.1. IN THE HIGH COURT OF KARHATMCA AT BANGALORE "A. "E '!'H-8 '73-T - ..-_1'*' Eu'! QF' L.iA_xRQ-1-1 EEFITJRE THE HOITBLE MR. JUB'l'IC.E ASHOK wnrr PETITION No.2722?¥"oF.2ooay R IIITEVRXJ" 1.
am a<.5Lr.I.=_A.um
wxom-zmappn
occ=nmnmm__cs? G. _ A P.%I5IC'HAYA'r
Rf o.rrULLmfi*fi:rj. -'i'fiL'-L:"K
nIs'r.nAvArmq1pm_
W; cm:-1;.'s1a?3' * %«am=m k,
E?'
.%.=.'.'%EL~*f as L
nus: I';
_. .B£;fi5’cHAYAT.
R: .
.ma*r. mwumqmm.
1 »1.:.r,r mm
-u._.–…….
_A£}ED 41′ ‘ ,
.f.=§’.’-“\’}:%’fiu’BEF’i, G’;%rr’J-1 P§’ul€{‘.H.PuY.’2-.’£’,
1 ‘mLua.,
_ DAVANAGERE.
4: ~ 25121 11, mmm mm
s}o.:s.um mm:
AL’-ED “‘.-5 1″.”;.’.-..’..l’-‘.5
flflcfifilla & IJIEIEER. GRAIIIfi PANUHAYAT,
R ‘ fi. “yin-“:3% ‘1’H.fi1’¥”‘
mxmc nmmmnuu
DIET. DAVRNAGEW. FlI.’l.’1’1’u’3I1″”.I:’;’1i3
(BY SR1: V.’I’.RAYARADDI, ADV.,)
1. mm BTATE or rauummn
BY Ira smnmmr. _ .-
1=:I.’.u2.n_L I:.:.m.r;II.=1.g1=I…Ir.I.I.=.v.!*r .A.1!n mgcgmacar , j ” .0
RAJ DEPARHEEHT. H3-.BUILD1NG.
15.: mm: 1′ man
IInl’I..I’II.-IfI..|.c\.flI.ltta
2. mnasammmcommsxdnmn
i:5″1mm”””E:7I*”f>”A7Yr”m¢A” hmif
n1s1*n1cwmvmtaah~n10, 0
Iempmrrrs . marvoxmmms
EH!
0(EY0 Axmfimanavan, A.o.A-J
J ptm-%r1<0I¢:#*n.ED UNDER ARTICLE 220
22:2 00 mm 05.02030
'00 QUASH _RE3DLU'l'IOfl nrr. 13.10.2007 yr
$L.I1'G..*~-ii Pfififififi' F1' 'i'i1'E 3""nu """rm""aruh'DEh'T
23000059 153 Ammxuns-3 AND Em.
rm rmgmg 93; pg: 1:mm.r|nmAmr
YR 'D'li'."l"I'I"l
.J–.:l_-L.IJIr."f I-.l.'!l.»I4I-A\mI.'I an sun':-uua'a;nI1Inn1o
nwz. T!-IE GOURT HADE 'II-IE
0 _
. 2.3%
learned counsel for the» petitlonen sacks leave
La? (he Court to withdraw mi. petition with liberty m
awn-oaah the fitata E'…….-'-"'..'.¢r. 30*"-'~*………..–10:-..
Fl/EH.
:3:
g A¢_\1;u;sg¢_!_1ga_g1;ri tl’__1_g Igfit 135151110131 3
-wvw– J’. — _…._
Q I._…..4_.- n._ 41…
H!
wzmuuruwn, um im:fifx*t unuty
1- ‘ V’-“””~
-Hldge
VGR