Karnataka High Court
Sadashiva S/O Subhash Koujalagi vs The State Of Karnataka on 15 December, 2009
"""""'"'""""""'*'**---;...a.n Wm" -am» :sAxNm"A!m'HiGR'COURT'OF'KARNA1"Ai(A meH'<:oum' 05 zcammmm area»: < B? THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15'?" DAY OF DECEBQER BEFORE am HOHBLE mwmcm uomm wm mmxozz 30.35062 o1=%%2o«9 gsm)%%%% V A ' BETWEEN: sxnasaxva we susmsx rcouaamax AGE: 36 YEARS, occ: scmax. sxavzcz V .. am mmua sz-rs mcrmszcjx ; SOU?4DA'I'TItPARA3AGA23) . w nxsv: asmauu V *3.';4_ss'rx1*xcN£:R (By Sri: A s 1 1'1-r1sL"s*rié;':*E$§3t* ass mt 131-5" .aa_J:u. 'TB? 'ms ccmzssronza ~ 1c:1xAsma.'2:tit:Es'r> ganmnagwsaq... . . . R.ES?GN33EN'!'S (By £i.gi: mam', fish") up-nuns Imxs, fine. Is 311.31: UNBER ARTICLE3 226 5. 227 _ "oF., (sonar:-ru'r:on or xxnxs wmvxxa we argue? TD Abbe'? THE RE3IBE&¥'I'IAia STMY SITE ugnsunxm so X90 mm' mass. "G" CATEGGRY IN .__!fiV'OL?¥R OF THE P£'i'I'!'0NER IR ANY 0? TKE SUITABEE T _Lc:c.a~r::oss Ni' mnmmons av xxrummxxs -rm cmmn iqemumxcxrxans xssusn av 'ms R1 on 23.2.84 mm .lW'_"i.Jl Wm: swim fl\ll an. a... nu. .-.. ...,.................. -niwn LA".-.fUl($ ur mmnwnm-' man court?' 'or KARNMAKA 'H':$'z~"c '<:o'u'é*: cw MRMKIAKA ""§£1G'H' I 3 approved the %mation of the petitioner by dinacting the nl]o'I:men1t of sin of ammble dinaaznuign under 'G' mmgmy in am of am petit:ionm- Annaxure - c dame! 23.02.2004. In spite of the sum the: am haam.-a & L so the petiuomr. Hence, this Writ 3. As the Government to allot a site of suitable C, there '3 an naumlan. to uhnuki not mala : petitioner. Ho the aim in mvour of similar , §f.P.Na,. the prayer of the petitiomr hkwfi order': made: % *w=ond* rfipondentiu dn-mud' to gum: . am in §as}oi§;g-'§:rfAthepetitionnrofa11imb}e awn' an mm W K-EH E'"f(}I§D"l' nu Irnnxlmrnun nu... _........... _. _ slang ....Z.% ia£._...§.§..§ new.» 4 2.3.0
Q.2004uada- ‘G’oa’eegory wfihinthmuxmnttn mm
the dataofmmip of
‘ma;-15.12.09
;.§: §<,§,§§ ma gnaw xfix §<Ez§§ mo nseu 5.: Safizfiz .5 :.E._.; :2… SEE :, : ,