m THE area Comm’ 012′ KARNATAKA V
CIRCUYI’ BENCH AT DHARWAD
DATES THIS THE 20% DAYJOF.APRI.L.V§0V1G§§-Viv”
PRESENT-1′
THE HONBLE MR.JUs’r1_cE AJ!fFJ.GUii{J}&;LvV…
ANS’ A’ _ _ _
THE HONBLE JL:S?{;¢E},m§ vAD RAHiM
W P {H C} :s’~z;<3.2;9§
SMT. VANISHRI ,- » 4 =
we SANQAME-;SPi ';-.,:_::_)1V~m_ " ._ ' "
AGE: zsvsaasgy _
R/O c;cgxA1g;,.'rAL: reo1«;e.K<:), ADV.)
V , T2-i’:§,§s1}ia*§:R11~:TENDEr~rr 0? 901.1013:
-V *’§’AL: D231′: BELGAUM
2.’; “–~s.m00: Govr. SERVICE
‘ 52/”Q SOMAVARPET, GOKAK
‘mL:i~GoKAK, DIST’: BELGAUM …RESPONDEN’I’S
V’ ‘ * {BY SHE P H GOTKHENDI, HCGP FOR R1}
THIS PETITION IS FILED U/A 226 AND-.4232?-._<:)}~' "ME *
cousrmmou OF' IND{A, PRAYING TO ISSUES 1' '=3 wierr o1'=-~-.
HABEAS CORPUS ORAN!' DIR1a:c':'1o1~_I..:.. :
a; TO THE FIRST RESPONIDNENI' fro PRQDEJCE –M_R-.sA_HI1j}rA'
b) GRAN’? crjsrom or» MR. sAH11’¥A,.s;-0 SANGAMESH Kom
TO THE PE’I’I’l’IONER ANDJKNY OTHEFE RELiEFw.A:TDVV WHICH ‘
‘THE PETITIONER IS EN’PI’I’LE§_£)” :N ‘I’HE’C.§R{3Ui’~.4fS’PANCES
OFTHE CASE. ” A
THIS WP (BC) comma «:>’:’sf “:’«*%.*j)4:’«: ‘«.-:>’:21:>1a:res A *1′?-Its DAY,
AJXT J aux.nu., J., mm; :r*1a1AE.11=*cs.j;;;V,oi.*.r1[r;A<:;;% _
fax
0
.5′?
E5,
73
Memc} appearing for the
Meme granted.
Pefitiorfig ; jégg
_ . A ,. Sa/Q
Judge
3d/-3′
Iudg7é7