‘ rcomo. VWAGROGB.
in THE I-IIGH COURT or KARIIATAKA AT nmmauonn
DATED mm mm 25-»: my on mnca moan
EEFQRE
wnrr PETITION 110.1339? or 2097?
8-;O_E.3.IAK6HIIIPA’PI~IY?3ETl’Y.° ”
–.._._’.
THE f_ir.”)””ELE mm. .ru.i.-was ‘2 Z Y
11″?’ EFIIR”. .t’I’ur””1II” ‘L'”n.:’–w”‘;'”u. :9u”u g .
nuImmnm»sae«ag§u
AMB-
III-K-=
l|InUUnunAfll§°!hA’i’ rt-EI.~uI
‘J.’.ru.’
Mrwnonrm
K.P.’W.E-ET, ‘I551?!
n _____ .. s BESPOKE???
Us P..W.Umeoh. mm.)
rmmon mm UNDER ARTICLE 226
‘ ~ 4:-1’-r m C14:-.!!!;.1’|’fH.-..T’£’IIf.31! 91: LHDLI; Emma ‘IQ
‘ REFGEEEH ‘if’: cam-.amaR.’r.1=’.-.’.: ‘RE..”‘UE%T
% _ %”-Ads? mm Apsrrrrronun wan Afiifiiiiififi 5? mi: ‘ii’:
SITE HEAHURIIIG 30″‘X 40″‘1’O THE PETITIOHER.
TI-Ila pmmorz comm» on FOR
Hmmimc ‘3’ (man? wars rm’. THE coum’ ms§.bE
has nut allotted the ihaspite
“”””””-l’:”””‘-J’
mnnmflaorv by the
.–.__ __.._-..?.._-
Q, “” .-.”–i irnteaxm It
V . ._._….. _.f
cmmad Ctiiirt ifi tn.u'” cnuu cu
v. ll.D.A. reported in rm
in Writ Pctition No.5:-156 of 2007 in
t.’r’.a saga 3:. 13.5. !a 3-igiéfi
+. petition is allmved by diroomg the
ta the pati1in:1ar’a cane liar
.L………….2l I
” cf aiierrafifi sit:-. iii u.r.7r..zJrui’I.i”J.Gfi with 21*” uu.%-‘
an oumr limit of three xntmtlm from today.
Naeadlecsa tn observe that the. caonsideratinn shall be
rlflfi.
-30
nmmnmmflandflummmotflnahwunmmdamwnai
thiscuurt Nomdmuwuum.
5df;A &i%
3fl_ ‘]uaqej % ¢ ,7