Karnataka High Court
Aravinda Reddy G vs State Of Karnataka on 10 December, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"' DAY OF DECEMBER,
BEFORE:
THE I-ION'BLE MR. JUSTICE RAM K V'
Misc. W. 1245362009
Writ Petition No.285 73 or".2
BETWEEN:
ARAVINDA REDDYG --.
' ~ V. * A .PETITIONER
{By 511. M Mah§Oiba1Osvhi;rai*"{§}0'§§é';1--,"ikdv.,1
AND:
STATE OF' KARNA
AND OTHERS' ' _ ' , " RESPONDENTS
[By C Nagashree, GA for R1;
‘S11. Sa11j”c’e’V Angadi Assts., Adv., for R2;
–. R3 ~ Served}
w.12453 OF 2009 IS FILED UNDER SECTION
151-.QF (jP~C_,u_PRAYING FOR EARLY HEARING IN THE ABOVE WRIT
‘,_pET1’1*1ONAND E’DC..
. ‘f1{1iS’DAY, THE COURT MADE THE FOLLOWING:-
‘_.’I’HIS MISC. W. 12453 OF 2009 COMING ON FOR ORDERS,
M
0 R D E R
Petitioner has filed Misc. W. 12453 of 2009 for early
hearing.
2. Heard ieamed counsel for the app1icant..l1 D
3. Misc. W. 12453 of 2009 is r¢je(:ted._.”””‘ . ‘