; \…uI.nu Ur mamnmm rm.-art coux: or xAnm:rAxA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA men coax? o;= xAmMAxA were com
IN was HIGH COURT or manamxa ms BAHGAL§9R:E£-aJ ~.V_
am-m: -1’1-{:5 THE 05″ my on’ JANUARY _2’_fiG95.f ;–..i _
: BEFORE ! A A
mm Hezvam nn.J:;rs’rxt’.% z 2§f . I§;uPaTiL–;
WRIT mzrrrxou m.142r::,r o2 *:zs:ma xcvixsfsgay ”
BET¥EEN :
x.s.mn:s-mmamnxm sgrz~’*r.~_.r,._ ; ..
5/0 LATE H.sUafs’Ar;AaA.YANAzg:H’ s.;E'{f’r’.r-,, ”
man ABOUT 7;: 2*~Ff}\V.as,*__ :
a.r’.a:1′ #624,, —
s.s.x.:.: 51*:-am, -. . V’
anmawaz: –“v~.f5’6i1?.,Q?6 V ‘-
“”” vmrrromaza
” .._{é.y 2-ta.é; s.§¢1iuxV5;uLizmnav, AIJVGCATE)
ma: 3 »
1 . “!’1_-IE .,aEwr§”s’. __mmIssxoma,
_K0hB§g'”
2 .’ ‘ 5:5′,
3:0 vmva’ P’.L.E1J%3HERIEE’,
.ass~ 54$ YEARS,
~– +. ,a(AT'”azm.az gem,
_ szmzzvasapua,
‘Kama DISTRICT.
. . . £lES?ON£’2!E’$3’i’?8
{By 3bf’I’.A3HPs EMBARGERIKATH, HCGP for 51.1.}
uvum vr’ nnnmuinaxfl um-H L.UUl$!,.-E.)-:!’* KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUH
effective, alternate remedy by way of
an appeal befcnze ‘aha appzzapriate a.ut:1?gé$–riV4f:;§j,?;”
5. Therefore, the
stands dispasad cf rag3O«a_;:’vi1ig’A_”l.iba;%.2:§;< .. Ct?)
petitioner ta redresw the
jurisdictional a
period of two' weekg of zeceipt
of the copy" made:
the “i.’sf Act and Rulea.
= ;x’11:g«a<i in thia Writ
Petition""a_::%e.V
AV if?"=th'e_patiV£'i§$ner files a Iiemo for retuxrn
cf czayy sf A:maxure–E, cxffice is
c3.i..*O.'.'v:=:4__c:t:aV:n.-*;i~ :1;:'é;aACx:éturn the sauna fcrtmaith.
°'=..Le$'u:ne<:1 Goveznment Header ia perrnittaci
–.C.’.’t”d§ Offlila the Ema cf Appaaxaxzce an behalf of
“”v.V}§spz1<:ient3 within two weeka.
. ………. .,.- …………..u. ruur: v…uuIu pr mmnmm men COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA 'Rina-1 cw:
in the event not filing or am. app«_6'éi"–« §.:y
the petiti-max befoxre the competent
the authority shall rece:i.ve»~~ths "
insisting on the delay
appeal .
Iudgé
is~ss$:;V2″:’v,’§*1;2§c~a .
Sd/.._,