Karnataka High Court
Raja Naiaka vs The Secretary Department Of … on 2 February, 2009
nu-can-no-awn» an-u ..n.....-..m...-. mm.-3. wnawlsiy. nmmvnamun mum uuum aw zmwmmlnm Ewmsré EUURT OF MRNATAKA H56!-i COURT OF KARNAVAXA HIGH com IN THE HIGH COURT OF KARNATAKA AT SANGALORE DATED THIS THE 2"" DAY 0? FEBRUARY 20Q9 a_7, BEFORE THE HGN'BLE MR.JUSTICE ANANB BYRAR:DD¥;*a'. WRIT PETITION No.47058/20Q2(KLR4REs)"= BETWEEN: SHRI.RAJA NAIAKA S/O.SEVA NAIKA AGED ABOUT 42 YEARS_ RESIBING AT KURuBARA~, KARENAHALLI vILLAGE"aJ.A? BIDADI HOBLI ; RAMANAGAR TAKUK BANGALORE (auagpg DiST§iQTt § ,u'" (BY sR1;D,éA§G§maRA; ADvbcA$Ej AND: 1.
¢TfiE 3aJ%HfiRz ‘ V
aDER$RTM@fl?OF mmmmua
‘.xGOVERNMfliGF KHG¢flEKA
V-TM;sL3UnfiflfiG
*BANaAm3&k§=’
2. “-ma CGMSSIQH
RAMAfi%3%{SUB UEHSBEJ
” 3;,f§£ LAN}GRAN§CUflfiTfiE
FOR UNNIfi£FlSflDCDU§¥flI®€
OF GOVERNM£W LANJIN
RAMANMERAMTAHK
REPRBS@HEDBY’EEiGfl%RMAN
TAHLHFR
..PETITIONER
..RESPONEENTS
(BYSM.RflWR,H£PKRWfiWNWM$IlK)&
8
– wvm w -m-mam moan muwwr mmmnm mm wax: us” mxmmxm HIGH mum or mmmmns mm mm! W MWMAM H»-sum»: cow
6. The petition stands disposed of
accordingly. The petitioner’s alieged posses.=oS§._o’nv
shall not however be disturbed
of his application.
In 53′
“”£¥i!f’*