High Court Karnataka High Court

Raja Naiaka vs The Secretary Department Of … on 2 February, 2009

Karnataka High Court
Raja Naiaka vs The Secretary Department Of … on 2 February, 2009
Author: Anand Byrareddy
nu-can-no-awn» an-u

..n.....-..m...-. mm.-3. wnawlsiy. nmmvnamun mum uuum aw zmwmmlnm Ewmsré EUURT OF MRNATAKA H56!-i COURT OF KARNAVAXA HIGH com

IN THE HIGH COURT OF KARNATAKA AT SANGALORE

DATED THIS THE 2"" DAY 0? FEBRUARY 20Q9 a_7,

BEFORE

THE HGN'BLE MR.JUSTICE ANANB BYRAR:DD¥;*a'.

WRIT PETITION No.47058/20Q2(KLR4REs)"=

BETWEEN:

SHRI.RAJA NAIAKA
S/O.SEVA NAIKA

AGED ABOUT 42 YEARS_
RESIBING AT KURuBARA~,
KARENAHALLI vILLAGE"aJ.A?
BIDADI HOBLI ;
RAMANAGAR TAKUK

BANGALORE (auagpg DiST§iQTt § ,u'"

(BY sR1;D,éA§G§maRA; ADvbcA$Ej
AND:

1.

¢TfiE 3aJ%HfiRz ‘ V
aDER$RTM@fl?OF mmmmua

‘.xGOVERNMfliGF KHG¢flEKA

V-TM;sL3UnfiflfiG
*BANaAm3&k§=’

2. “-ma CGMSSIQH
RAMAfi%3%{SUB UEHSBEJ

” 3;,f§£ LAN}GRAN§CUflfiTfiE

FOR UNNIfi£FlSflDCDU§¥flI®€
OF GOVERNM£W LANJIN
RAMANMERAMTAHK
REPRBS@HEDBY’EEiGfl%RMAN
TAHLHFR

..PETITIONER

..RESPONEENTS

(BYSM.RflWR,H£PKRWfiWNWM$IlK)&

8

– wvm w -m-mam moan muwwr mmmnm mm wax: us” mxmmxm HIGH mum or mmmmns mm mm! W MWMAM H»-sum»: cow

6. The petition stands disposed of

accordingly. The petitioner’s alieged posses.=oS§._o’nv

shall not however be disturbed

of his application.

In 53′

“”£¥i!f’*