High Court Karnataka High Court

Kum D Rashmi D/O Late … vs The State Of Karnataka on 12 October, 2011

Karnataka High Court
Kum D Rashmi D/O Late … vs The State Of Karnataka on 12 October, 2011
Author: K.L.Manjunath And B.Manohar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12% DAY OF OCTOBER; 

PRESENT

THE HONBLE3 MR.JUS'I'ICE1.K_.'L.NiA£\I'J§'I€,I5I'TI%1:V_  

AND 

THE HONBLE MR;jT:I:§ijsI*ICE:  

WRIT PET1'ITI{)_N N0.1I?«--1V:4_'L§  201$; {S«~K}XT)

BETWEEN

I KUM £);RA.S _T-iM§__D3'(§~'LATE--:NE_E§.gAKANTAPPA
AGEQ. AuB€'}V_IV_Jf_J?' I 9 -YE§zAR4S   

R/A'{"-C)'-C:'.;_}Q PRAB£--EAVATEE'I

 @A:vIESmxzARA NILAYA, 17TH WARD
 RNAGIAIR, "NEAR~K_A.--RNATAKA DRIVING SCHOOL
<f§t_NO_ORANI",_.HOSPET
BELLARY"DI't3TI"'R1CT¥583 201

... PETTITEONER

%' ] (33% :3IfI.%§I.Ié 4s%RIN1VAsA 3: STM ASSOCIATES, ADVS]

 'A1"*§§/-3 *: VV " 

 T'E§§"§'£'I%?E OF I{ARE'~§£'a'E'AKA
"REE?" BY i_"i'S SECRETARY

 AA  E}E:?£§E~?;T§»'§EE€"i' 0;' 59am}; '¥%?EE,E'ARE

. _  E§E,S,BUELE}E?*£G
{JR AIVEBEBKAR RG53
BANGAi.QRE--§8G®O1



R}

2 THE COMMISSIONER
DEPARTMENT OF SOCIAL WELFARE
5TH FLOOR, M.S.BUII,DE3I\}'G
DR AMBEDKAR ROAD

BANGALORE~560(}O I

BELLARY DISTRICT I
I-3ELLARY~583 101

3 THE DISTRICT SOCIAL WTE;LFPIRf3".'QFf3§I(;j§;1:§:  

4 THE SOCIAL WELFARE 'C-FI:'ICI5:I::'  fj
DEPARTMENT OF' SOCIEEI, 'JJVELFAIEIE
HAGARIBOB/1M.£3.1§?AH£LLLIA T--ALI_II';I~*II;i;:13 ARTICLES 226 AND 227
OF THE CoNS'I"IT':ITI'dI»I:QIT.II\I':)IA PRAYENG To CALL
FOR RECORDS-I4_'IN_ z&13_éI:',IC;:i*IiI'C§:\I I\Io.6024/2010 AND
QUASI»-I Tm: IAMPIEGESIEZX3 CRISER DT,I5I9.2GIO PASSED
£335' THE "§§}&E2EI:X?g3KAH}'E)MINIS'I'RATIVE3 '§'RIBUNAL IN
A?I5LICf!III'§{)AE\?v.V4I'v7f§:i?II:)2f4/I0 VIBE: ANNEXUREAA T0 THIS

 . }%wRIT §'?EZf5E:E.'.i'I§I'siI

% I";«.V_.u_".".{'I~.£ES §5'§"}5T'I'£'§@P€ €}{}Ev§§NG SN FUR SREBERS TI-IIS
 <'a;;;:sv;1::',.jEi;:;;mA?§JE_§ExEAT§~§ J" Z'a£%§}E "§'E§E: §?{"}%.L£,{i3'I?'Iz'Ei\;?{§:»



ORDER

After arguing the matter, Ieamed CO}_..1fi;§€]g *f?;;1f ‘§h€

petitioner submits that the Writ petition 1jn»;:y,bé.:di§;r:3iSseV<3"~__

as not prezssed. Amordingiy, th1g2~ w1fifpe'E_itiQ'z'1w._iS –djV$'rn€i[ssed'~

223 not présseé.

Learxled C%oxrer”g.;f:3en’.iA E33231-:1_e1j””«is permiited to file
memo of appearance Awiifhiri a :_p<é5i'*iod'~V.'{;-f" four weeks from

today. \