Karnataka High Court
Managing Committee vs Karnatka State Board Of Wakf on 3 March, 2009
V’ xsuvma:
2. The said submission is pieced on
Accordingly, the Writ Petition is dismi.ssed_as
Liberty sought for is reserved. V V ‘ V
High Court Karnataka High Court
V’ xsuvma:
2. The said submission is pieced on
Accordingly, the Writ Petition is dismi.ssed_as
Liberty sought for is reserved. V V ‘ V