EN TEE EEGE {I.’C%’L?RT {Z}? §iAR}EA’FA§€A AT BA.’€G.%LOR.E. ‘$2’ §52% (I1? 2&3
–3_
aéterrsativefy remand fine matter for afresh, Er: the afiterest
(sf juaticre and equéty
2. Eh:-we heard Iaarned s’£afi<:iiIjg N¢'eun$ei"é§i;:éé$9§rf%Q u
fer petitionam.
3. Learned caumai ap§s>e’;*.§:fx:”‘:*:g:;
outset, submified that, fl3g&…SU5}Q€!4Cé>EVVV:Afif§3fE4£§f if;:%:”t3’§§:ed…En the
ifisiant case is direcfiy cévéefi L. passad by
this Cour’: in sin}.ifa:?f; 2009 in
V€.P..§GS.153§3-#$'”§. Vfifiarnataka Fewer
?ransmi$§i6’n and athers Vs.
Sm: m. V33:- ar’n.:if_§§’;iaf;V.éi*a§’~ 3na$her). Vherefcre, he
submifisgzi fi”:3f, ‘ f§§%i€3iéJEné§ said order the irzsiant writ
%%%%L;:&e:;z§;: n 233;; be dispased of.
“‘¥’v’%iev,V_ :»:§.i3*.3i11is5ian made by fieameé coufisei
3;3pea f’§r3g.–._f¢rv :’pe§’fiioners, as stateé supra, is pissed on
:2. #2 the fight cf ‘the submission made by iearned
“figniiéésef sppearéng far petiticners, as stated supra, tha
-….________m______M______
31% EEEGH {E013-R’1′ C}? }€L%’a§?.}3.A’§’A}=’§..é”: A? B;3sZ\§<f'aALC}§?.i':', '.3.-'j'.Z'\E{'}. }5§'3'I}6 OF I-EGGS
Tfifi MGR CGEFRT OF KARI'-3ATA£'.A AT BA}EGfi.L{§§i'£, '-¥*.',I'F'«3{3. 13236 C}? 29138
-4!
-…5..
instsfit writ pefitian flied by petifiarmrs is ééspaseé _«;)_f,
foiiawing the order passed by this Court dated
sanuary 2369 in W.P.N0s.153§6-$1 9: 2933 * ‘
Pfiwer fransmissiaan Cargeratiaa :’»§,.if¥;?’$§}45 jé?’%€éirs_”*:1 _ ‘A
Vfi. Sm: 3:2. Baramma fifié §§1’:%ihéf}’v- ‘iir; .ie:”§§:§s.i._;3f..thé
saéfi aréar Bfid far fine reagoséss $§;aé:.é§v%h’es:f_&§:*:.’ ”
35??’
1″}-F13 HEGEE €013?’ -15 E3′ 2*si,~*=,§§.E’*-EéE1″‘AE*~i_¢. AT E3A.’E~E{§}£.£i-‘PE §’€§’.3\Effr’-. Efiiiéé GP 2′-€333