High Court Karnataka High Court

Shameer T vs Karnataka State Financial … on 14 November, 2008

Karnataka High Court
Shameer T vs Karnataka State Financial … on 14 November, 2008
Author: N.K.Patil
:3: mm mm: com? or KARNATAKA AT BANGALORE. WP 330. 13973 0? mm
.2-

3 M13 MANGALORE I-QTELS ANC1 REKDRTS
BY iTS PROF'R1ETRfX.
$MT.NEENA S
WIO SHAMEER R
"RAMANI SADAN1
MANNAGUDDQ
MANGALOFZE

   .  

‘zws wp. :3 FSLED Lumen ARTi£.::.Es_”2:::’3 ArssD’*2:>’r
consrmmon or mus. PRAWNGV m 35:55:95 ‘{,r_:i~: Mi’-‘iJ€§NEI)
ORDER AND oecaee GP THE 2:: .AD€}iT!0NAL_ t;:sTR;–:::’r .,,2a;::>;<sr-:,_.::3.e<¢ . '

MANGALORE UT. 3.8.2008 IN M£$C 109f2G'a}_2 A).

was WP. comm; cu FOR PRE{iM_!NA.RY HéAR£fiG ms om,
me coum' MADE THE FoL;r3w:Me; – 1 V . ._ " '

The I-Véfitionafs, of the
impugned in Miacncase
,' eA:As Addatima: 'oastmt Judge,
D.K. have presented this
writ petiti{$r$'.}..'_'.V VV V'

» tgearnéd appearing far pefitsoners Sri. A.

the outset, submitted that, the writ

petitioners may be dismimd as

*v§fiti1dfa:*asr§1,.:_ Eésewéng liberty ta the petitioners to redrws

grievartce before the appropriate authority, as

.1__ fipra vided under five relevant ovisions of me Kamataka

IN 'l"i:iE HIGH C0{§R'3' OF KARNATAKA AT BANGALORE W1".N0. £3978 G?' 29338