Karnataka High Court
Smt G M Vimala vs State Of Karnataka on 11 December, 2009
§
:2
§
WVVW mu».-ea ww-um:-mum-"m maiwfin mwnvwma 'as?!' !\x5'\lRF'I'U.§P'\I\f'% rllflflrl
xx THE HIGH COURE 03 KARNATAKA AT BaNeAL$k$f '_
aawzfi THIS THE 1:" gay SF nE£EMBER.2§c9E7T*'
PRESEET .~w.
TE BBN'BLE MR. gsswxca $1L7$A$$$&§:3V_~" "
V.
THE fiEN'BLE MR,J$sTI¢E~§RA?;gn xfimaa."
WP xc.3e95822§a9 £ifi*i3§~éfiL}
EET¥EEfit
1
"'n?§KR 5?2:S1.
324*? G ' ._
$70 Gsv:N9aRA3§*. 'L%
ASEBH3B09T"39s¥5*R5." '.J V1
RESIBIEG«EEHIM3"IMfi§STRIAE"ESTATE
VIE¥A§%GAR"Cy, .'*,"« --.
TwwKUg'5?2:c1;= '- *
B K axfisgafi ;_',"m§
3ffi~B_XRIS¥RAM$RT
£fiE§_A3$UT 7@-?$aa$
F';;i'.3=s. $3 pizxzw, VALMIKX NASRR
»Vf?¥gK§a.5?2z§2.
V.§sRa$:$aam§§%xv
35$ aswasya
agggaascgw 35 ?aAas
RfA*SZ&A QRTE
. . . ?£?'§"I"E'§$E%EERS
V' 'j~.___'g§}'Y Vim: M 3 RRJEHDRA Paksna, sR.csL:§:5m.,}
}n.~;§ Q-:
1
STA?E QF KERRkT&Efi
Ufiflhfi BEVELQ?MEflT BEPAR?MEHT
E S Biiifisfiiféffifi
fifi. B.R.fiEEBKAR V§$fiHE,
§fi.§€GAi;Q§.E 559§€.7'£.;
RE?RESEK?E§ E? {TS
i?/
\m.:m. mo. ram. .. m
M MN...'-T -jmf-"?""""""'9' 'N""*""V5?'li'lVafl1»W!"Cl»l'IzI.'|3'W' l'lKWJl"I Vm%J\JHl' \I!' ARKNMUMRH "
§RIF{2Ii?A{z 3ECRE'I'Ak' 'F6 GGVEZRNPENT
2 'PU}*=£iC{R QREAH }3B§'5{E§.Q?MfiN'i' 33eI.¥'I'H€}R3."I"£'
}'«.fi£%P$'£~{%. zszasaa, map. mmmmms?:TA;__""'~.,VV L" %
TU?-!K.'£}'R 5'32$61 .
azzsasssrsrrzzn BY' ms cczszewsszoam ._
3 K' 5 mmmwaamax V
S,/0 I.z3'{E'E 3}'¥A¥*!BASI*i.$'I'RI
mm: 3%.B€3£.!'I' 43 'grams
Rffi. 13'" CRQSS, E:Ii'€i{ Rfifi L'
SGM EURN4
TUMKER 5725302. ' '
{av 33%: z»..K.1rsa.=:¢;;';2%;f?r£,;G:3v*§I;; Aavf.%&,%; .V '""'
'mm war? mrzrzora as;-. :rf;: L§;nv f;'§*11?:ER__§~'s£§"?IC1;E8
226 {E 22? ca? THE co::s'r:'z*i%:*s*Ig':'r~;fir-.zH9.:-A"--9.aAY;é,:~:G TO
QUASH was ?Z..A.!¢ AS 333- 1.;__AN::§:2:u1=.E~_a_, DATES
25.62.1993, As ILa£GAL'-..V;?e.;z§'f1:::Nsm;:{9.""*"':;RAr;T
m'x~ER.;::«: 09333 '90 Lzzmrzw'=%:f1~:§:"«.%§z;3._""-ézfa. j:asAIz~:':*:=.Ir«a
3'3'A'§'US-QEKC3 as CIVIC zaxagzztfw zaiezfiza, I3 vague
Raw, mwzrqs 5:s§«0sA'z.;.__ QB' €z?z--m4 *s;f§---'.__2'a;2a'm TI-IEREBY
CIVIC AMFSNITY AREA FOR E!*£€";_RC:3iCPI2«§E§\If¥.'..._.~'
*3'?-{ES iu*R£.'I' ?E'I'~I5'EfIG§i CGMI§¥£':.VVf;:¥~I.F3R yamznzbxaav
mmzwa =z*H:z's ";1n.§r," ':c;.--L:.. rgazeauxséfiln 3. , 2-mag was
mnmsmis :-* . _ - 1.
fiearfij~,%he i$§ined cmunsai far the
'u?®£iii¢né§%a" §n§ f the leaxnaé Qavarnment
Afiv&;§fl$;7*g;
2g* Rfێz axguing tha matta: for game
time, the iearnefi aaunsal fax tha gatitianarfi
aabmita that the §etiti@n$£a may he parmittafi
.
LEI ……’.. u..:.’.,..:’…..»..m ‘W§M’% wrm*”woom.mu4»”‘Ima'”!An\£?”\£ niawml vmvwmnfi Vmfl’M'” hffiflfififltiflflfl WHIWW MQJUKE K3?” fl
ta withdraw tha writ patitians with Eibarty=fa g
avail Qther remedies available ta him.= :
3. Granting such liber$ygw the_ pre$5n§ _
petiticn is dismisseé as withdrawn,
:_mii ‘wWW,$*if§’f
% Sd/-
IUDGE