IN THE HIGH COURT” OF KARNATAKA AT BANGALORE
DATED WIS THE 215′ DAY OF JULY 2010
BEFORE
THE HONBLE MR.J”U5T”£CE MOHA.NA»S§-$5Nff’.?{‘¥$§A:(?é,C1V{}DZ&:R
wrzxr PETITEON NO’2209;E-/2:fiiC(G}\)\’~f§D<;S}«
BETWEEN :
Sri. Ra1naI1_ja1121ya swa my
Yuvaka Sa1’1gI’1a {R}. V ‘
S0r11’1ene1hall1’. _ .
I’)ev211″211maIl111′ P<;Ls1.. _ '
SiddIa1ghatt.e1fI7a!«gl<, V. _
Chicklilaballgi-pu1§7i')_i:5t'i1'"i(:1' V
By its secra-m1–_s;–.. ""-'–.__ J …P1a:T1T:0NER
( _J . Adv. }
AND :
I . T St:at.e.’ of Kz:m’1:’1i’.e1ka1,
E333 its’Se(1re1a1i’2’y,_ _____ H ;
_I)e;.)éti’*t,1″:.i’e1’«11 <)i"1*'uci 83
‘ ‘Civil’,_S’u1p«;_3lZ:e.s.
V«Vid’§1;1.i2.g1′ ,’E3,€’1u.ciIaz-1.
‘.I*3’;:-1ng:aloi?{. } {‘;’«f_1I’IV”l€’1i.2-Ilia?! I”()u(:i & Civil
” .A Supplias Cc>r’p(:)m1’ion L1d..
S’i~d1e1ghe1t.f;a B1’z:.11’1(‘-.13 .
A’ ‘Cl*£ic:kbal1a}’)1.11- I)iS1I’i(,’.'{‘.
By its Mziliagték’.
3. The ‘l”2;1i’1sii£1a1*.
Sidiaghal ta ‘mink.
§’J
Siclcialghatm,
C1’1i(‘kba112;1;:)u1’ I..)’1:~_si.1’i(‘,t . …RESPOND ENTS
(By Sri.Nem_%11dm Prase-1<:¥. ¥~-iC(1}P)
This writ peiition is filecl 1.z1_1d<'-3:' A1't:i(:1(3si–.
227 of the Cons*t'i1uii(:)n of Endia with 3. pra_.yé::. t:Q'_T'<:1ire(:'i;
No.2 '10 a11()'m'(i/~a1i.1()W t1T1éf' 'A[}§¢t:iti{§1'1ea?V "
Sangha to lift the fail' price A1"14i1é%h_1;; _ on ‘-fQ i’ ‘ “pr’é::h’,I1’2ir1arkL}
hearing. this clay. §’§1(.’vC.(j.){lI’JE.’1″1’1’2-71€3§f’1.i’1{i_1′()l1(‘}VViI}.§3§f.~V
A memt), is-‘s.1’7§”‘i}_.c.*(:i, ‘by _f1″1e 1:52;:rhr5(:i’*”(i()L1nsel a_ppea1″mg
on behalf of t’n*r: {)’€”[‘i1t’:V’lt)’.!_’1V(?_If.f:’f()l”‘.$’§'”if:1)d_I’&}\}\}é3l of the writ
petition.
.2;-vTA\/ier1§._’~i:J«1,_ “fs%§m11i’.c»tci. PeI–i.t.«%'<')12 stancls dismissed as
withdf'a;rm,_ " T.
sa/2
JUDGE