Karnataka High Court
N Kishor Babu S/O S R Krishna vs The Secretary on 18 February, 2009
%kA'%M::3:
IN THE man COURT OF KARNATAKS4 % %f 3 =
czncurr aemcw AT DHARWAQ. A .
DATED THIS THE 13"?" mayo?
393935 % V
THE HON'BLE MRJUSTICE (g&§5Ei.:A_N'V.§HA§NTA§NAé-JEOUDAR
wan PE_T_1;TIc5NaNO§6(5%'${>f$:}f2*{1-{§9'{»{%M-R§§_)
BETWEEN:
N. Kishor B_abi_.i';.~' A' " V
S/0
Age 55} yeat*7s',,7!{)(:_p ' vC3Q:iL-*}£1Ct0r
Avvariibhavi, ~ Si:1.igu;;p£1T~ Rtsad
Be1Iary.' " % ' " ..Pc:titi0ner
(By Manjuhatha 15at:ii, Adv.,)
" .E-1:313:13 Défwartmtmt
V*i.dh§;:"ia Saudha
Bangaéare.
V' C1'; Tfxe Sirector Prosecutitm
Vstsatta of Karnataka,, 6th Floor
Kaveri Bhavarx, Bangalore. ...Respondents
Vk % (By Sri RK. Hatti, HCGP.,)
_ 5 ,
In View of the above, this Court does net: any
ground to interfere with the impugned order..
writ petifion is dismiwed. It ofic :4I’1;f{31j
to file fresh application, if = if t;1*’;e”~%. %V
exist