"'"'""» WW. WWW orfinnwma mmmamrr or-xnmacrauuu mm WHWW
W.P.No.40430[2008
.. 1 -
IN THE HIGH C038?!' 01? KARKATAKA
CIRCUIT BENC!-i AT GULBARGA
nxmz: Tats ms am DAY or mnafizgxy ~ Ci > %
BEFORE
ms Hozrnm am. Jus*r1mmc§.RA§:s7s11
w.P. yo.4o4aoI2»eos
BETWEEN:
Sri Mallikaxjun V V
S/0 Kashap;aaTonne, V . ' V. j' b' _
Aged about 21 Yeaxfi, T;§:~ 'V A.
12/a No.51 " A' '
'Mahadevi' A _
Swastik Hagar, -------- _
Guibarga 585 ;105. X " PETITIONER
(By Sri V. A{3:£:;»;
53.31
1.
I <)fAi?:a.:*:r;£:;xta1<a,
3? W & .
Agiclxltuge If}.o_rfi;§g’:1′:Iturc Dcpaxitment,
‘ ” ‘»….v,M.s.Bu;i1:1ing.. ‘- .. .
Bangaiére — 56$ 1.
‘ Joint I) t;*’éctor
<;:f
District Gulbarga.
Ajssistant Dime’ tor
_ éfxfigxicuiture
V ‘E§ha}::apur,
District Ciulbarga. RESPONSENTS
(fly Sri M.Km:na:(°, AGA far R2’: to R6}
W. P. N0.-‘K3430 I 2008
-2-
This Writ Petition filed under Articles 226 &14<2.:.2fr.,;5m1e
Comsfitution cf India praying to direct the respcndenfigs "to
consfier the case Of the petitioner for appqintiiiéni '71:r::j3;
campassionaic grounds in accordanceiq W'1't.11' the '
recommendation of the Joint Directcr of *-:1a't§c:i"
20.2.07 and 24.5.0? as per Annext1:'és"~.'X respectivciy.
This Writ Petition (mining {$11 for
.i.13_ "B" group, this day, the madig fl1eVfo}i§)Wj.ng_;V
o 12
Heard. Advocate
appearing for the {hat the matter
relates to _.j;é*§:::;:f1"'V.i;f1:é"§p}t9rop1iate course
for i the Karnataka
Adn1if;%i_"st}f.:§fiix$?;€:-"Haisring regard ta the facts of
the made by the ieamed
Adcfi§§:i£)1ial G0*.fe{1:*:1m:«3nt Advocate and decline to
V. Writ petition with liberty to the petitioner
:q%'%%apprazé%c:1 jéahé K:.=:r1"1ataka Aammissmmve Tribunal in
–V ac«3e:5rr;1a’?;.*;o’e ‘with law.
AA ‘ .. Pséfitition dismissed.
SOUR”! OF KARMATAKA MGM KARNA’!’AKA &*E%£?=-M %L?%?E’ M %ARNA’¥’M€A H’!GH COURT OF KARNATAKA HIGH COURT OF IGARNATAKA HIGH (SOUR?
s&/-
JUDGE
hkh