IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-HGI-E COURT OF KARNATAKA HK;H cougf 05 [(AgNA1’A[(A |~|}(;H (
FL”
39′ E-{%{‘.’£H EGURT GF K.fiRKA’§”AI-{A AT BANGfl}..:{}RE
3i’§.TE’i«D ‘§’§iIS TEE; 32%? DE?! CPF Mfifit’
BEFORE
rag H%i31″~I’BLE.1 M2: J¥..¥STICE
wag}: mamas 1~;a.?+¢69g”:a~f 3,; A
BB’§?!EE«I*I :
L
{Q
Shasifikam Eiaflaym ‘
Ag$:’2S3;aars,%m: §
“§’ar:;§’.sBr M S R S;
Ki 2} Ea3a1e$h*s¢&r”ffi’a1:;}E _
Gar&::=::1 fiijapzsr, Bijayzgr.-. ”
. SLa§*m.I*.’;a J££i&;AA *
-535 Vk
1% 1′} 5″?’ 3:3» E’.§}a1ts;w*8,d’,’,– ‘- . 3
V
Efihfififi-=~3%fiY%¥i§fi§’
II)%–?:4f_E€§.§a1:-;:f;A. A
,. ‘V Hawaii R: ,
figmli ..a’%aaui yaars ,,
isfant Tv;’:a¢}§m’,
V ” Taluk Endi,
‘ Bfl:$%;L; R35 fihaéaclmzg
.. ¥ fiat. fiizjaprnzn
” ‘ %%§3sm’:’£.M,m
3%
Ifafi fihiamdi),
V V .. .PE’I’ITI{3EERS
new
fififi:
‘fix Siam af Kafriratalm,
Eayrwmisé by im Chiaef
i-IGH COURT or KARNATAKA HIGH cougt or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT op KARNATAKA men c
hi?
Séz?
‘£3!
amgammam om.
V, ?’I;& Siam of Eiarnatalm,
Rfi§¥I*Efi; by its
S¢£s::f:**eEm”3*, Demo of
‘fififiiffimfi §§§.$.Bu1’ldir1g,
Baigaloro-56{3C%1.
“E333 $%:&ts affiiarrzatalm,
Rfi’§;3’I”€fi§fl§$é; $3; in z .3
$6C*E’13t3;E’}’,
flatmfioymgnt & Panciimggat Rafi, V
mgpamamag }9I.S=.Bu§%;d&g3
Bazwgalnro-fiéfii 031. —
$1 Smite of 1′
$13 .’ V
E:i2g::a’€io1:.v_fiepai*t1n=:%;;tg 1 .. ”
EPz*.§»%m£;;:j;t’ Ed;;ue;’2ai:§ai1},
cm.
,3
gagsgmgr, 9.1: of
Wfi ifaffi,’ I : r:ue:’ fii I
V cm V;;’4E§:%¢;;i1:’§;§;f1g,V’I£*&’r°L1w. Road,
” 2 S91 .
‘ o t seem: Weflaro.
“Ev’3.§a?%-irg.
_
.; Qiatriot fimoea’ fox’
Bazziegwasfi Céam and Bfiimrity,
Bgiagxzgx 333%,. Eijapuzz …RE$PDHDEN’T3
gfiri figfifisuflhi, M33. 531* R1 to R4, R6 and R7}
$5.? is; filcci midst Armlm 226 and 227 ofthe
fionsiétuifmsn of Erxéia ymyim to direct the rwpondmts
53»-
to 3′:-:-:a€,. ‘E36152 333% “*2: 4:: ..:- 6f the 8.3 3.5
fimiarefig tltm Hgnfila Suprme Gear: in the casaa
mwfirzfi 13 R3 1′:-Jfil SC page 2785, AIR l97$___SC 327,
gm §*%3 SC page 4% Gundachafa case),
gm 1€3fi.’:’fi% page E854 {C1harz1pa.k1a1Vs.
3% aka: §’%fi{3} SQR 582 {AR :_.v19€-2]
Eflagarazjagta Va. $ta$ae. af Myamm}, etc.
“?”‘2§E 33″.? mmizzg an
6.3)-‘”.tJ:1a €1mu3:t.ma&e: tha f<1»I1€f??"?'v""5'.if:",/+@-'..-H' ' = " "
._..—-»*13 31* 5"'OO '. '.
*M~3=WnmmE aaamm:
take nati:-5 for
r*e-$pes'x°$A:z::t1;i;~;~ mjfi? ts Rwpozndeznt
is, takan up, both
mnaé a for the
fig’ «wgil as Mr.Kl§.1r& mm Additimzai
‘ fidcwmcate fer m s1.1!:xu171:t.t.’t1at the
‘ H of mm writ §fii¥,’w>r1 is oevcmed W thc
rezndaxed by ma Caurtmz 17*-+: apwzuca in
. _’f§;:f§P.I*I::.§%4;2€3fi8.
IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH C
3; %?:es%3w?E¥ am md fiBm’1n, thia ‘writ
mfitfizx gtaxfias &a;:&daf }&’ww the?
27
EGHCOURT OF KARNATAKA HEGHCGEQRT OF KARNATAKA HiGl-I COURT O’ KARNATAKA HIGH COLRT OF KAEHATAKA §*!lGH COURT OF KARNAQKA HIGH C
H4,
gxafitéane-rs ta: give Efiprfifilmfiflflfi am rm such
rfiwfianmfiam beefing gkmz, the swam _:s__haI1 be
msmifissmzi ‘W the rmjgamflenm En aceardancas’:
siimmgziiiaw T3″: 33:
the rfigxrmfintaiaiunsfi 05§-.’t§I.fi2 A
aim}: Em mmdaé
Eff: émi: sf a .
“”” Am is permitted to
:”£?.fi*3i’I’§§ :31″ wimixx fmzr weselm.
Sd/-§
Iudg73