Karnataka High Court
Sri K R Shanmuga vs The State Of Karnataka on 24 July, 2009
IN THE HIGH COURT or KARNATAKA,
DATED TI-{IS um 24m IIAY 0£?~.'I§?i;§( 2909 " A «k
THE HOWBLE MR. JUSTICE nm:iA:éV;2,E:;)nY%i'L *
MIsc.w$'6547[o9' " 1 :
w.p.;9s4s;g7;m;
BETWEEN;
KR. sHmM%:i:3A ég ANj{§1?H;§:R I:
%%%% PETITIONERS
(BY SR3'? R' £éé§tv:ET:~;H%15g%..LAKsHM1 S HOLLA, SR1 A.S.
PARASA1%2AI{UM--AR.VA' A 131:0 GATES)
"""
' ffi%IE.Si*;§1*§;'v%.KARNATAKA Gs OTHERS
. é RESPONDENTS
(srvrr M–v;N=sGAsHREE HCGP FOR R1 TO R3;
‘ »- . InMPLE2’«.li§”ING APPLIC:AN’1’:z
“‘ ,E5::z.I. §éi.N.v1RENnRA PATH.
~– S/O LATE ‘SR1 NAGENDRA GOUDA
AQED 4}, YEARS
” WROPRIETOR: LAKSHMI EXPRESS
* MEDINAKERE,
JAGALUR TALL?!-i, 5 KL
V}
the applicant is neither necessary nor preper ” .
this petition.
csg