High Court Karnataka High Court

M/S Bharti Televentures Limited vs State Of Karnataka on 11 December, 2008

Karnataka High Court
M/S Bharti Televentures Limited vs State Of Karnataka on 11 December, 2008
Author: N.K.Patil
vn uvulu ur nflfiflfltflfifl l'li(il"l SO03? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H%G|-I COURT OF KARNATAKA HIGH C'

1.

.

IR THE HIGH f.’.'<}3.EElT GE" KARNATAKA AT B3¥.NG.3;hC'R$.
DATED: THIS THE 11'" DAY OF DECE-{BER
: aamaaa : C H A

THE H€JiN'BLE z~sB..JLrs*m::~.*E..z~;.xe§§'é*j%;tri:;;4"'

WRIT PETITIDN NC!.109~€3;§gOF:_A C2'é:«a:a'~e:@~:¥vR.éé'C§'~~.j*–1.

BETUEEN!

rays . BI-{ARTI TELE'-"E.']S:"!f_U'P,E2S 5 Lziaérfl-:x':g
No.55, DIVYASHHEE2 'wiI.r.r+:t-'=.S',___":= '
BAHNERGHATTA MAIN 39.55,.' V
maamaa – 42'ss,,__ " _ –

3? ms G.E:;.FL.?{r;I;LI3EIi1~ 2: A ‘
K.G.SURE._SH;”v44 ~ ~

iv ‘ iemxwxcsnaa

“”” AD1.fO;’£-ETES}
AW: ._ . ._ C _ .

arms 01:” K.»*«4s:.r.rVé;°z!C.»V’~.%e;a,. C

at ms <:1g;za.*5f s.=:,r::u=;frAR'Y,
OOOOO

awtsmgoas. f

THEE – :3i%r;%r"9:::2g1:Ea" . V
memmsznr 0F."_"LEI;AL 1!(E."E'E:RErt:=LC-GY,

AS3255 H.a:,:..&.:::;;j'..« '

B3-.}f«l'.'3e'-s1J'C.1|R'£7 –:— _s2*.'

.:""é§{"E,';1;zs.£?%cf¢aa as LEGAL
C 3'ii'k'?'-W-"~3i'31='5-3'5':

Au-*:*-3-"'.a.rm**TAxv UNIT' NO.1,

C" 3-4;: sséma RGAD.

C amazwas ~– 52.

… RESEQNUENTE
{By MR.H.T.NARE}JDFt!i.. PRASAD, }flGP}

llliiil

….. . vwunl vr nnuuuunnu nuns I.-\A’.AJ,l.EI_-Si Ur IIAIIBEATAICA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

LL!

2. I have heard tha learned Caungéifljox

the petitionar and the learned _Sdvé;$$afit_

Pleads: far the zeapondentai

3. The leazned fiaunsei fa? tag gatifiidfiéru

in the light af the;’stafi&».ta¥a$Hiby$ thé’

raaponfienta in *thei:””§§j§g§i0fi$”*afibitted
that, the inst#fitF’W£fi£’:fé%iflian may he
diamisaedF.5$Qfwifi$$%$%n#F§§$§%§ifig liberty ta
the patiEi§n%f{t§ r§&rg§s gig grievance haters
the ap§z§§%i§fie §§§§%%ént;anthmrity er legal
:a:um@FFas F5§g§¢;ga¢, .undsr the relevant

proviaidns Qf the hat and Rnlea on the same

‘”p_ mfifiag of acfiun and all the centantians urged

?_*ifi”thi$.§efiitian may be left apen.

F” QM’ The auhmiasien made y tha learned

.FVfin¢qun§éi far tha yatitianer–Hr.B.R. Eavishankar

K&$ӎtated above is placed.on recovd.

5. The inatant Writ ?$titian filed by the
patitionar is dismissed as withdrawn reaarving

liberty to the peti inner to redress his

nu:-I LUUIH UP IIAIKNATAKA HIGH COURT OF KARNATAICA HIGH COURT OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IIGI-I Cl

:53:

griavanca befare the apprapriate ccmpetent

legal fgnum an the same cause of actioh}%I;7.

All the cantantians uxqed ixL¢thi§Ifi%itF_

Petitimn are laft ogen.

Gzdexed accczdinglgf

Iudgé’