High Court Karnataka High Court

Smt Chikkamma W/O Late Ramabovi vs State Of Karnataka By Its … on 12 February, 2009

Karnataka High Court
Smt Chikkamma W/O Late Ramabovi vs State Of Karnataka By Its … on 12 February, 2009
Author: Ravi Malimath
Mmm Wm: W muzmmmén mm-2 g¢:::c.wm cw MRMMAM mm: com? 03 MWMAKA mm: mum' W mflNA?Am mm mam' W mmmmm mam

IN THE' HIGH' COURT OF KARNATAKF1 AT 

um-an 'M18 -933 12*' an or maaunav A.

was HQJPBLE 2-(R.JUSTICE:-'R;iWI¢ miLz_f4£'é:{_   

war? asrrrron nro..2eus o1:t*.V2i;¥A_i:&’9’TV (IQE-g :’¢a:$3_

SETVEQI
BM’? C2’IIKK3\l4’l!4A _

….1..

BEFORE

we LATE mmaov; «
mas awn? an whkfi _ AA
azsromrr or s.G.o0Lonfr : ”

H. 9. KOTE *’l’Ii’h1.fK§

new 1~ros.1.:

msoaE1′.9I$Ta1¢t’~5132 1_i!~ ‘

REE’ R.$§E.’§”!’i§B ‘B? ‘H.

SR1’ . 3¢3R;..Vé1$U ‘ ‘

;%.;-fc”~~:;p51 ‘r:Q!.Js’$a

sM.*e–VJ.a,vj,ax::~,9eA.

11359 ?*s’t’»~i’%fUT.k 5!! VEFERS

m.::14;s,= {:a’e3__6’-, BESTARA BIJOCK
vI’avAnam*mmam-~..

msbars’ 5?an%ne.% 2

. .P’:’:7!’ITIOHER

%,.L%:;%3~r%%.sa1 141 ~ 3:: vmmwzsx, smv . 3

“‘ s’m-§:i

3? SLTS
nwammuwer azvms
VIDHAHA=_5C1J£3I–IA

Bammms->-swam
‘ mmssiom

HYSGRE fiI.’S1’fi.’£(‘.”I’

mmm mmm

‘ HYSOFE-510 W1

THE COHESSIOIPIK
MYSORE C.’.I.’i”!” C3Di!EC)Rifl’ICN
SAYYAJI 38030.!)
!’l’I50RE—5’i’O 001

.. .RESB0l’vl’DE7N’I’S

J/C”

HIGH QGURT OF KARNA”E’AK.fl WGH CQURT G? KARNATAKA i*’§¥G%-f

rumw uwmwa ma» ymaemnmmfi Him”! CZGURT 0? KARNMMKA Him’-C QQWGKT 0? KARNATAKA

-2…

(B? 324′!’ !|!.C.}i3uGA3’3′{REE, HGGP]

WRIT’ PETITION IS FILED UMJEIR

AND 22? 0!’ THE ¢:0}IS’£’I’i’U’i’ION OF INDIA PRAY’I.ki£-E__”‘tf,e__”y_
ntnncr 3.2 mm as ucrr T6 sync’? CHANGE co”! va;l;:’:’:aaas* 1_
IN RE8E’EC’I’ OE’ E’E’1’I1’IONER’3 S<fl{E:DULE:.~v£'3<§E*,ERT3'«.AP§D '
HGT 1-o ALLM ms; amxrxcmszrfis 1-h;Ni:i–," 'i..ja.;.,
scrtmum eaaemam we Jun 'm1an..TEmr1:n_s'«._ w;'mo1.fl'.'
DUE PROCESS or war Ann Fen fifihw' or _s'L'c1-€_ 0fifH;E:£z..

REL! SFS .

mxs emrrras oonzxit;-.VV mt ma_”H=; &a£:’ THIS

um, 1’3-rs comm’ r-was frxe: £’QL.hL’wm;;:

V “4-.-if.-“a.aa:i1% 1 1′ V

In View at the–~§_°:§.mav–. the launnd
Counsel petiticn is
disntissediizta .. 7 ‘V

% Séfséi
fufigé

nsc: