'"=..AsED Aaour 46 YEARS , AGRICULTUREST "flDA§ANG£k£ .;= ... RESPONDENT
:fi.227_0$ THE COfiSTITUTIQN OF ENDIA FRAYING TO QUASH
‘,THE ORDER Aymmxwa DT.6.l2.200? MADE ow I.A.NO.I
EN $52 HIGH COURT OF KARNATAKA, BANGALORE
DATES THIS THE 28″‘DAY OF MAY 2e3$. fia
BEFORE ‘ n
THE HON’BLE MR.JUsTIq§ H.a:LLA§EA :.
w.p.No.5?16/200$ (Gfifi§g§>’_<."
Between:
B R LINGESH =_”»
5/0 LA?E BELLARY RAMANNA mf-
AGED ABGUT 53 yEAR3._ ”
AGR:cULTUR13w,j
R/AT D NO 5§5g2_V. « . _.ja
DAvALPET;’HQNsAQA czR:LE_”_’
DAVANGERE, a.: ‘.’=ja ”
.. PETITEONER
(By gri.sQv:s5gég:T$saETT:, ADV.}
fiND :
SR1 A G fi:TfiAL§
S/D3GANAPATHIaBHUTVAVAJI
R/AT_3,Na’4so, VASANTHA ROAD
‘TEES WP FILED IS FILED UNDER ARTICLES 226 &
XN G.S.KO.227/2004 BY THE COURT OF CEVIL JUDGE
{SR.BVN3 DAV%NAGERE.
This W.P. gaming on for preliminary hearing
this day, the Court made the following:
Q//,
writ petition and hence, it is liablafté be
dismissed.
BS3.