'cg; IN THE HIGH COURT OF' KARNATAKA CIRCUIT BENCH AT GULEARGA DATED THIS THE 1 ran DAY OF NOVEMBER BE}3'OREM b THE HONVBLE MR. JUSTICE Am
WRIT PETITION NC-‘. 3;Qfl3i$6’*/
Between:
P31°3I3Pa» –
3/ 0-RUdI’3P§’3 5’71§3¥jaPPld,i A ‘
Age : 50 years, ‘ .
R/0. BangVarag11ndi;- » ‘
Distrrict : Bijapur. _ …PE’I’I’}T’IONER
(By R.Ma]ipati.i, Adv.)
%%%%%
, “-DepuétgxCcijjziizissioner,
‘ . }3*ijapu§” £)i.*’:°%trict, Bijapur.
_2. SI’i.~.1\/I;«S.}’5’a.:il (Nalathwad)
.. ,SecretaI’y, Janata Dala(S),
_ N03, Race Course Road,
Bangalore –~ 9.
‘.’ Speciai Officer,
The Office of Chief Ministers
Secrtariat, Jaxtrata Darshan
C311 N-3.146, Vikasa Soudha,
Bangalore -~ 560 {)0 1.
f”?M””\”*\ I
-3,
viilage, but also the cards of {he other cardholders. It
appears the other cardholders do not have any ofijeofion
for such a transfer. Having regard to the fact–ti;:-if
is questioned is only am internal corresjgiozidézfxzce by
which the potiiioner is not affe§’£ed’,:”f§:éi”¢ if;
this petition. _
Petition stands
4». V%}{::a£*,at:iitif Government
Advocate appr:§1ring 1, 3 anti 4 is
pernlitted git) within four weeks.
sal-
Iudge
IP*|.-:W\W”o- ta