'zrry firm p-e!a%hz3ar stating that the 1* respondent

Véaaé. pmw an mm» aam 22.52003, red:-mmg thc

9? gm pctizianezrs ‘ms impugmsd arch: has bean

1’/,