Karnataka High Court
Sri Shankar vs The Divisional Controller on 31 August, 2009
W.?.251281f2009
EXAMINATION 012′ MW~3, UNDER THE
CIRCUMSTANCES OF THE CASE.
THIS WP COMING ON FOR PRE.LIMINA”R’Y–:HE}£R1_NG;,_ ‘
nus DAY, THE comm’ MADE THE F’OL’L€)_WI_NG:– =
onfiag
Sri. S.B. éounsel
appearing for the petitiagheij, matter for
some time, leafié writ petition
with liberty? herein when the
occasion arises. T’ ” — ..
Leave as ftinfi The writ pdifnn is
Sd/v
JUDGE
dis3:1;1i$sed, ‘wéi:11d1a”w:.:I, __ _