m 'rm men own or KAHVATAKA AT BANGALORE
mmnmsnm zeta myommnm
BEFOPE
mm Hozmm nmwsqwa O 1
wan' pszrrrzon Haggis;
1.. }mA
syomm Bsnman _
gem mamas. mam A
12;oz:mo.12as,
Rmmagmsuwnmklmanfl O
BEML Lawn?
2. .
I
12,10 :3 m.&19.
Rammmsamfiawa
mm. Lavmnmysmm
" * 'I J ' ..... .. V
V ~ aroarfivakapm
O , - 310 r.>.ncg.1o21
O ._RA2,!~.E%g.fESH%H,,AGAR
meal. wrourmrsom
* JAVARAMH
I COUKI OF KARNAVAKA HIGH COUSY KARNAYAXA HIGH COURT OF KARNATAKA HIGH COURY OF KARNAYAXA HIGH COURT OF KARNAVAKA HIGH COUR'
AWJ3 ABGIT 41 YEARS
mo 1) 110.415, 1 arms,
Noam PHASE,
CMYATTORAM MYWE _ 3 5 Pat.' Hone»;
IBYWI P S 1H-- ADV.)
V
. vwunz vr an-uunsnnn mun uvuau. yr Imxnnlnitn HIGH COURT OF ICARNATAKA HIGH (DUE? OF KAlll~@KA HGH COURI G' KARNATAKA HIGH CGJR'
AND:
1. THE msmxcr REGISTRAR OF
EQETIES,
JLB RGAD. .
2. mm ASST. rzmmx-'care or
cs-or-ERATIVE scacwrms A
mmm DIS'i'RI(';T, MYSORE" A
(HOW BESIGNATEDAS .9
REGISTRAR or socmmzs
mrG<::~.rr.o12z3mz
NO. .152 2003
named 7.5.2008.
3. mm wmagemzmm % %
mrsoas NORTH, om '.
4. BEh!L*.;W?;g[8'rE«hE?£QmE$
A$:SCJCLATIGI%T:
a:zLavA1s:1m'r %
-» wok %:31s;% %
Rapmwmmnmm
J ;3acRE:rA.*2y; ..msw1mEms
I WRIT PB-'I'I'TIC)N is mm: UNDER ARTICLE
_ m&%}c1§~%k COflS'1'1'I'U'I'I<)lI oar nmm mama mo
% , Tc: Isms AR 03932 mazmme Tm
K._4P'ETrI'l'GfIiERS '10 Pafincwam IN THE ELECTIQN
DUE in BE HELD 0N 28.6.2008 AS PER THE
cgzzarzmx or Evmrrs mm}: 14.5.2003 VIDE
TEES 'WRIT PE'flTION CG@G ION FOR
HELIMMKRY I-EARHG THIS IIRAY THE CQIRT MADE
um magma: 1/~
ORDER
Pa¥:itiormateaee&awritofmnnr;:’1’enn1stn
direct 21″! rwpondent be ioawa an murder imam
1:: perch ‘pane in tm election ‘
28.6.2908 as per the
O O$:;fgs,k5.2cca an pa’ the mrmaar of averzhs datad
OOOOA’%m.36.2oos. k/
I COURT OF KARNATAKA HIGH COI.i’»ltI’§ KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA I-R6!-I COURT OF KARNATAKA HIGH COUR’
I4-.6.fl8 flt P.
2, Petifinnamu
2-aspondem. They the
‘p. n
dfiputa and meanwhile.
‘an 13:12 In the pending
requesting the
pardcipam in thn emmn.
the said appiimtinn ‘3 mt
“O re, pefitiomra want a diroetion to
A maid aiatfinrity to pass an order Oitting the
V parficzp-a’ te in the electzion due in be held