High Court Karnataka High Court

M/S K Gopalakrishna Lakshman Bhat … vs The Agricultural Produce … on 11 December, 2008

Karnataka High Court
M/S K Gopalakrishna Lakshman Bhat … vs The Agricultural Produce … on 11 December, 2008
Author: D.V.Shylendra Kumar


5 WP36G.O8

mspensient. It is open to the petitionei” to fjursfia that

remeclyr before the third resp0nde.:r1t.

9. While a writ of manda111us_Can_not be iVf3s”:;u:ci i1ij’s:iz:h ‘
111at3;e1*, pe£itior1er’s i”€II16d§:’ beforéathég[thir€i’-ré:3pu;”1CE.§z3i”er
before any ether authority ‘is_ i:.r,}t in ‘.3.1’1j_v .3x?a1yVV”:3§f?f’e'<:tf:e{1 by'

this orcier.

1!}. Writ petitiolg is <iis_;1:;i$sed.,

An]-