IN THE HIGH cmm OF KARNATAKA AT BAN'f};%L{)!:§E"
DATED THIS THE 30TH DAYQF % Vi
BEFORE A " 'L V'
THE HOIWBLE MR. JUSTICE }§E2HOK.B;__HIP§fi31fif§1%ER}
wan' PETITION Ai\I.o.i95O¥3 }f'.3{)()*i9.LA(Ghh1!'~"
BETWEEN; 5 * .
SR: 'VENHAPPA SUVARNA
s/0 sgsmppa PQ(Mg§RY L
AGED ABOUT 42 yams . =
DOOR No.4-?8. _
VONTEMAR HOUSE',._ .. é "
NEERMARGA P€).ST'jAN[}§:.;'JILLAGE *
MANGALQRE; 'rALu;e:_-- % PETYFIGNER
(BY S12: BALA§{RI$H.i$iA"sHAsTRY, ADVOCATE)
AND: % '
SR3 PEREY GSMES.
S;'~O V.'P._,J.
CHRISTIAN,
R] AT” VCINTE1’\v1A’R_ HQU SE,
‘V ~._.,.:~;EERMAR<;A pQs~:I'ji'AND VILLAGE
M1§NGAL(3'REv–._TAL-UK – 5'.?'5 029. RESFONDEKT
' "'_I_'H_IS Wm' PEFITION IS FILED UNQER ARTICLES 226 AND
§;327i;c:~F 'THE CONSFITUTION 05* INDIA PRAYING TC) QUASH THE
'ORDER'-D'1".10.()6.2009 PASSED BY THE II ADDL. cm}. JUDGE
– 3-.g.,:s:«.«m’,) MANGALGRP3 9.x. cm :.A.rxm.17 ALLOWING I.A.No.17 IN
rqQ.T36o/2004 AS PER ANNEXURE-A.
THIS WRIT PETYFION COMING ON FOR ORBERS THIS DAY,
COURT MADE T1-IE FGLLOWING:
As requestad by 1:113 Iaarned
petitioner, this petition is d’i$m.issed’- as by’
reserving the liberty to t}1e;_petiti£}11¢3u1Vf”i;o ‘file 1t’EéSi1
i; ‘J”1:1dge
bvr