High Court Karnataka High Court

The Management Of M/S The Hindu vs Sri Lakshmana on 2 June, 2011

Karnataka High Court
The Management Of M/S The Hindu vs Sri Lakshmana on 2 June, 2011
Author: Ram Mohan Reddy
[N

UNION ®, DISTRICT OFFICE CJOMPQUND

BANGALORE --~ 5:30 009  RE:s9eND.eN'fse»   

{BY SRI.K.V.SATH'fANARAYANA 8: eR:.eAJA'eH:iK;i..R;"'  
ADVS. FQR C/R1 T0 R?) I  2 "  

These writ petitions ;::re filéii,?eii1d€F,»Z£§L!fEi'¢1éS '§2%:(f3 

and 22'? of the Constitution..Qf~~Indié }')TEij~;TI1f1g* ?:(}4' €3'E1£'V1 for
records leading to the passing _of the._Aérévafd dated
30.6.2010

passed by the Ind”u;5tijia1V”Tribur1e;i; Bangalore
in ID NQ159/O5 Vic:1e’.A_._t’i::1e:s§k;:59;éoo5citheIndusuaayrnbunaL

, ‘_ Bazggialvefe is n:ie’e{ifi_egi.vaecording1y.

efferts of the learned counsel for the parties

:0 erimg___v3E3e:§i 3 seitlemerm calls for appreciation.

Si/Q
EUBGE

RX?