High Court Karnataka High Court

Smt G M Vimala vs State Of Karnataka on 11 December, 2009

Karnataka High Court
Smt G M Vimala vs State Of Karnataka on 11 December, 2009
Author: K.L.Manjunath And Kumar
§
:2
§

 

WVVW mu».-ea ww-um:-mum-"m maiwfin mwnvwma 'as?!' !\x5'\lRF'I'U.§P'\I\f'% rllflflrl       

 

xx THE HIGH COURE 03 KARNATAKA AT BaNeAL$k$f '_

aawzfi THIS THE 1:" gay SF nE£EMBER.2§c9E7T*'

PRESEET .~w.

TE BBN'BLE MR. gsswxca $1L7$A$$$&§:3V_~" " 

V.

THE fiEN'BLE MR,J$sTI¢E~§RA?;gn xfimaa."

WP xc.3e95822§a9 £ifi*i3§~éfiL}

EET¥EEfit

1

"'n?§KR 5?2:S1.

324*? G  ' ._ 
$70 Gsv:N9aRA3§*. 'L%
ASEBH3B09T"39s¥5*R5." '.J V1
RESIBIEG«EEHIM3"IMfi§STRIAE"ESTATE
VIE¥A§%GAR"Cy, .'*,"« --.
TwwKUg'5?2:c1;= '- *

B K axfisgafi  ;_',"m§
3ffi~B_XRIS¥RAM$RT
£fiE§_A3$UT 7@-?$aa$

F';;i'.3=s. $3 pizxzw, VALMIKX NASRR

»Vf?¥gK§a.5?2z§2.

 V.§sRa$:$aam§§%xv

35$ aswasya
agggaascgw 35 ?aAas
RfA*SZ&A QRTE

. . . ?£?'§"I"E'§$E%EERS

V'  'j~.___'g§}'Y Vim: M 3 RRJEHDRA Paksna, sR.csL:§:5m.,}

}n.~;§ Q-:

 

  1

STA?E QF KERRkT&Efi

Ufiflhfi BEVELQ?MEflT BEPAR?MEHT
E S Biiifisfiiféffifi

fifi. B.R.fiEEBKAR V§$fiHE,
§fi.§€GAi;Q§.E 559§€.7'£.;
RE?RESEK?E§ E? {TS

i?/

\m.:m. mo. ram. .. m



M MN...'-T -jmf-"?""""""'9' 'N""*""V5?'li'lVafl1»W!"Cl»l'IzI.'|3'W' l'lKWJl"I Vm%J\JHl' \I!' ARKNMUMRH "        

§RIF{2Ii?A{z 3ECRE'I'Ak' 'F6 GGVEZRNPENT

2 'PU}*=£iC{R QREAH }3B§'5{E§.Q?MfiN'i' 33eI.¥'I'H€}R3."I"£'

}'«.fi£%P$'£~{%. zszasaa, map. mmmmms?:TA;__""'~.,VV  L" %

TU?-!K.'£}'R 5'32$61 .

azzsasssrsrrzzn BY' ms cczszewsszoam  ._ 

3 K' 5 mmmwaamax V
S,/0 I.z3'{E'E 3}'¥A¥*!BASI*i.$'I'RI  
mm: 3%.B€3£.!'I' 43 'grams  
Rffi. 13'" CRQSS, E:Ii'€i{ Rfifi L'
SGM EURN4  
TUMKER 5725302. ' '

{av 33%: z»..K.1rsa.=:¢;;';2%;f?r£,;G:3v*§I;; Aavf.%&,%;  .V '""'

'mm war? mrzrzora as;-. :rf;: L§;nv f;'§*11?:ER__§~'s£§"?IC1;E8
226 {E 22? ca? THE co::s'r:'z*i%:*s*Ig':'r~;fir-.zH9.:-A"--9.aAY;é,:~:G TO
QUASH was ?Z..A.!¢ AS 333- 1.;__AN::§:2:u1=.E~_a_, DATES
25.62.1993, As ILa£GAL'-..V;?e.;z§'f1:::Nsm;:{9.""*"':;RAr;T
m'x~ER.;::«: 09333 '90 Lzzmrzw'=%:f1~:§:"«.%§z;3._""-ézfa. j:asAIz~:':*:=.Ir«a
3'3'A'§'US-QEKC3 as CIVIC zaxagzztfw zaiezfiza,  I3 vague
Raw, mwzrqs 5:s§«0sA'z.;.__ QB' €z?z--m4 *s;f§---'.__2'a;2a'm TI-IEREBY
CIVIC AMFSNITY AREA FOR E!*£€";_RC:3iCPI2«§E§\If¥.'..._.~'

*3'?-{ES iu*R£.'I' ?E'I'~I5'EfIG§i CGMI§¥£':.VVf;:¥~I.F3R yamznzbxaav
mmzwa =z*H:z's ";1n.§r," ':c;.--L:.. rgazeauxséfiln 3. , 2-mag was
mnmsmis :-*  . _ - 1. 

fiearfij~,%he i$§ined cmunsai far the

'u?®£iii¢né§%a" §n§ f the leaxnaé Qavarnment

Afiv&;§fl$;7*g;

2g* Rfێz axguing tha matta: for game
time, the iearnefi aaunsal fax tha gatitianarfi
aabmita that the §etiti@n$£a may he parmittafi



   . 

LEI ……’.. u..:.’.,..:’…..»..m ‘W§M’% wrm*”woom.mu4»”‘Ima'”!An\£?”\£ niawml vmvwmnfi Vmfl’M'” hffiflfififltiflflfl WHIWW MQJUKE K3?” fl

ta withdraw tha writ patitians with Eibarty=fa g

avail Qther remedies available ta him.= :

3. Granting such liber$ygw the_ pre$5n§ _

petiticn is dismisseé as withdrawn,

:_mii ‘wWW,$*if§’f

% Sd/-

IUDGE