High Court Karnataka High Court

Chinni vs The Chief Secretary on 31 December, 2009

Karnataka High Court
Chinni vs The Chief Secretary on 31 December, 2009
Author: Dr.K.Bhakthavatsala


as: Tim maxi mum <22? KARNATflK.A, B&»R'€}%.:};€.j:Q:,§:.: % V
mma ms Tim 3 1%"? my :3? §EcEam2§*:%{i2 *

TI-E I-ICWBLE BR. Jzmrzca :;.z£%%r;4*3;%42:;;%«%1%* A
hEAEJtfRAT2~£& m”u$Y&?;- »
2% mass,’ 71%. .Va:<x::1$_s "
BE'I*WEE£§* 4%? %
§&LL=ES5?:W'AP.AEE;B$B¥€3A2}GE§§~33

mfimamn
{BY 3§;.§.Rx;:;?zzm1%;s., £b'¥§'§§FE}

ms agcggéggy

'£§%$*z'."i';Q,}i3
X swam, aamamaz

L 2. '§*EiE§_§E€;EEE'i3F:é§fi

V my'? .. Q1? 33315333
mum:-m, mfimmm

' -.3;'}:"f2'§iE '::2&EamE
. IEEPE1 GE Emfimfléfifififi

BRQABQASTBIG – {€IZ§EM1%. SECTIQN}

1 muss, agxwamaz
" 9%; skwaazsx Ktmsg @

§&R.&§M&E, Jam
3; @ mmcxcmm Jam

;f
Q'
5
G
£3
E
E?

3

E
?i;

E
fig
0
1w
E
3
G
La?

3

Q
E
:1;

3

Z
S

KARNATAKA W6}

……,.. nu’!

mxhsiélfgx Karmsfimfi ‘%.fa§’b}1a°s:a..5

AA 5iE§&”}p.:etitiar: mmfig am: far
aim Cam mafia flm fafiawrizg

AGE: 5Q YEAR8

I*¥{>,2§, ‘THAVA%38A NIVAS’
8EEPE1’l’F% RQAI3, KFJEARA
Ptafilié WE$T§ .’ – 2%

5′ TEES £E$§ M13. PYRJKE
&fl THEFETRES LTB.

zmazgzi vasgrrm PAR&Q$E
22% FLGGR, 1078 aaarss 6
gALLEs3wmm,

5, ms Pa3$mErz’£
KARHATA1(AFE.§£GEE;§;§I-@E§R{};.?’
Qammflsfi, %

ta ma: cm, %’

23:2 TELEv14’3I:?”%’MvE£i§ AA
m.@.Rm§,.s§asna_mg3;__” V V »

3% fife. ?R§SfLl3V”fi3iE;§&_£L:§Bf.}RA’F€.3RIE3
m.??; E§fifl;$’§’REgL sisaum
fi $’£’fiGE,_ BANQE-m;C3%R;E’%~1fL¥3£££:;R
RGAD,”§3A2€€B3xI.;QR E ,5 5559» 0:22

gay 32:3 Em?)

Iii §iE?$?%EEé’?’S

ia film under £rm*:’ 3.33 22% and

_C.::i:i:s;fit;.m*sar1 af infiia grayizg hm issue a writ
ftfm ‘$35? quwlrfim me datafi

2i.’T?Z® §i颒s§ @*F ta tiw misfit 9:7’ – tha

G§§§-R
§:fim§?ghtaf&wmsm?fi3&b3’flm

:=:; far ‘€313 petitiflnerfi ifze gefitimz is
P

_t

22$
i
S
E
3:

ég
S

H v».\»IY»\Jt’-\’ W» mmmmm mew cwum 05 KARNATAKA more count bémm

uvwmw

tiiamisseé; as writhdrawn with liberty ‘ea: take such _

szzf renwéy avaiiabie in kw; /..