1}-3 THIS E13433 CQ?..§RT GP’ KAREKEXFAEEIA. AT §AI’$GAL{§R’£. ‘«.¥.P.?%o.2 5336 OF’ 2{}G8
EN THE I-HGH C%¥JR’3′ OF KARNATAKA AT BfixNGALOfiE-fit
warms T1153 ms 10″‘ may or DECEMBER,”
serene M %
me HGMBLE MR. J#JST§GE’ :m.PAT;L’%Jk% % %
BET?! E-EN:
3 :4 SHEVANANDAPPA
sxa M3 :<ERrm:4raA
gem ABOUT 52 ':'EAR$,' " _ § V
MUDBAPURA, . _ -_ 1
caemaauasa mm: A:4:=;_ass":*-«.= _ _ ,
V " ' – PETEQGNER
gay $ri : c sH:vA;<ags§A§; gsvéaété J) "" 'V
2 ma acapggiv; cc§;é:§;'2ss:a:gEa {F?.2{Q"§}
CHF{RAQUf~":£;j% :3}.-312:6? . .
CHi*é_’RA§3i}f?.GA’w –. ‘
2 THE ?£HF;SiLDAR ._ ..
casmaazmga m_?ux._, .~
cmgiraasugsaa 3:313:37
—- ~ ” RES¥’~’*C’«¥’=éDE;”~iT$
*9″?
‘- . fins ar;{::é€f’;?:.fT:::or4 13 mag UNSER ARTICLES 22% AND 22? 0::
we CG%é3T%Ti.%TéO%% 3; masa P¥2A’£’i§\éG TC} T0 Q£.éAS:’H me N€3TéF2C:AT$w::¢e;
i–=”*§ H’a’»1==,w-fa’:-1§?ef=i €,€§i–§-«I’M G}? -ft’?!-§’E*?\f*;*§*§
“”.fi.ff’~t*’,s9. ‘r’£'”¥’f’%é5F?V§€”?r3i?.f3§{‘?*f %%–“,’¥’,’:’~§:””i3$€I’T*§?$ {}§’*’?’z’3i’}?€
wmr PETITION !’i’o.15036 dz:-5 i”i2..’%;l$a§;~PBS–:;i’A”~v’ ”
ER “53 E3 IEIGEE CGUR3′ SF KAR3\’£.#;£’AKA AT EA}££1ALORE.’§J_?.§€§_§5€33-5 €31′-” 2{‘s(?»E§
‘1’
Qfii
Patitéerzer #2 this petition 313% saught
the Notification dated 2243” November 2003 fhef
first respendent — Daeputy ‘é’§ e?é1e*:’: issTieér’:er’:
Shitradurga Béstréct, Chitradusfga iE§.*:§§*Anne:éia:;¢¥v’:-f8. V
I 2. i have heard Sri, Sfi’%v%’kam3f,” ~§a;=: ;2:r1r.i:ed.’:’fgca{1r2se%
appearing for petitieneéi “~:A. R
3. §u:’ing__ tbe’A.;:§5;;rs§.. Ag}:f’ ‘§i§%9§%’%§S§6n, learned
coamsei that, the
énstant writ may be dsmissed
as not ;i;*e5$3¢3;§’ –“,–~.._» ”
=1. The vsfi’bf:§i$sééé_.:e made by ieamed €SL¥fiS8§
agizgaeafirwg. far’ petfifiénefg as stated supra, is piaced 6:1
“:*ec<3r1:.:i " riéffid tfie vé§*§f"'Apet%t%an fiiad by peféfiorser is
"n.§3f'~;3ressed, at the risk 6? £e3med cr;3ur:se£
ffir' ~pAé%é'£'is%§é:?'f}j §_ V§3%derao% 3c::;0§'d¥r:giy_
Judge
was (23%: mam <:<:s,:;2:§ use' i(fi.}{§'éA'£'_A.1{A A"