Karnataka High Court
S L Narayanaswamy vs Muniveerappa on 21 February, 2009
SfQ_"§£*!11;n._iy'a;§p3.3
'E
in Ti-IE Hum comm' or KARNATAKA AT smsggegs
yawn THIS THE 23.3? DAY or FEBRUAW, v2:Ci§"9= *
BEFORE,» V' " 4
THE HONBLE Mn.Jusi'1C1§3.'s. '¥'A"i%3%
WRIT PETITKGN I€o.3;35_v'6?{31 o§*v-2:<3<2s_{<§ §#1%::P!.*.;
sgwmgmz »' t' ' V
S. L. N arayanaswamfg,
fsged abeut 43 years, -. V V'
Sfe E.akshma§ah,s.
E3 ,1 at Sh$tii}1a}1fi7'x'ii},5afg6,
Yelcizgur
Kaiar Qisfiififi. . V FETFTIOHER
(By 311 mm;'J§§tr;1<a£é;§rA;;+:--ed'g2'§;;---.A:i~;;'}"~~
Mnniveamfiza, - _ _ ~~
Major,' aged about 55 jwars,
- , " %3gVa:= Sh&2f':§11£y:¥,§i Viiiage,
T 2 '§J'§1iciL1:' Irlcibéi; ..VS"ri;1ivaspur Taiulsz,
--L5.'{<;.'a'?_§_3_{' ::,*§s}'n sf Emiia graying ta issue 22 writ or cmriassr in tha
"«.i1ai:u2"€: ::sfCerti0z*m*.i aria? ":0 Se? asigi-:3 ihéi Olfflfii' in LANG. 3. 1 dated
._t'3S.E2;20Q8 £31 Q.s.N{>,2'?Q/2632 passmti by the Ciivii aiuége
" {133:;E*i1.}; §§I'i§iiVaS&§}E1I', Hoiar District, Vififi A11r1eXure~E, by
' .aJiE0win.g the ahavst §f%?§'§{. _pe£i€i.m1,
'E'h.§3 Piiéiééim Cammg 3:: far §.:"€:1im§§1a:'y' hfiariag £1133 day',
{Emit Ckmri made ihfif f¥:;1i022szii1g':--
ORDER
1. Cgmnsel for $11: pefitiener has filad ‘”s.i.é’§eé,§.
’21.{}2.£2Q{}’§} sseiezing permissimfz fv.’€E1*$»—-Q0u%%t “*x.§?it1i£V:iré=;;ar$hé:’ j
writ psfétimz.
mi-
as withfirawnfi _
Judge
9 Placing memo on z*eC0:czi;” Wri’: 1jc»tit§§31i ‘§4sudismisseé