iC:5H COURT OF KARNATAKA H!GH OF KARNATAKA I-HGH CQURT OF KARNATAKA HIGH CQURT C3!’ KARNATAKA HIGH COURT OF KARNAYAKA 1-HGH C
HI T’!-E ffifiri-i CGURT GE’ KARKATAKA AT BANGALORE
35.3% THIS Tm gm my 02? APRE. 2008
BEFORE
rem HGWELE Mr. Jzssncs Agrra mmaim, 7] . _ T V
Wm’ $11393 Z¥a.5;’?5 BF’ g 7′
E
Maazmmuma M ‘
am mmnarya
mm aemm, V = .
fiwmasama
age: mmas-fauna z?a’:uz.g..§.p11v.a{;c«:=Imr£zn”– ‘-
man I
sga §D§?_a£:§L€%SE’Efi _
.&€§£ I!»:3€} ‘ ‘
Sm
man 3.; 3mm ,. %
assmmm’ ~ –
539 mam KS¥1?E£&3)
” V’ é a;.:m:s’.$s%-yum,
V
._ ‘-sga mm.
A ,&GEfi_ ;3’2’Sri,”EA&
§I&&”§'” V
_ TSEfi’v?fiB§fiCfifiHBRfiPB%
V «B3 YEAE
1′ ‘éamgsammrra
gm Tmaxaym mamw
.ekf3’rEIlJ ‘F2 33.93%,
1* ‘” fig -: _
3,63% UKFPA JEMKR
flaw 45 13%
U ‘- ‘5
JQH QQURT OF KARNAPATAKA MGR CGEERY 0? KARNATAKA HIGH CQQRT GP ICARNAYAKA WQH €05.38? OF KARNATAKA HIQH CQURT 0? KARNATAKA HIGH C
ifi
IE
12
13
$3 32-5. 1? as mm.§..a.fi.’§£3–
[EH5
3
. . * _ “:2I$:ts;r¢;::f:’»r:a_avE:m
me”
E}
fi
$3?’ Q Efififififififlfi H&LEA.PPAGE)U§A
fiafirfifi 151;? ‘
F§ABEUImG}\PPA
Sjfl GAH{}.&.TJII.fiaRhF.Pfis AR§HA1i'{}0R{}’
@1335 35 Yfififi,
Ja1:m=a
35%: G%UfiA BAEAEAE :
man -=55 mam,
ms Famnpm c.mms~Em._
mm 3&3 mam .
mafia _ ” –«
£50 agassmz, -!3w.E£31aI;rR _ > . _
.’ ‘V V :
mgsgm21¢:~1:rL*1’iz’;2AL–»3?’£ec:I:!3m.,,_
&.aja.&mw:%:e;t:m.e.:a.g,.~t:_f:’*,.’2.:g .
as*&%1{.t3;. &:mEa”:33n*a,
Em Lszwrs
vymflm V
fixzsiztémm ‘ ‘
;~a~?M;:_; »
FOR R1 & 23
1i_fi–as. .w..;:9T13 E”E.E§ UIIEEER &R’I’ICLES ma Am)
$33’ :::ma’s’x’rnJ’1’1cm CZIF {Ema PRAYIHG TO
~…j’j -‘«._Cg§JA3§-5: D1aEc’&’§01§ 1331.723 BY THE R2 VIDE Am:-c
* 1::*:*1:.=g5..maa,s. Am mw ‘ms Hf.)’I’IFICAT£ON}PAPEYR
P%I.8.L”£:?.§.-‘a’E*§;:;}B¥ xssum 31* ‘rm R1 Arm 2 mm. 13.3.2003
%% émamnmn w wmvnmnmmm 35% nmv
zeamza rsrm. 21.3.2993 VIBEA1§i~D.
E%$%’.Pmmingmffiy hm&gmE’
Group this §£~z§!, thee Cmzrt made the foflcewmz
RESPOI{I3%’I$
9 R D E R
Fm a nwnt dabafi Zflfififlfl was
in \i’7:j:aya Blmnamka naawspaper an _
Ear xenam. gm ammam af 2 mm: :;:: F%
smafl ata& fez’ allebtirg the aam¢.1′:ax;_ 1¥Aifsi{«;e”‘*:9,i:1i45i’
s flap? asf 12% T31: aef .
gmiam arid amen; m1hpu:a§;a h¢xac:;%»13;::;;é.%2%oos is at
§a, The _;:i7 is that the
xmmwmm, witlfxz at $313; ~=.§;§.1t}¢%it§~-. “f§:-tmflerim,
pa3.bIi&§”wé :51 . The said
3» appearing fcrr flu
the Chairman who has
-. ..f:>r rmivim {kw applimmna for
is, wit&:ut any authority uf
a§:,:h§aEu?ts. that mm mm: am pubfmhead ‘m the
auctipn rwtécze “W2-;., 25-.t33.%,
the East fiat: far rmezvmg’ ‘ the applicatziom.
awe COURT 0!’ KARNATAKA HIGH CAjC}l.’!fZT OF KARNATAKA HIGH COUR? OF l(ARNA’fA§(A MIQH COURT OF KARNATAKA HIGH (SOUR? OF KARMATAKA HIGSH C
was must? 0; xammmm mm-I c_<w.g'r 05: KARNATAKA Mme mum as mmmmm men CGURY or mnmmm mm: come: 05 mmmam Hm: c
h§r. ¢wda, mm mammal appczaring
£33: the RFMC submits» that under Seatbn 44 of
the Cilafisxwatazi Ems gut ample powar to axttend _
%'2 1% law rciatzixg ta the
beam xmat as: rest by this Sung
mcmmm mam mun; vs;
cm’ mmswma 42:4
: »- Ema-me’
sf” $pex*’zninsibh undm -~
?a=§.,£é:§=’ 9_s*h%?e the decisfic:-n (if ‘the
aazthafity ‘is. a pelicy maxim’, unkma it
1:3 sfirwffl. t’.'”t:._aVt;_ is beyond the wk: of
criummenable, the exercise of
. _ Artixzle B26 is %k.”
Is. Tm, me said mung that it as
:31′ the autmmim m sat dawn the graunscl
finn in the mas:-.
Cr.zur§.,§amsa#ftI1svi$w*thattl1et:xt¢r1ai9n0ftimaatc:
IGH GQLJRT OF KARNATAKA MEG?! OF KARNATAKfi HHGH COURT OF KARNAVAKA HIGH COURT OF KARNAVAKA £*’EiGi~¥ COURT OF KARNATAKA HSGH Ci
reycaeiva Ehfs temfiar apphkratzien cazzmt. be fiauitmti. Even
o ? fiend he tbs fiat that
‘wry; mists-:2 in rm petition and ahme it is pomm
that *é§:m’*a are gmmrxi ruimi, I am tin ”
qumtimn of i2’:terfm’¢11m «flaw mt .. 3 A
Fwzifitzzrz in
%G£hmfimmha§@