High Court Karnataka High Court

H K Satish vs State Of Karnataka on 29 May, 2008

Karnataka High Court
H K Satish vs State Of Karnataka on 29 May, 2008
Author: N.Kumar


91 ‘Item was cum 0? KARHATAKA 9:1’
msrm ms THE 29% my 9? 1533*; T ‘
Tm. H:;mm.E K %
R I’I:>.’?”V”6.:i. ‘QF goo$&gkT<:;g 3 1

WRQg.'1'ITIGI';if" g_._§ A %

Wfi

m-.».~–.–..—–.

&

AGEIIJ sir _
RIAT’ HtI2$k?..¥§.E-§E ‘
uymarrfiz :a;\%m.”{gv.JAm*I«:R, ‘
GEIIfi*;1fis.B£Fag&ffiL€3¥Q}i $31,231; _ ‘

Ax»mn’m’mc::*r.% ‘ mmemn

_ % X M comics
my $.m.g. mvomm;

. %
L swam is?

Er rm smaxmxzv,
xgmazrz BEPARIBJENT,
I;!£;..S.E'{3’E..}}fl*Ifi,

aegaamaz ~ 550 001,

2. dfimfisxaamws Emnmm

. . f:B§3§QR Efifififififi EEFAHTBIENT,

EAKGE),
me cmcm.

ammmam.

C 3, mm E’)@C”£I”1’IVE Exammn

….,….\. W nnluvt-unlxn mm Luulu gs.-:5 mmnunm men COURT or KARNATAKA men COURT or KARNA”5’AKA I-|£GH COURT or KARNA”i’AKA HIGH COURT

h&?51¥ fiQfi I}EPA.E’I’MTf€NT,
fi §§’$’RIC’.’-‘1’.

COURT OF KARNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

4*. SI.¥PE§E”E’EEDElTT EHGHYEER
B%QR i%&R”1″I*€I}H QIVEXQN lII’.!”S{}RE.

5. mums .

sgamsavmowna,
AGED£s;B£’J¥5’1′.3’I?’YE&%,

Kym AT a:;§mL.IaAJ..1.I,
Ic:.m=Um mar,
cm§m.$AGaA.mRTAwK ”

AM} §fi’§’fiC’.’}.’. C , “‘RE$POHI>Em’s

(sm. 3. xmmwpa, .aaaagO’::01é.R1E;si~:91§z§O’E:q%rs 1m 4)

V 1-fitifin

‘OE Articles 226 am!
322? of ts:

I£:am~._ ~:::f Anr1exune:-D dam

9.-%.2C1;fifi_ H02, etc. in WI’.
Ha:.’?’;fi1fi:2i§(3£39;.’ ” ,

£.h:§§t._th$ contract to the mapondsmt
Nc.5j”?fi:§. Ehe”»~..I,va%c:.i’z-‘It: bf development of tank aiitu.-:-med at

‘I”ank, C m Think
mm and ocmtrazy to law’, em. in

CO’ Qtfiiam camim an fior preliminary harm this

C t%1e_fi’:}’i:r$madc the fo1]x::wir1g:-

9.!’-_D.§.B
E’m:1he:§arat}1ahenda’isaccepmdatfiLaswar~dedtothe

am mpamima, pamw-g ant cezrtain in the

ciaimafzkmfik maspondentwhoaetmderacoordingmthe

L//C