High Court Karnataka High Court

M/S Nikith Recreation … vs The Government Of Karnataka on 2 April, 2009

Karnataka High Court
M/S Nikith Recreation … vs The Government Of Karnataka on 2 April, 2009
Author: N.K.Patil
%£ § fiw 22:§$,t:a:* fig 

6&4 €0UR'i' OF i(A§EN&TM(A 3-136%  OF KARNATAKA HIGH CQURT OF KARNATAKA I-HGH COURT OF KARNATAKA WGH COURT OF XARNATAKA HIGH CC

bl

%Z:i%,§£?;.:%,%§ E§E§E£"*§§.f'§'§; 75?§;%§E€Z"}E§
.%£i*}§ fléfifififi

'E"EiE;   '  s:::§ m;:§.g   : 
;%s'i:%€§g%f3§ %%§a%EZ? EEEEJEQE i§?§§Ef3§% "   -3 
aefiféiémfigfi  T   

133%

ea  fisS3§§;"3Z&§€? a:Ta;?;2@%:1é§$§::;::§§M%§:§t%: ;.§;'é"*  
 £333? i§Z§;?.%éIE; §§?m*.é$;§;f~;f:":§1--;'*;A,%%.:#4=§§,*§'.~P%';i€"  %  
&%;§:3;,%{§§;%;    

geagg 33: E? 3% $§i@.,%£§,§:"?r§g %aé;§g;_--;@V

'§'}'1§.a aarrzéi §%%c3'§,i:5%3z:j;_' £3 '  '§2{%§';;§fi':.»"§fE sfirtifiééfg Efié fififi
 :2? film  Erzfiéaj  '£9 firm': thg
  "V  i;?i:r3__§:aae'5§%;iz::*:§:3* gm m%'§.a§m.
 fix" '?L';."'§f'?';;.&':».§'§:i;§.;$>§g'  iififim, ;§a:§Zi:§::g aztiefil mfg;
gégzzfw 23 :32; aasrgéié.  g7%§§E,E, gzzfi Ffizxg

 

Tizig  'ra.r:$': "r.;1_fz"2§g:';"§ §$:* E'-3i§'.'fi§'§:§§";'iE?£§"'}F  
 £§§§.f;"g. iififi :;1'.:::.:::fi.  faiiisavizg:

 

 _, *:,*'E°ma%r*:1zm&z:*: fisfimamta awfiyfi rmfiaa $3'

 

"  A' 3 fhfizagié iéfzifi Eiifiiifif fig gfsfigiéfi ii: gsrszéémraagr

 fm féxzfié. $5-"a§awE Wifiu éha

 

u mmazfi 52%' fig Efififiéafiéé; é:':~»:::.§;::s$"§ 52:22" 2%.:  £2": éha
E

AW

/



ms a...uuIu ur mxmmm mun uqum or mmamm I-HGH com or mmAm<A HIGH COURT or KAINATAKA men COURT or: mmAw<A HIGH c:

'M;

4

 
 

35  §§"a.%@3::"1e§~ km $Q§'Eig%§§';.'f.'7k§§':'"§5.  g§i£§fi  

rasgamdaats mm m §§':&%§$'E .$fiF.E"=§:§;%'ii'i ;wz,i?;i§}:*z%i*.: "%.§:::  ébtaizé
 'ta; 331%: agkifi gfiéaeg 53.5%' 33  gmizsmg
wal} méfi gafimf izamm aizag'  z;f;:::.AA_'a::9::;§.&:*  mam

mm Wig mf' E425  §§m.§,'.sE.33,

 

amfi %§a:§7:1     
sithar ja;:é.é§§§1a3:-= ..   §'fi'1i& fit: 3?  3*: the
éimexngifig. 333% &33;:§;%::§~=.::a§  :::§' §:'§3§}§:§£3 fififimfifimfifii

%:"}:°:§&Ij..  v. 

" ~.  7§%;§:%1~T,E§é;arfi § §ii fifiéifsfifié fig: ihfi §e%;i%:£w::a3'

--V mad {E15  fi'§?§§'§'Z"£3§fi§%?, éfiwcazam

 

 »'  Egiéz fim mzzméé gygsamazirg fmr 

  Qlléififii  gazéézfiiéfififi :%§§§.; iha $2.E%::§%fifi§: 

 

§3'3;%fi§L'%,?fi& 313:": file iéfiiifiiéi flaw fig mfifiraé by fim 

  :3? 25% fifiiéiffi s:i::§ Eiéfi m_§£:~::;§' iiifiiégiéi £23. éfafi §.:2§¥:§»::%V::'.4



mm"; yuuxl w Mmamm 2-mm «.;-Wu or mxrmmm mm mum' OF KARNATAKA HiGH coma': or KARNATAKA HIGH COURT or KARNATAKA mes-e cu

am

mm azzzi fgfifififi agymgériaia ::;:'*fi%::*+$ am  * Qfzvzé V.

ammrfianm WEEE: 33$ afimfg   

 

 flfi wagékk 3,21%. at  awn?   V

mgfizéégg fmm Elm iififiifi $3?' z*&2:%a%§,§'§..._%:é§ "§i'§£'f;  m-
*m guikmiisfigré Imy     fi
$%$w&tiam§ fig Véwét ggitésséga §§;%g{_r:§;I$%v &'ia%;g:r*:s$§§ srfil

E;  fig §fiz"fi£3;i?;Z'i$i§. is

Ek msaifigizm £5? a§§fp,:%§a;s*:;at2mV *;3;i:E:.§:§ iwsfi wwéwg

  .....  

T’ : 5 23:2: 252% §§7i.§Z§$§T§§E” magi érzzsgfi’ tE*:£.%.:_§ssaf2;:#:+.§”a¥t;ag