Karnataka High Court
G Faiyaz vs State Of Karnataka By Its … on 30 May, 2008
IIGH COURT OF KARNATAKA HIGH  OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
Il'TKE K16! 6081! fl! :nn1amaxa.nm Bifiéfiflfilfi
aawsn TRIS THE 35" may GF HA§_fi¢§éflW_
THE Hfl'BLE ma. JUsT:¢EG$;sEaK:a§vA$$§;@f
war? PETITIQN u¢,ze11;;¢oe gg§§§%:IeEy'*g
BETWEEfi
G FAIYRE A 2' f ~_ .*,
$33 GDUfiEFEEF{SABEEj1 *9"
mass 44 YEARS-I f* < ,_*.;._
wamasxanz hGT?EEY Eu$;-§$$'i
pen €$LG§?§O 2.; ~,~Hgu *
¥a33sT;mfiRsERxzRuan~,
mmmmmmmwmny;
aM§'n:$?n:cwVs?1 313 g
«.. PETITIOMER
gay 32: P Efifififififiyifififif
EEE
"*'1¢,a?ATE by KERHATAKR av ITS sscnswnnr
_ ,§;fiaacE BE?ARTMEfl?
=_ V_£fl$,"3UILEIflG
"u'33fi§REGRE~1
2j'?HE SfiPERINTEflflEN? GF FDLICE
. H3fl%fiARfiJAfiAEhR SISTRECT
v.':aAnA£AJAmAsAa 571 313
... REEFGRBENTS
'£2? 33: 3 a Pfififikfl, Anv Gav? ADVGEATEE
'}"E-3'I$ WRIT PET2TIO{~3 IS FILEB {RIDER ARTICLES
225 54 22? GE' TEE CSBHSTITUTIGH SF INBIR PRAYING TO
BIREE1'? 'I¥"§§E 35:2 AUTHQRITY HST T0 RESTRAIN THE
PE'3'TI"3'1i3f*$EI'1 CARRYING E3!!! THE INTERSTATE LOTTERY
Ei?3IE=§§§$3 1%} THE CF M£%§hR DISTRICT, WHCH IS
A32.?'I*E-E'Z¥;5i3SE33 8'! THE Gi3'ifER£afi9§EN'E' C517 .'f@..RHP€I'3\.!€R IR VIEW
GE' TEE i€'I'}'ffB}*Ak'P;L 03' THE 58%} GREEK BY THE
FIGH COURT OF KARNATAKA HIGH C.Ob'_;RT OF KARNATAKA HEGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH C
§=I€3TIFZ£§.A'3'Zi3£*i N5}. F1} 45 SRVULH 2604 337'. 11.3.2094,
ES$I}E£E 3?!' 'I'"I-TLE i€AE.}&1'.§E€.A GOVOENT SECRETARIAT,
vzmmzszn scrum-m, ERZEALBRE VIBE fi:N1'€.}3.
THIS FE'I'I'I'IE3£+i E3DMI£~3{§'a UN E35}!-'t  --.
HE.§'i.RE§§E 1%} 'E' GRCUP, '?HIS SAY, THE  "
'I"i-IE Fi3i;iJ3WIi*§E:
0.3.938
In the light at’ the mm
czcsmzsei fax: tha 32:49-titiu::n.aV:t:~,._xf’th’a5 is
diami aaeti as witzhcizawm».
‘:_r::£::,f «-