,1.
H4′ TI-IE PEG!-I CGURT CF KARHATAKA,
mrea THIS THE 13*’ my or-‘ JUNE 2ws¥%%%%j%%%
BEFORE
Tim HCIH’3.-‘3LE MR.
THE sE::m~rA1=a2*« % n
smaaanrcu
3.a1«IGHA[REGD)_-~~ %_ A
vAEDAR£aHALLI;vfl;lu€K3E«., ‘V _ g
HA$$A¥?%I>$’r2?1¢T%T~&%% ” T
1?I%£s_E::m~mRv%%, %
swam. {men}. _ ” _ ‘
,amR:AL«:§Un *rA1:;t:1;:’%’
_ pmmr
i’?».7m~ YUVAKA
1 fifififimrnzzenz
” %%,*r’En’:£.IRv’a.mGE
ammimn mrmc
H 3 gala’ N
. fimfimmmm
Wߣ
A ‘l§\LUK
ET%
mm smcmraxv
smmmanmmwztzvaxa H
aramazaseaza h/’
‘u\;u”I \..uu:u vr nnnnu-u:-mu ruun \..\.,r-gnu vr nunununnu nlwn Iuvulu Ur nnl-mIH|HI\n rman LUUKI Ur RAKNAIAIKA HIGH COURT Of KARNATAKA HIGH Cl
…2…
HALmM VII.LK}E
£ TALUK
I-IASSAN BIS’I’KlJ£’.’I’
‘THE smlm-‘mm’
axmmmmrawx ;
Hmaaxnmrmr A
THE EECRETARY
11> .
…PET1’I’IOIiERS
my 3:; 2 E 5′:
up—–
M’ HIHI8l’ER ma
‘- rrwfizmm cwmwmms
X m*e&:?% cm mnmzmxa
E&R’Gufi.LORE 1
_ fmm rzomnmxm
ma momarm CIVIL surlpnm
cannmemumw
mnmwm 52
mm nmmcwammmm
(mom? mmaxnmmm
Hasssax k/
vr unmunanna HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA EIGH
I
…. …_ . uu-nu-In \y_\gv\Jl\§
4 THE ‘IA%ILIJ5AR
A Q TALUK
HA3-851%! DISTRICT
5 H8-3HAHK|&R
sjomm sammwm
mmmomwmam A
we m.m*ALU,
m%raAmmHoBLI
ammmunrmnx % O
Hasmnmmcr
msmmzrns
fay $4.-xi : B.vEEnAp1=Ag:x.9m A24, in mm
2539,; .
THIS Wm’ ARTICLES 225
mm 22? o1z:–‘1’*m_.’ c0i!I8I*n’iJ”I’I{3B”‘~.t3F…HWDIA mama ’90
QUASE zaamacxnmlaivsfsn ‘(moan m*.1o.7.2oo7,
PASSED B’? ;kAr ‘AO::w}¢.%O
rats m§m~m§O¢sOma PRI…H(} mm my,
TI-IE mum mm; T:1EOp_cLL0wme:
the report sent by the Tahaidlar.
‘ Hasaan District on 25.5.2006 atplaming’
infirm” ” ‘t:ias cammitted by the societies ‘
A hm’e:511, the lit respond-mt suapezndod the
V O. oi the petitinnea-saxacieties pending
v enquiry. ‘% pefitionms-aucietim prafarrod an appeal
‘before the Commkskyner fact Fnsod and Civil Supplies
the ,3 E ii .9’ 33.4.3. ”
-4-
chaflsngng the said ordez’. The aappczflate authority
£ifI£’fi3’& the Deputy Cammissianer tn hold
after gwzmg an apporzunaty m an
pmind of two mantra and ”
Have-veer, firm order of
rapaxfierxt was stayed till aaf
53% mspondrmt who__ §n said
im, who _ha!dea’ 111′ the
p¢titiwn:m~s-aqcégtim revbion before
murder. Without
as-haul wvunl vi Ivmnawnlmlwi I”Ii\UFl \.-\¢H.f’l\E 1-Jr l\r\l\lVID~lEi”ll\l-1 l’Il\Jl’l MKJUICI |J’l’ RHKIVHIHIVH NIUH LUUKI 0!; C4
mimics to ‘}:~. I;I611*b§: Mum’ ‘ tar for Food
and C’ihri§ §§1&1}$pl4’_ ma” M g order. af cancellatiem of
the said. ‘ enqu.ir_y w:th.1n’ ‘ thme
said order the petitioners are
2. notice, the learned Sofa: Adwmta
X of the moords aubmm am before
V the impugned order no mtim was served on the
‘1’11e=refore, it is view’ that the impugn”!
order is puma in violation oi the principlm of natural