Karnataka High Court
Beeraiah S/O Late Chikkegouda vs State Of Karnataka on 4 June, 2009
mt THE HIGH COURT 0:? KARNATAKA, K
mzmn THIS THE 4TH nA{§r"b7F"'J;J1iE.; %
BmfoRE .__
THE HOIPBLE MR. Jusricfi Mprzm Ebb?
wm:*r gE___'__;"ITION.RO..836*. _(éI;B'-RES}
SETW BEN
I
BEERA§A;-VIA' 3-,I. 0 LATE . €iH~i§{KE~{}OUfDA
AGED zégom, 3'? 'YEARS, m;:C;; Ems. JAI
CHA:s/£Ar'§AJ"é';:~%._;DRA1j--*yA.Q&'gR, BAHADBUWS,
PALACE 'i{;£;¥AR1:s<,, m~:z)4.'1":t::v,'g. 2ND CROSS
<3A¥Ar1_'1e1 PUI%2AM',..MYs0REw--
RAMDAs"S{ -0%':,AffE..§€Am'AzAH
A3333 gxBo.v*r..sn 'YEARS, ace; RETIZ). JAI
C1~§AMARaJENI3RA.WADYER BAHA9D¥;§R'S,
, --PALACE..GUARDS, D.NO.23 , IST CROSS
.. .1.<::. NAGAR, .CHAMMUN9; BE"F'1'A ROAD
Ami
1.
‘mfsogg.
ADV.)
mzxrg OF KARNATAKA
R}’:LP.BY yrs SECRETARY
‘*gURBA:~; DEVELGPMERT EBEPARTMENT
M.S.BL¥.¥LD¥NG, BAm3ALRE-550 co 1
K A R P MGUNTEE COMPANY
EMPLOYEES CO-GP. SOCIETY,
MYSORE, LALYFHA MFSHAL ROAB,
MYSGRE,
REF’ 3′? ITS PRES§DEZP~¥’F.
FETITIOWERS.
… RES?C}i\¥£)ENT°S.
members, was frowned upon by the State, ieading to
order impugned. In my Gpinion, no excégifiezé .;”
taken to the srder impugned.
in the result, this writ pstition _
f ‘ ‘KEV!’
KS