Karnataka High Court
Shri Mallikarjun vs The State Of Karnataka on 26 September, 2008
......... -77". vs _nnnnnu-mu nlun LUUKT OF KARNATAKA HIGH COURT OF KARNATAKA HIGHCOURT OF KARNATAKA HIGH C
IN THE HIGH Comm' 0:? KARNAT..__"§ ':'
CIRCUET BENCH AT GULBAEGAV "
DATED THIS THE 25TH DAY»AOF'SE.§P;1"§i\,§§'E»'f£'i? 2903 x
BEFORE 'A :
THE HONBLE MR'; --..:jiJSTI(iEv:§.'S..VB_O§£§{NNA
w,p. 319,378'?-i'2?3O£§V"£f}M-- (31:31
BETWEEN:
Shri Maliikagjun, _,
3/ 0~Shan1€faI'ai3pa Hudgi (K?«33i51'§)s
Aged 53::'yea_rs,'A-SI, "
P s Gmbangagg/o.plows.5:2,
N arayéndats Oi! Mill'; ~ , ' '
Hufi";na_bad' F<;'.Qa_d; ... PETITIONER
{By Sri
fl AND :_ V
- 1V.
« . 'ofK.a1'nataka,
t'I*1rQ.'u.g1 %'i:he;.{)y. Commissioner,
'fi1e'S§11§éfintendent of Poiice,
A Glilbarga District, Crulbarga.
" Dy. Superintendent of Poiice,
Sub-Div}Isioz1 (B), Gulbarga. RESPONDENTS
%% A A ” N s Deshpande, ASA)
This W13 is filed under Articles 226 and 227 of the
Censtitution of India, ggxvraying to set aside the order
L
1
– _……… …. unnmmnnn ruvn \–\Al!’-‘fit! ur !uumlAiAi£A PHGH COURT OF KARNATAKA HIGH COURT OF KARMQTAKA HIGH COURT OF KARNAEKA HIGH Cl
petitioner approaches the Kamataka
Tribunal, if he does so within 9. period
the date of receipt of the cezftifi€’d«cQ;§y of
With the above ojbsgrvaiiaris, ‘%’pe:i.:jpf:
disposed off. No order asR to (:o§ts. ‘