Karnataka High Court
Shri H R Prakash vs Karnataka Lokayukta on 27 January, 2011
take irntio c(>:r1s:sid€:*at.i0n the (:0z1t,er1i:i0n put forth by théf
1ea1:’z1ed Counsei for the responclerltvLokzzyuktha £;hé1i;_ no
objection was m.:i.seci at the eariiez’ st.21gc: in gf
sa11ct1c:m order.
Both the 3.ppiiCat.i0nss siizill (§f :’ia€?if:ii’.§:I}
20 days from the daft”: 0f’r.<:§C€ipt. sjBoth
petitions stand disposed. 0f.;1(':'cr§fdif';g}y.