Karnataka High Court
M/S Roshan Kiran And General … vs The Chief Executive Officer on 26 June, 2008
1 Wu... ur nniuvninlsn .-mm wuagz. yr mmnmm man coulfi or KARNATAKA HIGH count or KARNATAKA HIGH coum or IcAnMAm1 amass » «. TALUK WELFARE omcnx ' T}3n'.:mf%%~D1s1mcT RESPONDEHTS % 1»: T z4ARExm:aA 1=-mam, an firms Wm PETITIOR Is mm UHDER ARTICLES -% -ms a. 2:27 01? TI-IE cousrnunon 01? nmm P1'-mrme QUASH TI-E EJfi'{IGNED CO flOH] 4 i COURT OF KARMATAKA HIGH COOR? KARNATAKA Hi6!-i COURT Oi' KARNATAKA HiGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA I-RGH COUR ORDER PESSED BY THE 181' RESPONDENT DT.
3.5.2068, VEE ANNEX-C.
ms merr mmzorz ccnurtms ma
PRELIMINARY mama THIS DAY THE x<;QURT;M.6.DE
um muowme:
°RT3E–R__
qtxaahing sf
Murmji Desai the: ym 2003-09
and far auhmimd by
* of the pethionm is that 2″‘
_ short term te.mim’ to the wxriaus
vegetabba and fruits to the baokwaxd
can mm, Mu:-azji Danni Hosts! and who” 1:: aocntno’ *
minority welfare dw’tz1ze11t. ‘lb: petitioner has
submitmdhriswn.de1~.’fi1ednte&cadfi:ropeningaft1u
made: is 29.5.2008. The grievance aftha petitioner is
withoutopenhagflntmadoronthntdayan maminxwdin
k/O