COURT OF KARNATAKA I-HG!-1 COI.fR'f: KAHNIATAKA HIGH CQJRT OF KNNATAKA 3-£33/ZT§si*~% COURT OF KARNATAKA HIGH CQURT OF KARNATAKA HIGH COUR1
IE 'fi'iE; ESE CCKERT GI? KARNATAKA AT BAHGALORE
Ei.$i'T'E}I.'} 'fi*HS'I"I-{E 9'1?' fififif SF JUNE, 2098
BEFQRE
Eifi. §ié3R"BLE am. «JUSTICE RAM
EETWEEfl:
Hangman mAw«;’1*ImLLA.
PWE sammmnx,
S-[Q gm, mmzmnm 3.5.3,
AG-EB man? an ‘_ _
Rmr om mm”:-IE L . A
xommmm, – j _
cmrmfszxgcm. I:3§:’%’IfI?J€.f1″;” ~ .. I PETITIGBER
my saavzas R. 2; éspvc: cgégm
L ‘1’fl%7″P*£E3$IIAE€’E’. ‘
nm1A1:.1:mavEfl_5?~7= 535,. ‘
cmrm%maakn%:srr:&:¢’r,
RP:1’?’RK3Em’ED BY rm
<1'e.€E«'EF%' %§'fflflEE.-_ …..
-.
X agflL?JJAi%?Iffi%I%PA,
‘h£i=k3″QE.,’ ..
Rm? ?i:::::’:;v;;§;A’1=P..: mm,
1sm¥§;é’-mavrafi 5?? 535?
AT««:Szé:L§:.?.§ea:R:IPmmH, anwcars ma RESPQNSERT N0. 1
am, simm 3.1%., wvamm mg RESPQEDENT 1«ro.2)§
J
-;./
= PETTTEGR Hz:.§51§4 gg:___ V
IOURT OF KARNATAKA HIGH KMENATAKA I-HGH COURT OF KARNAYAKA HSGH COURT OF KARNATAKA HSGH COIJR? OF I(ARNA’!’A3(A I-£16!-‘1 COURT
fifrit Petitian is fix under Armlea 226 and 22′?
cf the: Catrmtimtimn emf Irfiéa, giayfim tn: iasuva a writ 91’
ca:-ttinrmvé qzzashing tin mzifier nzatificntinn dated 22.9.2007.
is-rstieai by mapandmt Hal ‘aisle A§ etc.
Ffitfiimn mrmlm an fir haeafifl
Baum, mafia the &11nwir1g:– _. .
ggfifii
Rwaniém zm su§mu%air:c:1 of;’%th§5–
the pafiimrmr %&t the 131% Er’
1′:flh.zctueu$’ ‘ ‘_ ‘ and
vmrmzak mg” 5313 cf the: pet11:w’ ‘ 1:1 is
awsgfiiriglfix’