High Court Karnataka High Court

K P Seedi Beary vs The State Of Karnataka Rep By Its on 6 March, 2009

Karnataka High Court
K P Seedi Beary vs The State Of Karnataka Rep By Its on 6 March, 2009
Author: Anand Byrareddy
  "   
Ail". ._T§2_e_:  féafhaiaka
-  

V ‘ ‘. , _ A§s&~:;ga§ore-566 00}

I Tribunai

-. 383.3 its Secretary

1:4 THE HEGH COURT 0:? KARNATAKA A’? AL
DATEB THIS THE 6?” 5 %
BEF(}RE:;”z_ ‘
THE HOBPBLE MR. JUSTii3§”~;ANA§5D.BY§{:§§§’}I)Zf}’§’
WRIT PI::T1TIo1g Ne;ri’S’i!.$3 g<33A{:;;R>

BETWEEN: ‘

Sri. K. P. Saudi :1’ .

Sift: Late Abdul . ” r
Residing Vaia__Pu’fla.si1a}:~;;_i§u A’

Perabe xrs12ag;eTs.r;:: mg: % %

Putiur T:&3;:k~ ‘ V ‘ _

D. K. Dist:é§t” _ PETITIONER

{By Sifai; E h_.-;:Vi’,’ Adflfiméie ibr 3:155. Kumar and Kumar)

by its
Rei:e:}¢;%¢2: Seécretary ‘

Puttur Tafuk
D. K. Disiritfi

19

an appii:::::.£iun in £3335 regard is .2: cimtsxmsianee which wsmid

wmmni {£26 ‘i’z*ib:§n22¥ it} recumzider iht: j;

ii. Amturziéngiy, the “is;
E is quashed, flat: urdtsr l::;f§ &T:§i3A£::§a} “iésr as fresh
cunsidtrmiiean in accurdazzegé Eight :3? that
ubsisrvaiions mafia – 2 ._A

3d/-E
Iudgfi