Karnataka High Court
M C Jayaraghavacharya vs The Director on 28 October, 2010
7 _,_,_ THIS PETITION FILED UNDER ARTIOCLES'"233-é7_¢2~'V":2;'2?.' OF THE CONSTITUTION OF INDIA ?I;DRAY1f~JCx"«_TO' _ ] THE ORDER DATED 26.6.2001 '~.PAS'SED '-_R'T_ RESPONDENT NO.2 PRODUCED AT A§\IN--EXUR»E--AE AND
ALSO THE ORDER DATED ?.8.2oO2I..V1PASSEDVEY’v-OTHEVVIVST
RESPONDENT PRODUCED AT ANNEXURE–G. ‘-
THIS PET1’1’ION COIIAINC .’_xOI\}.AVF’QI3i_ ‘ORDERS, THIS
DAY, THE COURT MADE THE POLL(‘:~wINC;_ ,
Learned; files a memo
Seeking leave” the Writ petition.
Memo is ‘t_aI{en’ the writ petition is
dismissed E1SvVv’\7\4i”i7C}.’V1C3.1TVc’:3VJ37TA1A J ”
Sd/-
Ixrtdge
‘ KS; AT A