High Court Karnataka High Court

N.M.Subbaiah vs State Of Karnataka on 24 April, 2009

Karnataka High Court
N.M.Subbaiah vs State Of Karnataka on 24 April, 2009
Author: N.K.Patil


w w.«\.wa..M\n Wm sun”; my-n –
wmim iilww Mhiwfiflfi. NMEIVMEMAR Niki?! Kukihffifi hf!” fiflflmflfiflfifl ¥”‘i=N..’.W1 RWUKK WP Kflfimfliflfifl WEE??? Lfillfikii LN” Ik}\KE”‘*eEfi%H%N.M WEWM MWUN

13 THE mm mu:-‘tr or KARIEATAKAAI’ 77?’ — ‘ ‘
narmrara 1m 24:!» my opmtll. 25:39 u I

Bnmas é % é
rmatmamm nm.w3*mEx;KY

sumac .

Chamarngamw 3 .. Peftioner

(By Smt.

Commiaaionar fiat

Hizxdu Reagan” and Charitable

Chamarqjpet
Bani

u. …u…w…w. Wu. wmwam wgmwugagw \y*’;WUfi’

fit. smmnaumamnwvt FFYEMVTI MWUKE W? KAKNMEMRM WW3″ §.«§JUKi KARNA?AKfi« WEE” fififlfir Q? i(A%NA’&7W{fia

an outdoor and indoor aersmenta uncut Rule
Knrnamlka I-Iindu Raagiaua xnsamtimg
Erzdowmamts Rules, 2002 fiat

Rule 11(2) an arbitraxy and
that an petitioner b
the age of 65 yuan unéer the
Madras 1951 and to
quash the mapondm Vida

Gavermnant Amount: an the

‘. submitted tlmi the instantwrtt

af sauowing a mam mm

‘ 1ao2.2oo9 in Wr’1:tPetlt:ionHo. 17274 or
sme ofxammnlm Mariam}.

3.’I’1’mm1:nzxindon made by the: lnamad counsel

£51-hcththepnrfzfiutaisad ahovefiupiacadunxmmxd.

QM

/(5
5}

525:5??? Z V’I’%WNfl’W’V&l

ifimfifiwfififi W? flAKWM%MRM WEWH 6as%#Mmfi,..”~»gW°’ mmmmmamakm mmvsn Muwma W?” mmmwvwmmm nswn mwunu Mr u%mmM.w1u\4r« ruwm mwwmu wx’ mmmumwmamaum a

4. The inaant writ petfion stands
f::l]awmg’ the cardm dated 1s.o2.%0a-g.%m’ 5.3
Petition rm. 17274 of 2007 w.mag¢p;1&

Statue ofliarnatalm &O’chm’u)
tharfilm, holding that the of

by the § Ordered

yam .

Séfw
3ud§%