Wm MVUKI Ur mmamm 3-mm cuuxr of KARNATAKA HIGH COURT 0? KARNATAKA HIGH com? or KARNAYAKA HEGH coum” or KARNATAKA I-EIGH c
3%’ TEE» Ifiifrfi CGURT OF KA%fi’I’AK’.A AT BANGAI.eC,3RE
mmm ms TI-£E mm my car mmam k % u
BEP’ORE
Tm. I-i€JE”BLE 1um.J§JsTIc§riA’%z¢f.:a.?§;a3zn;£. : ” n
BE -EH:
1*a§ia.3~ae News Limited ‘ .
its mgistmmi fi”1s:e ” _
At }i¢.’§35,, €o 1V .,
fiufifi, E&s1sa.vw;°Es:_axi;” _ – ‘
mtg Mumbai-we o1si% k %
its Branch ..
3:. H::.3r::i Finer,
Rep. 1:13: ém fiufimfiasfi ‘
{By M; akmnax Hs3si}a,.Vfid=§§,.: V
E »CGt?é”},p,afi_g5Y ‘ ‘ ‘V
E:#f–*E3Smaet’
3&9.
3%, fiparmnta
‘aaiB1aci:, mac:
4% ram Rand, G
B I%550 CIG9.
HGHCCIJRTOF KARNATAKA HIGH OF KARNATAKA H!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH E
‘ H the mréer ixmpugued in this appeal and stay
E
/
__m
beaver: gamma}.
2″. fiaimwt £’.x:-mmtwwtisém Ltd…
Asiamgt fiompfiex
Puliyarfisanam P.{3
5′?’3
Eierralas
I-Lmérxg in Branch (3%
15.11 $9.292, E.mbasa.y 3uM%11g ~’
0w:Po]im Ca::m§asiom~’a.
Ififmmr Rcsfi ‘
Rep, by ita mfiespgnziadenm
(By Sxii Pamrayya, Afim. raggtgpag 1
Bi§’A£l?Iti_i.3.[ f5.104.:?l'[fi?’~s. ‘ Rule 1[r) of
CW agsimt ciatgd 1?«.123x’}r”J7 passed an 16.
rm. in 0,sV;ne%.%5%ow;2rx3? an aim file of V Addiuonax
:::i:y flévii Judge, mtg, ::cH–13, mt passing
any anzier’ m1.1E.;;Bo.”§; V111′;-‘J’39 I & 2 CFC fin’ T1.
gm aamxsian this day, the
Caaura’. aaamm the 5513:;-Lug;
::.J:,::;…a.§_..h»:«._m ‘:
% ma Counsel £03′ ma pm’ Would
mmgt %;%s¢ f”‘a§LppeHant has ma, W.P.No.2L’42I2008
.__S::1[-+ Q
:udge
3
22:. ‘%rcfarrc, tlfm appeal is dismiasad as
u 1.91 5_fi<zx_§ mo .5300 163… <¥<h<Z~_<¥ mo ._.~_DOU I02… <x<.n<z~_<x no ._.mDOU $0.1 §<h<Zm§ no hmflnew ….w=.. <z.§.(Zz.5. L? 3.33.) £5: