High Court Karnataka High Court

Mrs.Madhusree D/O Late … vs The State Of Karnataka on 24 February, 2010

Karnataka High Court
Mrs.Madhusree D/O Late … vs The State Of Karnataka on 24 February, 2010
Author: Ashok B.Hinchigeri


– nun LUUI I ur ISAKNAIAKA HIGH COURT OF KARNATAKA HIGH COUh’_|’ OF KARNATAKA HIGH C

.2.

This Writ Petition is filed under Ame’ lea

227 of the Constitution of India praying to1_;1uaeh—-._t-13?. _
orders of the R2 dated 6.8.2009 am! pasefgi-ant_euch’_f ‘
other reliefs/orders as the I-Ioxfble tag ‘*~
grant in the circumstances of vide

datedO1.08.2009. V ‘ ‘ V A

hearing in ‘B’ Group this made the ‘V

foI1owi;ng:- _
counsel for. L R;” Omkumar, the
learned A

2.2″ ezitzertain this petition on
merit: en avaihbifity of alternative

j1i11gal1thecon1Jent:ionuoper1and

to the petitio:n.er to avail of the
rezlllfld.’ ¢;I_«f’ :; the appeal before the Assistant
I dhpooe cram petition.

This Court, by its interim order. dated

has granted stay. To safeguard the intermt
fiof the petitioner durirg the i.e., between

today, the date of disposal of the petition and the date of
REM

‘-*’-W” ‘ ‘-‘W’ ‘-V’-‘-‘ ‘-‘- –“”-‘H-H-H –V” \-vvm vr I\-mwtnu-nu-\ nturt t..UUKl U!’ KARNATAKA HIGH C

.3.

fixmfl M’flm pmkbmw% L& fiw smy;m §$V
axrascipam appeal, the afiact of snm-am %
caonfinued for a period 91′ four we(£:_;1m__r A91′; ”
the LA. £01″ stay in the 45″:

earfier. The Assistant 5; 5:5

dispose of the LA. fior qtgy in
‘Em-ee weeks time, til? LA. are. flsd
Within’ ‘ we Wk %

L» . yuaqe