1% THE HEGH COURT' SF' KARNATAKA CIRCUIT BENCH AT GULBARGA [}!%.TEI} TH¥S THE 24*' DAY OF BEFORE "§'§-IE', HON'BLE Mre.J1,I3'1'I§;:g s.N';sA'€YANA,:2.AiAr§A'j V WRIT' PE"I'ITiQN N0.8éta.i§,¥2009;:fi§M~»éPC$v_ BE'i"'WEEN: V' 'V 'V 1.
E-‘rahiad Rae 3/0
Age 86 ya-ars, (Jae: R§s:t:i*,v,.{3nvt.._f3¢:ve;n;;,” ”
R/0 M.G.RQ3f§$’VM.B.§§fag;3If?’:G11}.bv3fg£§i.
2, Sadananti $}’. 0 fG:0vi1}d.1*é;c¥_’ A.s,§1iihoiri,
Age 6:’1″‘}*<eair'::~, {) %§::g:-.:. R+ata:i–.., Bafi1:.£3ificer,
R / c._ M. B, NAagar_,V E} Vcrcyss, V Guib arga.
* V " ' ' …Pm*1T:oNERs
($3! S1*£.\f6:$;:é':s}:1 ?.:3'=,_?a7tii, é'X'é–i$7)"
AN{}:,– . L
V' 'Afihézgiéfao 'yo Saixjééfirao Kulkarni,
Age éfia §;~'m;-.:,x*;-.7-,M (Jaye: Retdw, Govt. sc-zrvant,
' .__E;_{.;-. Czulbarga. RESPCJE'«§£}EN'I'
Eieshpande, Aziv)
'i'i:=.__.;:§; W.I"~', is filed under Articles 2:26 and 22? of the
V'{3s3:1':§iitution af Emiia prayizzg to quash the citrrdzér dated
% 3:j;§1[99 passefi by the I Ad<ii.C.ivi1 Judg€{Sr.Dn}, Guibarga,
' -~i1£ M.A.Nv:).*'¥~7fC}8 as Azzziexureé' to the WE'.
"his WAR e::omi11g can for prefimhlazjg }1ea1jfL:1g.thi§§-.dé2y,
{he Cmxrt mark: the f01l0Wi;1g:~
The, p€fifii{)11€1"S 2m€1 t*es:1i)c»ncie::f:~?; f':k:e:?;V ji11’%.
mama, which is Sigflfid by t’t_1e’V.._}33_3:t.ieS . thaiz’
Counssi. Th: said joifit $33320 ;;’)’n_ record.
2. in ‘joim: this writ petition is
d,ispos¢;§1 of…’ b
Sd/-
JUD@§
S1’f€;., V A’