High Court Karnataka High Court

Mohammed Ismail S/O Syed Basha vs State Of Karnataka on 27 March, 2008

Karnataka High Court
Mohammed Ismail S/O Syed Basha vs State Of Karnataka on 27 March, 2008
Author: Ashok B.Hinchigeri
.1...

W   CC "W G? 'KILWPLTPLKE AT FAFGMDFE

DATED TI-I15 THE :27"! mm or MARCH 2003 

BEFORE

THE HGPPBLE Efi. JI.'-'%CE ASHGK B. 'E'_1L"%GHI{}Em

W T ETI on 110.4935 oF%2oo6 (L,B'4RE%s}; j 

1.

u»:>HAmmD IBHAII.

SiG7i”r’Efi ‘fii1fiEfi _
mmn 301-mas ;

no 1.-5.10:5 comm * ‘.
IBL0GK,B’PBAREA,.eIAif&HAGARPL

nmmmmjA5aoo+}1 _

2. BRIMUf1″J3U..R}M§; V V
AGED–2.5YEAF’31S.._
iiC».§- £’:.0L€§4ii’f4€§’!Zjfi.1″?”1″‘Efi
I BLCWEK, B.T;B-.AREK,AJfi.YAI{AGAR
a.am:mmRE_se¢ out % PETITIONERB

L (B¥%%sR1:m3.%sAnsH CHANDRA.ADV..}

‘ . A3, I z ‘ ‘ ‘.. . . . . . .. ‘

. .I}EPAIi*r_lomf_’flT or Housmmum URBAN
X ,__DE\fE.LGPHENT, 11.3. BUILDING
BuA1EGtfi.I;ORE,REP HYITS smnwraw
.;’i.£a!!(.%.&.L£}F.E

_ F-.’._Fu”IE.L’~TFf’:I,’;r*1n.r’z{:’i» fifififimfi %F|.n”‘1’.’r
I{P£VERI BHAVAN. BANGALORE
REP 31′! 13- COMIIIIEEIOHER
RE CITY

EANCERLORE, REP BY CDMMIESIGNER

‘n..n’m-‘u.’r Anny PI’I’!”J’
.IwI”.u.1~..nru.r’~.nu1..u ‘-mu. J.

.2.

4. THE fi’t3t.’.’i”1<'1!3"FfiLFn'1"
SSIIRAYA YOJAHA QC-HERE
.iE3..flaN¢'.§AL{3RE GfiRfi PALIKE
HANl"'.as:fiLGRE, REP HY ITS SEC'!
BANGALORE B21'?

5. mnmmnm nmvm. mpnwrrrwmomw

12.–rrsrn-r:~nA 1-nn.u-tr ‘I£:|i”\.A’l’\. mnutnarrsun
.L’vuUJH.l”lt..fi.l”|. .I’.’l.”LlKJ.\. -li.’|-..Al’1..I-l’., l.’Jl’I..I.’I\..’IH’I.I..:Lfl’.l..I3n’

REP 13′! rm coumsalonmt % .
mficmmm CW

6.. ELLUM CLEARAIWCE BOARD
BANGALORE

REP B’-Ifi “WV

u.pAIr1ur’ an

any ‘.

[3~r:::=snI RAHLEBH 3. AHHEP%.’IhV’AE’;A.’G_;.$..’—Fflfi R- 1
mm B an mm R-2
am.vm-gym an-¢., I:o’1z%en_aMH.:
SR1 £~.1)V.; FOR 3-4

5111 v:at:L1.IM.n;!z & AD
am ‘E01; R-6)

,1-I R-5

-.’:f_. –

mus ‘i!fRF1″*”i?EfI’I’!.’IC>H’vI?ILF3D UNDER ARIIGLE 226
AIHTJ mr r.”3~1′.’.’f.fis’?E:’r’i’i’_I°’€-.Tj’,”i=’.”.:ii’ 01-‘ iI~TI’JIFL 1=m’x’m’G Tfi
nmmr TB kmmammiramknmmmmmnrxon axvmw BY
mm wmmfimfisy mnwrnn mmnmm or mm
Hwsxmxmzmnxnmm mm nousma 12¢ THE rmwmr

UNDER ABHRAYA YOJARA
3$”””M!E,”‘I1’~i’ THE E51″-Bi !t.1i’..l’.-A. FQE $1..-Lfi ‘.3’i|3’EI.-I.-J.’;’1…E-=

THEA¢f_:1A£Ii1rIJR’E.”B.I’j;5.1′)E THE FGLLOWIHG:

amt-an

. t’.’;””in.”LTI’Cr (‘Iii FER “REERE T” ”

-ma’; J. 4:1-.IuJ.n..u-.:-H45.

ti!
1
5
5
E
5
I
:1
5
3
E.

Gum-um” em; acswmate is d’1r¢m’aacl’ * ” no rm ‘

V jjruufins finr the reapnradxant Na.1 and Sri K.N. Putlngowdn,

the kaarmwi rmunaelia di;’_e_o_t_a.f1uto take notioe for
PIBH.

is-3
=::

ii’

3.
3

‘1’
d

*2′

rue” rmpnnms’ um that no &ppaa.’} ‘ .s ‘ah

been giamn to the

AI 11’ u..1_..4 3…

‘Tu LI. Ll LJE

E?’
SE’
E
2:

petitionexa my aentting out
the and supporting

documacfata. –. ‘

of with n diracfinn

¢ consider the patitinnam’

accordance with law and within an

.n_u-ul-.+an,- 1′:-It:-In-:” -ulna-nevi-n-I-1:-In -“nu-In-u-n 1-Jurannsr
H’ I;l:S.l~-“.tLH.I.I L 51.3. WW” Jul.’-Fill. LIJIJZ I

V’ n No ardezr as to 00913.

Sd_/-