nun uvwui vr RHKIVHIHRH fllufl U!’ EHKNAIAKA FIIUH CUURT OF KARNATAKA HIGH COUR7 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
13 THE HIGH couaw or KARHATAKA, sxsaanoan’;
nnwan THIS an was afi” may as FEaauARY__fi$ié§ V
BEFORE
THE HON’BLE MR. auswxcs ;fiAM-McHAN_fiEfi¢?’.LV”
wax? PETITION NO. 16110 63 ééfié £L§§S$:V7* “T
DEERE! :
MR. R.C. MARAYARA
axe vmwxawayva
AGEB ABGUT 57 YEARE –
axsrnxnc AT No;1e V»w».*
VENKhTESHAPUR&;_fl ;
VINAYAKA sragzmv”, .’
ARREIC coLLmqs.§osr =;
aafifihboafiwfifififiéfi ‘-,*’
. PETITE CHER
{av ea: swag? é S:§$3;a§s$s;, :
33$:
ofifithnuuuzn-vamp
.wVxA§Ae$M§w? or fifis vuxzx INBZA g?n.,
, *2.a;sQ,:a,~§H:wx FI§Lfi 2033
x $HE?s§3§L3._=,
°3A§§AnQkE’»”a5s§66
aEsasam&?$n’E¥*xTs
$135 PRE$IBEfiT-G¥ER&TI$HS
2 _’ .~ m..a$$2§wn$ww
“”5Tf fies? M231; 3.3. xmnyav A$ST$. Anvs.,2
;1′”§i’IS WRI’? E$’§’,’I’1″I€}l’$ IS FEE/zfifl Uflflfifi. ARTICLES
“=u22€ s 22? 9? caxswzwuxax Q? zxnza saA¥IMQ we
“,QUA$H THE IHPUGHEE GRBER ?ASSEE GK THE
.?REL:MzxARY ISSUE as vngxnzarv as nmasswxc
HQUIRY BE?E§ 28.5.2QQ§ {VIBE RHEflX§RE~E} Aflfi
$?Ca; £fl£\
‘ “””” “‘ “”””””‘”‘” “‘9” ‘4%F~3U..RT OF KARNATAKA ms;-c count or mnnnmcn men count or KARNATAKA HIGH COURT or KARNATAKA 1-new c
THIS PETITION CGMING 03 FOR ?RELIHINARYJ ,
HERRING IN ‘E’ SRGUP THIS QAY, TEE Céfifif MAEE THE g
FGLLQWING€
ORBER
“~n2d”
Writ Eetition is dismissartgiaff”§’AA””7″E”?°%§”i;L§°’§»”<f
*jgJUDGE z »*
ENS