IN mm HIGH COURT OF KARNATAKA AT BAHGAILDRE
DATE-D ‘THIS THE 9’?” DAY OF NOVEIVEER ZQIQ
BEF”C3%
‘THE Humans mafimsmx momma’
nus mmfimva POLY meg’ L’1’I:;*_ V
REF 3? rm BEANAGHIG DRECTQR ‘
WfGIATEAKV3UBR»2Z_l!E£NYAM.V ,
AeE1:2ABo’£IT’?oYEAm,* ‘ _
RE$1I)INGA’1″ N0. 169, LAYGUT,
BLGGKIGPP, 1=;.3.% w2*3$””I£.<3fiTEfi.., $ 'V
nmxmrmzrmm "
BAHCALQRE-5a@’;jc.?5a;.
PETYYIOKER
(By BL mu, mg 1113. 3.1,. mmzxa
* Fmwcm,
. 3 nazamfianox Um .
T “lm’:?REfiE;1€§’ED BY rrs mmeme Emma
B’£§’AI}.,QFI?£3E: mm Bmvm, 30.11 1,
mama? smmn,
A *2; : ‘*~?H§3 SERIOR mmam (2.1;
V KERHATAKA STATE FiC}’AL
C0%0RATIOH LTB
HEAD GFFICE: EJQFC BHAVA3,
HQ. 3.] I, rmmmn ROAD,
HERE GAEPQEEFP RAILWAY STATIBN,
I I I I .,..
BAHGALORE~56fl 052′
3. THE GERERAL BIAFEAGER
THE KARKATAKA STATE FIRh.H¢IAL
coxmxzwrmm LTD HEAD omen: mm
BHAVAK, NO.i]1,’1’IIflmAIAH man,
NEAR CQRNTONERT RAILWAY $TATI9§,
4. THE swam ormmmmxa
1-wrnmmrmra B¥I’1’8CI~iE3?’ SECR… My 5
vm3A.msoUnHAn,x,s.Btm,z3mc+s, , ,
amGAmm-5aooc1._: _
{By Sri: GURHRAJ J::::ai:HI;’VFd1;-:.i¥¢*’z.j;a12a
R.nEvnAs,AG&V%mR}_8~3}:V ‘-
Tms wa1§§Pmmo1~Iv@is iziépm ARTICLE 225:
Mm 227 QF”1’BiE.. {)3 mm PRAYER} m
QUASE Aremgfixeig DT.’ 1,922.16 Pxmmn 3? Dmzorme ms
REsP{}R”fi’Er?£.E<§§2?"P§;$f$EI3 2318533 sxcrrxmz 29 cm THE
STATE, FH£».KcIa1.AA%cJoB_EeRA1'I0K's ACT HI so FAR as
pmmo§3a%Is%c@n;cER;§EI3.
V % %r1+z1s%%%%:'m);'1* p%i:*r1*rIk:ai'¢ coma on ma PRELIm~tAm'
HE.aiRflfi{':t {N 'B' Q R Ot1"P mm DAY, THE cotmr EADE Tm
….. ..
Q_B.1_3_§.B
Tm filed by tha bwrxmd «Jamel for the
aeek1ng’ pew’ aim: of tha Court 1:11 w1’tM.raw
–‘ pafition. Mama: ia talem on record. Paxmnkaion
kg?
2.A¢:crdi11g1y, writ petitionis dimfissed § withdmwn
Sd/B
Judqé Wf aC:7.