High Court Karnataka High Court

Sri H Ramakrishna Gowda vs Karnataka Information … on 20 January, 2009

Karnataka High Court
Sri H Ramakrishna Gowda vs Karnataka Information … on 20 January, 2009
Author: Deepak Verma K.Ramanna
IN THE HIGH mum OF KARNATAKA  

DATED THIS mg 20% DA?' :2); J;5§\iij;5;:E?{, i2{}i39   & ' % 

PRESEN'fi  ~ 'V . Q
THE HON'BLE n»:I::.§§ts.g'r1a:;.'£«;+  
J   ._  .,
-THE HOI§'E§:iQE  RAMANNA
' V. 
H Ram$.L.+zi;é;#i%&   : 7 

49  Uiztbfoz' "
Keimataka 'State' Co}: Dgvaibpment

' Cor'pora1io:1_  _ 1

Post B;_oxNo.198~ _  
No.42, L}-3* flxxgw,-_M;.C.'s3s'A House
raizier Road ~ " -

_f£$a1:1g'al9re--56{}« Q52'  Appcliant

(By Sn" V Srinivas, Adv.)

  K ax:rna:V taka Infermafion (Zi0m:.m'ssi9n

" V _ *Mu1tri Siaricci builéing
Bangalfirre

Re}: 'by its Commissioner '

I '2 R fviohan Kumm

N-3.8, Jamcya Clompicx
Maxifiur Town
Mandya District.  Respondents

.4 ;Sp

This writ appca} is filed under , {of mg’ –« .
Karnataka High Court Act praying ‘”to’–r<;et '_48S3fI1t.3A"'f§_}€ mnfdef.
passed in W.P.N0.7953[2007 dat©d=,A_16–f?e2i)0€3,' f

This appeal 4mm' g on for 9'ic§1'm'1m;yA"' V
day, DEEPAK VERMA J ., delivemd .

Szii V Srinivas, Cck;fi:$cI

2. After :§}v(J”:t’.1’$l:i’£”V4pcr1}aissio3:1 to
withdraw move an
appmpria1:%§_ __lca1ne.d Single Judge for
mvicw of b

3 .’ ;f’é1*n;1iss:;t§r1: appml stands disposed of.

Sd/”‘F
Judgé
3&5:

Iudg§