.-mu ur NRKNAIAKA HIGH COURT KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA I-HGH COURT
3: TEE mar: CQURT 02' Kawarrarza, BANGA:bREA&4§j&Aj _
mima ms Tm. 13% my GF 9<;T¢BER O A
BEFORE
TEE H€;}Z*I'B§,E mwmmx
WRIT PE'I'ITE-GR" 1«m.;g35¢eé'%2o%OA%a L-'RES
c...--u--..a....
Sm PA€£U:3IiAPPAk O
AGE: SGYEELRE «
Hm §§.fiLE}§i&}3_;LU 'i.=m.;2a
JAGALUR O
DaVaHA£3E.RE };)I3'?RIiL'i..'_I"~-
I'E'I'I'HOHER
gfivarzx :a§.?é§§Bajs:»a%%3 ADV. ,3
' nus--.-in
% % LAB(3{if¥._.A{}FF'ICER ARI} camassrmmx
' ..FCJ?i€*~'§§3Q%RKl'&«I'3'S C»{"}lh!PEE8A'TiC}H
_1"1¥fiWz.}iAGERE
RESPOHDENT
O V i ; ~ »5gl5fr'* Jafimmm MUNEARG1, GA}
N...
d_&W%
ms Wm 253111193 18 FILED UHDER AR'H€1;E:_$ _
22:5 & 227 $1? THE CGH$'I'I"I'UTiOE GP' mum PRé'£:_'I1€EE%..'1'€) T '
mac? firm RE&¢x:;NnEI»z*r Ta
PETTTEDE azamxam AS A.fiIiiE3(II%--A"Wf1'I€£85.A3.;
E "IT-E» fi%T'§E%2S'I'€I3F JUSTICE.
“%% petfiian mwm an far p:1e
day, the Ciziurt. mafia the faIl9Wix1g:-“*g_
QRBERu
Sri Jagadamh
fidvfite is dizwtaé
Q” In mg L has prayed
fa-2′ E?I”it $1″ mneziaxfi us to dispoau:
the 2005 witl:n’n 3. ::m
fmnsga sag petitioner and claim pemicn
Sec.22 of W91-hnerm’
z mama-r is pmding far nearly two
a ” 4% % ~ will he tzansed m the mponaem 5: he
~ .tz::?§ dispozsa the matter as expaditiougly as
“-4- -u
._..,…\. ..¢..§Mn.un:nm rutam L.Uui<r' or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNAIAKA I-IGH COURT
fixrtlam 195$ cf time and on day-mwday
&J,.~
bask.
2.. Wfih the abate: nbsewation, the
hereby diapasedaf.
Eaouxwi .$_<._.<z~.§ ".0 Eaou :9: .3_<.–<2~_<v_ no .§:ou:o_z <x<.2z¢<v_ mo Enou :9: §<.2§§ho«»§ou ..3=._ 5.<:a5.5_ .5 :5: