Karnataka High Court
Ramakrishnappa S/O Anjinappa vs The Secretary To Government on 1 August, 2008
as M PEGH mum' 0;' mmscraxaza AT magmas
mran '1':-as 'rm 1» my car? %
Tim I»-1«:::N?BLE 'A
WRIT mmlax rzo,Om554jm as{cM-g.§s$3 O
Bebxw:
3. RA;u1am1~mAP?¢g&«
Sgammaywa
mm mmrkaa ym3s%.
2..
339%
RG33 '
sgtzr
mam
s,ifl2..£Af&1mA %%%%%
O g.'§fiE:1:§ 4% &-mam
. ...... . wggga vr nnmumuurxn ruurl \..uUK£ Ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI
mm 3A§;;mP?A
saw 31 mam
......-. . -..-..u.m: vi: :\HI'u'IMll-\i\.A HIUH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI
' 23 YEAR'S
as vgamgfim
3; 9 Afiamawa
53$ ABGUT 35 YEARS
E5. A
3; § §fim¥ A
aasfi 25% 20 YEARS.' %
Am, am am 3 acc L&' '
mmaa? §{3SA&€!;vH<§}ELI,""' -
mvaiéama TAEAXK. % 3L, PEf_€;f£j€€3NERS
gm' $1éi.:I;.Iss§ 3 ikmia sxmtmrm -
3313?:
:2
'Em asE.?AR'§§1mAT0?§am€Es mu Gsazmv
255 3 gamma A
ma 3§wEjm€.m'vEEai£iI;
A C;31:"
. 2%
Qzggmafigrqrzfiy mas mm amazmy
3;
was aumrmrmtm
% « *-saga xamw 53 YEARS
k%;%R4;ki¢2%;3. gcmmemAHmsLLY vmmam
_ r-193;:
~ pavmma mmx. .. mmaamams
"§"é-flfi? WRIT PETI'I'I{}N ES FEED UHDER ARHCLE
V' 22ARRY§fTG LEAQEI LICEN3E KQJ
3$§€~,é'5f'1é?~Cl8« ISSUE? BY 'NE 333 RESPONDENT VIDE
C: M
qu-
..n……-m-nun rI:\.’II’l I…UUKl ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH Cl
‘ms WRIT PETETIQN came mi jf% ma
wazzaamam magma ms my TEE
fim :s’*a3L§.:::*is:m§: ‘
quaahing mf quawrying as:
Pé.
pwvzatiu;-2% Minor Mmrm’
V
has an almrrxafivses am
a %;% for this Cnurt to
M petitimttt. , nae writ
‘ V 1 rmatvhzg liberty tn the: pstitionm’ to
fimrmedy ofz*ems’ ion.
” ;-$3 museum om £3 aizmamzo mum all the
h aszzaifiaéémta» avafitfia m rmcsqr.
Sdl-3:
Judge