High Court Karnataka High Court

Kuddus Khan vs The State Of Karnataka on 15 December, 2010

Karnataka High Court
Kuddus Khan vs The State Of Karnataka on 15 December, 2010
Author: Ashok B.Hinchigeri


VFQQKV

2

‘HfiS\NRNW%flTflONISIfiLEDIfiWM%{ARHCLE226AND
mm?oF1}m:coNsnTUnoNioF1NDuxpRNnNG*K)Dscuuw:
THAJ’sEciu3N 2 OF’fiiE KARNATAKA.ACT’NoJ’CH’20lO’R3
THEEXTENTHWNTRODUCESCKAUSEIYRDSECHONISOFTHE
KARNAnuq\ MOTOR vsnmmss TAXNHON ACT 3957 As
UNCONSHTUHONALBEHM;mrwoLAmoN(MrARncLEs;pL19

AND 2: OF THE CONSHTUHONAL OF nwmA~Ampr4Ta

ANNEXURE~A DATED 31.3.2010 AND ETC.

THESPENHON COMHK}Cm$FOR HEMENG TEE DAx ”

THEcoURrMADETHEF0uxnmNGg”””
ORDERh
Sri K.M.Shivayogiswarxiygf “the 1ear.r1Ved[

Pleader is directed to take.n0tic.e”fof_:the”~resp0hd’ents:

2- Sri P.I{.P0r1r1’Vap:;t)aV, le’étr;;1e:éijVV–Chunse1 for the

petitioner sub;rii’tsTtt:i:.theat–_ sijbseciueiit.'”t9m:iihe filing of the

petitioriié the is reduced from 10% to 6% by
Karnataka therefore submits that he is

not pressing thi.sApetiti(:>.h.

petition is dismissed as having become

infruetu otzsf — ._ V V’

C’ .~’*j :’ H.

a.3’L4.;

EUSQE

it ” V . . ‘\/GR