.....u.u vr mxNArAKA o-new count or KARNATAKA HIGH comer or KARNATAKA. HIGH com: R? Tim HIGH CQJRT OF KARHATAKA AT BAN mats ms Tim am my 022* FEERUAR¥.2§¥i'_E§ % BEFGIRE 'rm HGBPELE DR.JUSTICE
Sri G.Edwin Jayaraj, 5 .
Agaiaboutéi-yesara =
S/o.1ateC:]G1m;das >
R[a!.Ne.31€3f21 ‘
wk cm. Wflarmfiafdefi
(By
Sri:A.S.Shjna.r§ Keumléxgfag and
Sri z;K,v’u:ay %3?a;z:,%gsm,)
_____
Agad ‘aféhexxt yaara
I _ R;at”ii%_~g.31’1’f’42
1&3 €ff~:efa$37§Wi1aon Garden
k Bamgabmsée 027%
f’$?[Aa§.hw CgG1.zr%
em am by
S{a;G.§’,Kui
Ag& about 35 yam
or KARNATAKA Hréa cou
mew
= 095.
A4 >’ smm Adv. rm Sri nmajmmm as
._ M:R,S.AmocnZtes, Advs. for Rwl
my gar AAKNAIAKII HIGH COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT
g finduvadi
Tm$
shsmmnasascz
3.T.Up<mdsa _
5.SriSatiah
5% sdmj x
7. 3:-ipazuatyan ‘
8.;Sz~iVea11ws1’1__
9*
Dtoajam — I
Cht’ht;ia;.~r;, Aged jabou _years
Rjaf ¥€o.L-#3.. ‘:Z3’VCt;st£t
mam;
Si ziziaias {f;13\’33’21das
I ._ abom 5}. years
at: H¢::;5–fi’,T MIG
EH3 5* Bbck
Kor
.. SEE SFONDEHTS
Haflee to R-19 as 11 ‘3 held sumciant
R~3 to 9 are dekwj
.,..-…. ruun uuuxl ur KARNATAKA me» count or KARNATAKAW 1-new count or KARNATAKA I-HG}-I c5:
22?’ af the Comfitution at India with a praym jtze. figmah
the ardmr dated 13% August 2009 maxed by_.1.:ha. : .a,a
Eiistrict Judge {Sr.Dx1.) anti C-JM, at _€~’.a. ‘ ‘V
I.A.Nc.21 in O.S.H¢.158/1997 at Annaem-EH.”
tlfi day; the Court maria the &]k.”$¥i1.ii; gfi~”?
This Petiwn coming can 2%:
The 5.3; 1992 an the
me of the cm ,3-..v1ge is befcre
m m–a am am
13.s.2mT undw Ordar 23
Russ 3. af allow me application
(I&.Ho mi
% Mam Emmeci Senior Elioumei
V submim that tlm
i_ fl £3? and apart fimn that plaizrztifi’ am in
ma mm:-e, the puma an mt mm to
_ the suit. Thmfom, an appimmhn flfiéfiejflm
AT ta be am mfim mm 23 Rule 2 cm mmkim
pmmksfin to withdraw its: suit with fibméty ta fils 3.
. on
fiweshauin Buttm méialcourt, bypaasixg the
order, has rejecmd the appxscmton {IA.Ra.JDG}._..__ ‘V-.
S. lam:-rand Senior Coumel K ” 2
that though a prayer in mfiide :’ i::1:V
withclrawai cum mi: with :5 % %
peti&1orm:r–p1ah1t’fl’ inotfwant to
fie any ms; unit. mm»~ rm suit
may be one.
4» V. first rmptandmn
subrmtfi for thee petitionm-
pIa.n:1_ ‘ fifi ‘
bf submission mds by the Imrfi
me petifianma the Writ petiticm £3
mm far withdraws} cf the suit fled by
the trial C0111’: to
-.. ………_A._.A…r nnmvntnvm me!-I COUR”! or KARNATAKA men COUR3′ or KARNATAKA HIGH COURT or KARNATAKA HEGQWCOU
Sd/~
JUDGE
3&5 g