High Court Karnataka High Court

K T Nagaraj vs State Of Karnataka on 13 August, 2008

Karnataka High Court
K T Nagaraj vs State Of Karnataka on 13 August, 2008
Author: P.D.Dinakaran(Cj) & V.Gopalagowda


3 THE COMMISSi0NER

BANGALORE MAI-IANAGARA PAALIKE
HUDSGN CIRCLE

BANGALORE «» 560 002 .. RI=:s=3″x=u:>–2§z’;1j;E rs*>i*s– _ Q
(By Sri AS}-{OK HARANAHALLI, ADVOCATE xfsfoa -R2fi&s 3′,’:F{%5 *1*a;%g}a;~,re~
19 AND R-12) * M 1

This writ petition is mad undéi-‘~. }§x*+§cb§V’ bi
Constimtion of India praying to quash vidé cit. 5.3.0.1998 by
R-1 and aim the revised dt.”1-8.31998 vidc

Annexurc-K by R»? and R-3 and ._

This writ pctitian coming up day, that Chant’
Ju-sfice delivered the foflowiilfi” ” 3

Learned oounsci ‘ that this pajama has
become infiuctualfixs afxfl ht: dismissad as having become:

man ctuous. Ao¢.a;;iing1y,Vk..£h§§_’«~.§r§£LV%”p;fifion is d’mnusscd’ as harm’

become infxuctl-mans.

/R

Sd/-

Chief Justicg

Sd/…

Judge