W. P.§'~J. 'i7';Z'§i . ;2UC.i6 {€:}£V1-{Z1313}
mi-
EN THE} HiGfl {3€)UR'i' 01*' KARNATAKA AT BANGALORVLS'
BATE!) T1338 THE 09TH DAY OF JANUARY. 209?: 2
BEFORE
'rm; H(}N'.BLJ:2 M§£S.JUS'l'i{lt:3 3;v;'N;a:;A:{m*:,'HjN}a_ V'
wiamo. 172511200!) {(§M--€{P(§.1
§WE'I'WEE§§
1
2;
.31' swam KARAPPA Sm L.?L'§'l:§31*HfiMMfilAH {E32
}{()T'I"l.}RASE'I"I'Y - 2 ..
AGED ABOUT 40 YEARS V V
R/AT J(){}lH£;§,Ll R{)E§.i),- :-;:AsAL,u . .V
CHIKKz%NAY{&KANA}=l.ALLI. ..*'£'c:»xx;':*% .. _
TrJMi<:UR4.VI:xI$"1?;i<'I_;;':":i _
umxsuyaw AJMW; w/'Q 3~.A_'1"1:: WAMMAIAH
AGEi)"AB(}'?JT €:;fi='YE'ARS
R/AT' J0G1iaf--m,_L§« .1521;-;3I:r,..§ $A::ALU
CHI¥iKANAYAI§A;!sIAi{Ai;.L§' TOWN
Tumizzgré DIs's?_R1----.<::T _ "--
l'£:.'1'l'Fl'i{}NI:3Rb'
$5.15»:3:21:':'M;;<9..,:)'1::yA§eA;jLI§'Auv. ma :5 N £3HA*l", ADV.)
' .as«m;sg;gjo as '1' SHAH KARAPPA
AGED ABOUT 29 EYARS
Aims/0 ViSWESWA§2AIAH
* AA .3/AT"oT11<ERE VILLAGE
_ HENDENAKERE HQBLI
"(LHii<.KANAYAk§ANAHALLl zmux
'l"UMh".¥JR 1)IS'l'RlC1'
. ' . RESPUN DENT
'l'H£.S WJ'. H_Ll:SD UNDER AR°l'I()L£f}S 226) 623 22? OF THE
C£.}NS'i'i'l'U'l'!{)N OF'
IMPUGNED ORDER UT.
£NDiA PNAYIIW} TU €}UfiSH 'fH§::L
17.12.2
{)€}4 PASSED BY THE
EH . 2:’. §’\§O . . Ziiiéic} {i~}§””i’~<;Iir'<ij}
". 5 ..
cifcumstaxactsés flzeugh the de}f”€11(ia;1ts axis: duty’ bound to tiie
{£16 wrfiztsn statemttm, in time, Izevcrtheiess keeping.
the interest c:>f’j1,£si::1fei7s:1;VVi£a sat
aside grant;ing an o13ps:si{‘tu;1it3%’A2=g%t§Lt;{3ne1;$ f1éi%::i11 ‘£0 fiie
their Written statements’ weeks from
the date 0f the paymcnt of
coSt of xsaifigmfh Ea thfilftsfifififignt fiifieh shafi be paii
befbn: <..'t'm=:' '~{i1€ 'time of filing the Written
s£.at£3meI3f; L "
3?’ afomsaitti reasons writ pzctf1t:ic:1:’; is aiiomed’
$1§hj;:c.’tI’§r5 ~£ht:. a*5:*{0ve dirtscfiens.
Sd/-»
Judge
“‘~KvH*