High Court Karnataka High Court

Sri Razaak Lala Saheb Desai vs The State Of Karnataka on 19 June, 2008

Karnataka High Court
Sri Razaak Lala Saheb Desai vs The State Of Karnataka on 19 June, 2008
Author: Mohan Shantanagoudar


KARNAIQKA HIGH CGURTOF KAflNiA?AKA HEGH COURT OF KARNWKA HIGH

mun wum m* mmmmm man mun? or KMNATAKA men count or

1

R3 TI-E HIGH COURT OF KARNPLTPLKA AT BAHGAL-DRE

murals Tms THE 19*”-I my 05* ti ~

rm mwanz me. wanes
W.P.NO.847D or 20o3(s%:LR;m)%% * %

:=.~’:3=a FAEEAK 32.2123
3,50 mm sAfiE’.E— .1-suaasalarfis “n:~s2=LI._
Affi 61 mans =
Ismmrum vznnm:-s_’*V’ ‘
E-3L3I{KEF:_I.-‘3«’£2—_ ii A 1

. . . FITITIOIII

my Sci: 113 .#
AID I:

1″ 3’1′:-*5;-‘.*-K’ as xmmtzrmm
‘ 3;2*§–:#T.£1E’~RL’?iEt«m
‘ 2-5 2s.::~–m1
2~3LFa1%’€;RLDR-.’£fv5*5Cfi31
REE E’z’.-§’1_’S..- SERETARY

1’2-m casting or nncsxouaz. comrssxozsm.

” fizfihtéhuia Rzcxai
_B;SL£§$kLI¥£–»5§00t32
“.3’§EP”E’:’ ITS RESIGHAL cnmlsszorm

‘T f_3 m-ms: Lama

HEJEQCERI TQ
Efiiafifiulli-I E3157’

4 ‘E’I-3’3 IEEPUTY Tfinlifikfl LEAP:
f*3RD R1

uuan »..uu.am ur wuuvnznnn HIEEI1 OF KARNATAKA HIGH COSJRT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COUR? OF KARNATNCA HIGH I

vamnxnmnnaxnnz
HUKKERI TQ
EELGRUH nzsw

… n3asb§na§ré’R

fifiy $:i:B.V’HURLIDHAR, GGVT:mE$Vg,u}g’f] :J ‘x

$513 wax? PETITIOE-$3 Fxpfin umnfigiggmicfiséf»

225 Ann 227 as THE cmws?:§urI0N’ofi*I$nxg éharina
Ta Quasn THE aansag pnsszs BY $33 Thasxnnhn i.e.,
as aw. 3;4.1.2eoa vita AHRsxLK;.3mp THE eansn aw.
e.1.3afi9 PASSED BY 4fi3’ffi3fiEv A§fiEx.L. Ann was
HUTICE aw. 1§;6,2Q5§ §§SSEfigB? R; VIBE ANNEK.M.
$0 THE “Eli P§§§?Iefi, V’ u”W”

raga %fi1fa:sT:fi§w”ca%I§G on ran PRELIMINARY
afianzgs T313 figf, ?aE coax? MADE THE ?ULLDHING:

A= fl fiaifinhnnmmicxn1nae1£hi.J&.lhagammga;qmaibr”flm:
%peafi¢m§¢[ épa kmummd Chum. fikhnxmne Sui ILVL

Lk bermkormponamm.

_ . =, fffibeu£kn’amuu5numrI.dahut§t1.G8 pasaed by fins
Huklm-i, by which, the appnmam filed by

flma pm£fi$an¢r fibr ztrgrxn is éfiunmhaed. he caflnd in

quastian in this win. petition.

x/’

T the foflowing exam” in madm-

flibfl guns? 6!’ KARNATKKA l’NGi’§”;CO§:JR’i” OF KARNATAKA WGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HEGH

3

damd:9.1,.G8 mun meal that me:

mags haard in the matter  
mm before mm to   
rahanahar, Huldceri,    

czarmmn mama    %c¢mmmm.
Befiaum fin'    Tahnildhar,
I-Iuldseri.    the superior
a11t1:::r'it:ria;?    Isak! enquiry aflaar
  of the matter, the
  suatnixzed and tm same

L dated:9.1.08 ‘5 quaahnd.

‘ the auntian notice issued by the Deputy
% x Naaamchm, Y &, Hukloezri
dated:10.6.% snide M also stands

quaahad. Tht Tahsildfmr, Hul%i shall hear the

W’

4
Izxztitianer and there% proceed in
hm, . .’ j ‘ A. v
(1
*mn1–19.ey;::&” fi;

43.; §§<E§ no 5500 .3.

: §.§<§§ "5. .253 :3: §<.Ez._§ mo Esau 3% §%<ES 3 _§…3 E,.E §E.E_,%…..

w\.r wflnlr|.|. as