Between:
1
IN THE HIGH comm 01? KARNATAKA AT
DATED THIS THE 318'? DAY OF' OCTOEISRQ 2£j'r£¥%%8% ' 'L
BEFORE';
THE H0N'BLE MR.JUS';f:::E L NA§eAYAN.A _
R P No.13v9,?_2GO8 V
:15: wP.fz.5 1f;'06--. _
MR BJAYARAM NAYAK -- _ .
s/0 LATE 8 MANJUNA"I"H '
AGED ABGLIT'5?SYEARSg " 'V
R/AT ::30Q1?--1>:0éj3_-_<+3/3,13:-,__ if;
NEAT ST;i+.N'r:3--NY' , .
CHURQEH,' --IT§g}j;'REA";*§aE;;:fi§IANC;AD'x'
DH . ;
MRS TH;A_RA.MA'F_H'f~ S '
W/O B JAY&RAM -NAYAK
AGEB 40 YE:',R_S" " '
R_h'{T DOOR NG"3.~.4r3,!3j3
' . - NEAT '$3? ANTONY CHURCH, UJIRE
» _B'ELfI'i:;,,{x';'~x:<3=_ai::1_,_
PEIFITEONERS
(B*:j:sR_1.~}"=' '_§%..H[EGDE, ADV.)
~ :M__D-»:
ratjrééj SUREKHA
"AGED ABOUT 36 YEARS
W/0 SATHISH,
' "R/AT DOOR NO 4-51
KOMARAHKFHLU,
NIBLE VILLAGE
BELTHANGADY, DK
U)
fiiT'St respondent is the eister of the first petitioner has
3130 passed 8 S L C. Therefore, the PDS iieense:”wae::ee%1eii11:ie(i
in the name of the fuet respondent.
3. The eentemion of the 1 V’
reepcsndent is also not entitled Viexe ef
the fact that she has also ‘1.ivi;«’tfi§’ee”1i§4’are”£e13;,’. The
said fact has been denied for the f}I’8t
respendent and alee AfiI§eem*e–R3 stating that
she is reeidiflé The iearned Government
Pieader j V’VI”‘eI1sildar has made erxquiiy
about the eiafile of the firet respondent and
t’1f;ereaf’£;e.1f’ 99.13.: tile’ £i.,eei1}.seV:wee issued in her favour.
ijeiitioners have not shown to the Court as to how
they ‘-e:a”‘V’.1″:e1(i the license in their favour. Therefore,
there is $10 groufid to review the order.
,, R::x;iewNPetitjo11 is rejected.
Sd/-
Judge
.fa1«;d*