Karnataka High Court
M/S Neon Recreation Assocition, vs Commissioner Of Police on 15 April, 2008
IN TEE fiififi mama? $3 KRRfi&TAKR my EANEREQRE gnwgn rams THE 15"'n¥ QFAPREL 2909 BEFORE THE %mm'Eaa MRmJflSTZC§ K.L.MAmJmwA?w ' WRIT §=E*r1'r1a:::w N13,.«§fi91.s'7£i!f.'€$8.'§Efe§-.P'QL=1§i;Z;'fi§§"" EETWEEN: Mf3.Nwmn Rfifiraatimn A$amaiati¢fi_ z~»m,.::2"m*;, W Main Ram " vijayanaggr Eangalmra~§$fl $40. V a g *, Ragrgaantafi by ita 3éaz%fiaxy_ 5' _._ % Mr.Ki3h@ra B.?. T"'> _'.},Petiti@ner gay Eri Shashi xixan fima:ty;:&fiv;; M333' ruuuu-uuu-uuuooa-.. 1.
Cmmmi$3igm$r %ftfiqiita ‘”
Eangaiara city j’ ‘ ‘
Efi§&Ht§WW$Qfifi gxaW
Eangal&:e.,
E, Dayuty’aammissi¢n&r mfiuymiica
$aat’aivi5ianA”‘ ‘
~.fi Bafififiigre, ‘
V3,’A3$i$¥§nt’¢§mm&$sium@r mi §$iica
‘,Vi§myafiagar>$ub Eivisian
Eamg&;aré;.[: ~
&. Th%”ci3ciafIn$§act&r mi ?aiica
,_*,Vi§ayanagar Pmlica fitatiwn
1, Eagqaiara. …R@5panflants
:§fiy fiti:§.$E%ragga. 85%;
u u%”VT@fl3 wwit gatitimn ia filad under fimtieiea
.A”2E§ amfi E3? mf the aanstitutiwa mf Infiia with 3
“~graya£ ta direeté the resgmmdemta nmt ta inaiat
mama ina getitiamer ta mmtaim limanae fax Qlaying
Illéxfifi uflnglvtl unsung-14:-u-1.-an :4; -‘.-m snnnsns Lnn-n_n-u_n-nnumL.-n- gm. -un¢¢.–