High Court Karnataka High Court

Ravindra Gowda vs The State Of Karnataka on 6 June, 2008

Karnataka High Court
Ravindra Gowda vs The State Of Karnataka on 6 June, 2008
Author: N.Kumar


—-uu 13$!!!’-‘I I\l”1l\Il’£’II.l’IIIl’\ I IHJI I \u\I\Jl\! ‘J!’ !\l’\l(I’.F\Il’\I\I’\ HIV” LUUKI U!’

IN TIE man coum or-* KARHATAIQK AT BANGAIIQRE

mmn THIS ‘mm am my OF JUZNE : 7i %

BEFORE

TI-m Howam at

amt Immox N:;,6_I4(_)6§iv;’?’2§:)1€)~.B((}ltV.I:-‘;33éA§a§}” %

sgmravans Gmzm % ‘
AGE 39’rEaR3,occ= % ;

Iago KYATANAHALLI x;rn,1.Aa:+E_ %
BANHUR HoBLI,:TN *

AND:

1

Tim §PA’I;E”~£:51-‘ %
DEP;ae’r1smN1*c)F Fzsrmnms

Banmnaszzxivaz

Bvrrs

s’E”»’€§ I%?ETAR’f.’ % ‘

_ nxxmfimmu GRAM PANCIMYAT
% kkm P’LJRA_’ITALUI{
mgr

ménsgma DIRECTOR
OFFICE 0F’TI-IE MD

” EA§MfATM(A C0-OPERATIVE FISHERIES

~ . A mmzmflon, 30.3773, ISTAGE,

}.’HfiIS’1’R’ZAL 3313 11% AEA
VISVESWARANAGR V
DIST MYSGRE

pun” – I-HI-V¥I\y_’l nu-InI’IrIIr’s|\r| llI\:I’rI \–\JUl\l Ll!” l\I-|fiIYI’\lI’\3\.l-\ THWJC1 QCJUNI U3’

4 ASSISTANT DHIECTOR
DEPARINENT OF FISHERIES
‘T’ 3′? HERA TALUK
MYSQRE 2118′!”

5 Tmvmzx FISHERIES C k

‘TN mmmum, mrsorea Dram: v »
may we BIRECTOR ‘

[By Sri B vazmwa, GcvmmrocA’rE FGR 12:1-4,
5:-i cHms’mI=1»1ER NOEL —- gamma R5)’

THIS WRIT PE’1′{‘fiG?J ARTICLES
ms & 227 or TI-{E C{}1§TS?1’fl1ITIC}HVO1€ IEII)I.& PRAYHIG
‘no QEJASI-I QE?vER’]’3§l’.5Z9..§:’s,200B Passer: BY THE
33, W93 3_1;1;1~;..§*. ‘V . 2: = _

‘ms zrcaiga GRDERS ‘THIS
JI.’1AY,,T}+E

P%titi::;r:1m’ VV’%..aaee.lc1V’:’Vx1gv’._ of Annwum-D, the
am: raspaulent in thh

% Tank in ‘r N&maIpL1m’ ‘Think.
in the year 2002. Iflalljr, it was far a
thm Wm’ Sumqwm by” Gmmmmt
dam.-1 17.6.2006, it was eantancbd by amm twn

yuan. Tinmctendadperritad cofiw anmzdbyendof

V.