Karnataka High Court
H.B.Paramesh vs State Of Karnataka on 13 January, 2009
” hiviififix: Yes} £60
responcients in the auctiaon conducted in acwrdaijgcffifiiiég
the eztier pagseci by this Cfltift S3131} be ‘
}”€’:5.§pOfi(§€fl'{S and smcceasfui biciziaris_¢;1tii:€§£i i{;..’;;¥{V’b’§$s€i_V
on the canflrmatien of ms imvirgzgiiffezi:
wetifiancrs. are aggrisvad on ‘fhfi .Vgr0uz71i¥. cf fvi’o $a%;i;o’1:-V. .=:::f’a;{1y * V
statufmy pracedazre, ‘she;3%”‘a?€::»:3€viib;£3rt’§,?.i¢3 .;<§ héflemg$ the order
af coizfgrmatiairg i_1iL'V.ap§arQpié.ifie __ .;31fosc r3<=} ci £%igs, ix} accmd.an<:€:
with law. V »
AV;:<:c3_r€1i:?;§;{j5,a,V_Vi;he*x§éii'£__ petition is disposed sf, with
me abovésgajid Sd/__
Chief Euséticfi
Sd/-3;
Iudg3