IN THE HIGH COURT OF IKARNATAKA AT
DATED THIS THE 27th DAY or AUGUST 'j=_, ~.
BEFORE A ' " '
THE HONBLE MR. JUSTICE & kk 2
'WRIT PETITION No.127V81/fi£)§§_V((3~M4cfb3i3
BETWEEN:
Manipal Soubhagyanidhi Ltct, «. 5
Having its Rcgd. Office at ' ' = .
Manipal House, Manipai- 576. .104. ' '
And Represented hcxjcézi by ' '
Its officer Sri. ms. Nfan;g:maasmrs:efiy'. ....'f"ETI'1'}ONER
{By Sri/Smt: :<.N §,ssocmTEs)
AND:
1.
State of Karnataka, V V
Rep1″eseI;1te~:i_by its .S6:ic:retar3;,
,_i}e.1;$t. <21' 82; CivflVS11p;31ic:s,
Consumer Affairs, Ms. Building,
Dr. L Veedhi,
T316 Ufiien a;w f
"~..Rc:'p,. by its to Govt.
'£3é:pt;A csf & Civil Supplies,
New M1111.
. Iiiist. Consumer Disputes,
Rctiréssal Forum, Davarxagmt,
$0.842, Near Shankarmill Tailgate,
Opp. Arum Industries, 13.133, Road,
‘ Davanagere 577 006.
Rapmmntcd by its Registrar.
4. Baby Bhagra,
D/0 Basavarajappa,
Aged about 15 years,
Since minor represented by minor
Guardian 85 father Sri. Basavarajapp
C/0 CK. Biddappa,
B.Da.::’dkere Village, ” f
Jayaffiaur Taluk. A’ ‘
[By Sri/Smt: Learned Govt. p1eader.vi§1’c;cept V’z1otii:§: f:_31’*R”I’ &”R3
(MAnotfi1ed)GASD) J
This Writ Pet3’tioI1..’/isi f’:1c§1_u:1d;1′. A.Ij1:.i(:ies 226 & 227 of the
Constitution of India praying to-. =h’o1d_ Notjficaticm dated
20.09.2006 issued by Govcmment-. gf as invalid sinae
the same is not i}I1″C(){1f0i7_i11ityV…’:WiI1;l”.ji;h£’: parent enactment i.e.,
Sactrion 27(2) of CeCnsii{1i{ic1=. Px’Otv,:cti_c11jj–A;;t,”‘I986 and is bad
and i_I10DBI’atiVC in so far as the Petitioner
is concerned “e§c;,1’«:.;:,v_ V _, *
This Writ Petitiiiiiu ‘fcir orders on this day the court
mad: the folifiwing 0r:i<§r_§'*._ "
yoknER
is to do the zieedful, if net, petition
Vdisimivaésed ijgsference to the Court.
Sm
JUDGE
V – m
§§§§3§§"5'"§
i