– -vw- v’ =w-“W-mu» mwrv uwuur uh asAi€NA’I’AKA !~!iGH COUR? OF KARNATAKA HIGH COL
m TI-E MGH cczzzmr 01? Kammmxa AT BAREAIDRE;
DATED THIS Tim $5 ma? OF szvmnmsn % ~
Bapm L
T}-E Henna ,
wmmmnx N¢.12J1;8flifi=1′;t(HAPM’§’*}A”
B I
we
mznmmnwmam
:eo.7:,s’1m::R0ss %
S%SHWA§R~’.t§AG–.AR_’
Eanamgtz-R§::g .. …}PE’I’1’Z’IC)IIm
{By saws. av
fififis
1 ;§iC§RI€iJ.LTJR£;L1§ROBUCE mm?
%%%%%
%
k«T%E:i1:£gaz.t3RI¢ – 560022
– {REF SECRETARY]
Lk 2 imaamrs ASTA awn:
vmgsrmu DEVAS’l”I-{ANA
* Ajanvzc YARD, YESHWANTHPYJRA
= ,aA..ue..qLm — m
gasp B? rm mm; musma
I 3121 Sa’sTI”1YAH.5.R$.YAH} RESPONDERTS
‘§’i~flS ‘WRIT PE’I’TTIC.3Ii IS FILED UKDER ARTICLES
flé AND 227 OF TIE» CONS’I’I’1’U’I’ION C313′ INDIA
PRAYHEG TC? DRECT THE 18′? RESPQHDENT TO TAKE
AFPR§PR§.I’-‘UTE ACTION AGA.IN$I’ ‘THEE 2RD
\\/1
5- –vwv v- nnm’-H=*w\-M mu-*”* \-V’U’5″._U” NMMVHIAIW r-um-I L.UUK| Ur KAKNAEAKA HIGH COURI OF KARNATAKA HIGH COURT OF KARNATAKA HlC3»H (‘Qt
RESPQNDEET TG RESTORE THE VACANT
ABJfi€E»I’€’§’ TO TH3 ‘I’EI\fi”-‘LE IF THE APMC YARD,’
MAm&@3HwxmmnRAaamyuoR& Aw _x_ _
ms WRIT PE’n’r1r.:>z«I CObmIG.V__ “”C:iN’ &
Pmmumaav HEARING ms ‘
“l’§E« FGLLGWRIG:
magma
Leanna mm: for af
the Cam”: ta mm’ draw’ mg 5 public
:1; tvithciawn.
sal-
iudge