High Court Karnataka High Court

K D Suresh vs State Of Karnataka on 2 March, 2009

Karnataka High Court
K D Suresh vs State Of Karnataka on 2 March, 2009
Author: N.Kumar


s
3

IE Tlifiv KEG!-i CGURT OF i{ARN&’i’g§’LA AT

Eéatcd this the 2:26 aiay of Mach, 2099 . ‘ Q

BEFORE

mm Humans MR.

Writ Pctiflnn N0 3325 9:’ ‘L

BETEREEEEQ: ‘V

ii D Szzresh

S1′ 1:; K J Dun:ia;:pa’l._

Ageci 33 Yr’:-agrs “””

fife §\Eu.225, Kzucligi: \5′”:i17:_-:~.tg§i ‘, 2

Sc-mwsrpet Tali-136 ” ‘ ” -~ M ‘

Kodagu Distizh:-t” ‘V ” % ‘ …R=:tii:’Km€:1’

‘V {By 35 Admcam;

,:uf§:.§’;f ; V ‘ ‘

VV V , fE’§fzit»:¢__

_ Repreésfiniéd its
* . , .2 Revenue Dégzvaftxnezlt
q M S§3ui1di11g
_ ‘”§_§:::ngé¥r>ra .. f’~’£6€}{}{)3

‘ Qeptziy iiixgmmifisiaixsr
” A n Klizrriagtz Districrt

” ficiadikexi

ORDER.

The icztarmwi Counsei far the pefifi:3n.¢:r”. 311§3;§ji’it’%S; rim 9

abeve writ pttiiion be dismissed as

‘2, The said 311bII1issiQn—- ‘£31.11 Writ
pefition is atazsnum «,5 x _
mgg

kspi –