. V. nmmuasnnn rmarn uuuxfi Aisfl-.,’:KAflNATAi(A HIGH CGUIH OF KARNATAKA H£GH COURT OF KARNATAKA H16!-1 COURT OF KARNATAKA HIGH COURT
IN THE HIS?-E CQURT QF KAR¥*§ATfié05s £3′ BAEGALGRE
mares ‘2’:-as ms 2% fa? as smusm me? R
BEFGRE N
THE r-mz*3z.E 1’~%R;..”é§.3S’§I£E 5E§3¥Lfi;SH__&..,{)}}£Vv 35.} ._
warr mrrxeau ass. 11e2z12¢esgs§i&Rft’£1}-f % ; ‘
Botwuuz
*% Dwirzmai Santmliw ‘ _ ‘-
KSRTC, Barxgabm ® Diaésian -.
KMCO A I
Repmmmg
cmmw
."PE'l'fl'IGNER
(By smL§.A.K.¢,§§m;g§~ar;)w% %
” ….. .. V
33′ am .1525 E”§gray.?n Gawda
m.map:.n~a% ~T$33?:15k
RE XHDE NT’
. ._ v _TI§;fs writ: pafition is raw under Artisw 225 and 227
.11? the ‘Cmstftution of was, praying mg quash the aware}
;ctt.23.8..2£’l$6 paww by the Ifidusfiiaf Tribumsi, Eeangalrare,
* ‘*..jn”‘I.D.Na.&éi2fiQ5 wide Arms and asks the arfier gamed rm
” additéanaf éssus dt:.26.4.2$06 Vida Ar::’:x.C,