Karnataka High Court
M S Govindaraju S/O Sheshanna vs State Of Karnataka on 9 September, 2009
O R D E R Sri, is/LS. Rajendra Prasad, ieammi Seniaf: M appearirig for the petitianers, s;u¥:§7n1ittfiefii pstitioners may be pemnitted to 'V petitiozl and ':0 submit a proffiegfifié;3réée1"1'§i;;:s*:iV:§';:1wfihér 2i11'iZhOI'I£11i6S aoncerned, fay a;:éti6r1 the mattar of '€113 omissions the Chief Exacutive Office; of the 3&1 respondent. If, such
representatioxz of ‘t1{1″1.<;-3» ' petiioners
may be permittadvvwta for relief.
far, the writ pditicm
fi.ar1d}s' izéitfjirawn.
V' €f3It§&r*ac"£..g;1c{:0r:§
Sd/*
Judge