» n''"»o«¥ mm» m
1a!t'*tc<:¢'%& W m.Mmwm%M%m Wmwm Wm; W mmmmm mew mm? W mammm mamm W mmmmm Mmzfi
IN THE HIGH COURT 0!' ICRRNATAIG... BAHGALGRE
name 1'1-us ma: 3151' new or JANUARY 2909.."~.. "««.._ =--_
sszvoam _ _
1-as HGN"BLE ua.:n:s-rrcs: 1{5r;.9A'rI'L'
w.9.Ho.117o4 or zooéicwggzég; ' " 4
amwmi ' %'
SHRI. 'I'.E.'{A3UDE'IAMUR'i'HY,
48 YEARS, PROPRIETOR,
B1-£H.RA'I'H THEJKT RE,
8.31.3030
, TARIKERE.
(9 .r:.Hma::. Aovozé.:§fs.1 g
AND:
3. me: ,s’rME’~s:>E ‘xammam
REPIiE8EI!{TE!3_–. By-:=rs%% srgcasfmav
DEEARTEWHT GE’. ION
AND
VIDI{ANA,_S<3'JDI-IA * "
aaneawahz _
catmIs§Ic:~ma or commaczaz. *2-Axszs
A K.G.RO.§%3, GANDHIHAGAR
– ,s;m;;;xw5s=g.9
“3 was mjmissroxza or rm’oam*:’z:c-at
‘»_s’r,1__.n’ msvxsxom, rs-r noon, EADN-II
BUILDING, NR CSIOUK
BAH_IG’A1eDRE-D2
11%;’-as mrsamznumr ‘max osncsa
= waazxmas.
. . . RESFQNQENTS
(By an. K.M.8HIVAYOGI3S€Al{Y, HCJGPJ
TI-{I8 3.9. FILES UNDER ARTICLES ‘Z26 AND 227
0? THE GOLNSTITUTION OF INDIA T0 QUASH THE
WM flfiififi? 0?” KARNfi:”§’fi;§(& E
wwa§i:1en1:;””«§4rj.zt’e_’Annaxuremc and 30 aim
the i1:i;j:ugn§d’order and demand notice
as per Anfiézfiire-QE
heard learned counsel for both the
‘3.V }_b§arnod counsel for both the parties at
“..j’ »tAh6″«…9u£set submitted that, the aubj act matte}:
i’11;§o’ivad in this writ petition is directly
Iiovarad by the ands: passed in Ir.e.Nc.105B5/2008
in the case of J c anvsaxs –vs- swarm or
aww wwwma mm: M.#”%Wt’&£'”%.fia?%E’%.W& i:”3im.:a«”§t”E M»-%J,_vsgfi{§i$ WW mmmwmgmmfi WEWM $«..flnJ§..H”$’.R WY’ Kflflmfliflfifl W55” EWMKY Q? KARNAEAM 5:?
KARIEATAKA and that the prasent: writ petition. may
be diapasad of .
4. The above submission is placed ‘
5.E’va11r.:wing the order 3pasm:3
No.1o5a5/zone datsdt 1s.2.2cm’9___in “‘2.+;¢” r.;as£s’vV ‘é§§v:.J_ £2T3
anvmazs vs– swam or )5: vjtzzxn
masons stated therci:=:,,””~t’.ha.’_’Air}§§téx;£_iwrit pfifiition
stands dispoa ed at’.
” Sd/3.
Iudqe
H311