High Court Karnataka High Court

Nwkrtc vs M S Ganiger on 3 July, 2008

Karnataka High Court
Nwkrtc vs M S Ganiger on 3 July, 2008
Author: S.Abdul Nazeer


._….. .. ………………. rnun x.vuxI_u3i’_!(ARNATA!(A HIGH COURT or KARNATAKA men: COURT or KARNATAKA HIGH count or KARNATAKA

COURT

–lnm

:1 was 3:53 cans? at xanxamnxnaur nxa§fiis [ff{=_

mawna mars THE 3′”2m§r 93 JULE; 2$$8j.:*

BEFC.’!F.E

THE E§N’BfiE MR.JvsTIcE*S,Aafiv;’§Az5Efi _ }

no-o¢–

€%IT PETITIflfi N$.2?2a§é§a94 <LK:i :

:

manrg KE$T’KHEfiETREE:EQR$ ,
?RAN$?flRT”$@flPfiRATI3§ “_ =*=m»

Q%’.Z%§£Z.¥_}§.._.–§’r”:’f.Z’*:}?Iu’.’:1A,;VV_’E§£3EI,-‘I__ ” .

E? Ifig axfiasiys fiiREcTaa2:~

new EEERE$§§TER”E?'”._V _

2?3W¢§:£E uEE’e*s:cEK_’W … PETITIGNER

:3?” $313: :_ ‘:;”‘a;:af3%:fz_:4:’:zs:}=g, Am. gs

am :

$2.35′. tzarszxszsn
“~,S£G;.$l§flR?Fh GANEGER
fi5E:.V_’:;~s*’T.y1e;n.Rs
» *,§t¢:jafi§fi§sTaR
‘_4R;a¢ 333;: – 5&5 1&1 … aasronnmaw

:3? 3&1: EAMESH 5. AME?PANAERR, AEV.§

TEES WEI?’ PETITIGE IS FILED BfiflER..RRTICLEA

??§ .5343 3337′ Q5 THE €}C}NST§’E*E}”[‘IGN E3? INDIA FR.FkYI§3G
TB QUEESH THE 035153 RRTEI3 1.2′..E??.2G§33. MFLEE IN CRL.
MEETS. §§i3.2§f’i3§§ B? THE PRL. f.’.’HIEF JUEICIKL
KREISTRBTE, BIGPLFQR P2145 TETE URDER DPLTED 2.9.2903
E-3.31.23 E25: §~3.}’3.. 2%}.-é3f’2é3i33. BY THE II ABEL. DIST.
JflflGE§ EIJAEUR RE5PE§TIVEL?.

.uu|u ur KAKNATAKA HIGH COURTAOF; KARNATAKA HIGH COURT OF KARNNAKA HIGH COURT OF KARMKTAKA HIGH COUB’ OF KMNATAKA HIGH COURI

:12»:

mm warn-* PETITIQN E..”QIéING c:1sa…_’§’fAaég H-4’Ie£EJ’~’u.P.II~I(§
mg 3:23, TEE saunas E-‘ASSEB mm sf<3:r.L::g:af.":'5:sz4x}:;f;t’az*; ”

appli cati on he mm’ ti-gge fi%.:’z:=1j1:.t*.<3_.3.Oi:v:i\.A£:«.¥;.\;'*' -Azfifhcari tiff

éihief ;¥ud:i.¢i_aE. 2=;g§§:,gt;até; '~ . amt: fox

cwxputatimn bf.i7}:;an;a1?§.ivt§'*.V;'a:*§aia, yursunnt to an
*E.!a.'El3.!::.'EI .a.wa.rdA'w:sf:'~ Cmurt. The

a, preliminary
ct-bj§«r:'::.;;a§:;.1'V.;_:_w$;§§'= with regard to the

…~

Iii. iigri' ~ …_¢f I the ayprl icat is-n . The

Ca:zn£3:'«§;§§.3.i§ig€ 'V S Zgfitherity held that than

_____ gia maintainabla. Eealing
by tkm said mt.-fier, the Cmsjgmration
aypeal made: Secticzn 1'? ef the Act
the £3329-allate Authcrityf II Aziidl.
AA VOO"«-Esilawtrifst Judga, Eijagsur. The Appellate

.§3s'£.'%.'C}'iQE.3.T'i}" cmxfimad the said crardmr of the

Santrailing Fauthazzity. Faeling Psggxiaved by

tha and czrdezc, the Ccazparatisn baa filed this

\x

F

z-exit gatitian.

I_’ ‘a 5&1/Q3. >
3uagn

3
Writ patitimn is dispaaafi af a¢¢b2§;fi§Lf; Na
casts
KEY?

:53 :9: $.<»<zg$_ no Enou :o=._ S.<»<z._S_ no b5ou:e_: S.<…<2._S_ ".0 Esau moi …….:___,…5.%:_._%_.._w…… 5:: §…..:…_..:_.. 5 :3!