Karnataka High Court
Sri Ambigara Chowdaiah … vs State Of Karnataka on 29 May, 2008
m 1% PEGH mum' or KARRATAKA AT Bauzgagnas
mmm ms THE 29%" my my H
fig HQFBLE mm. 'O
Wm P§;'l'I'I"IOR' Hmavs :2F :zc>c:a »: H
BEI"W'E
am. Amamm QHOWEAME 1;. A ~
E£§UG!£°1'§£3rlfi.L S£3{3IE?'I"!";{§RE(3-mg,
No.32,
VA3ANPH§s.?ijIRfg--J3£A1§Rfl5i3,_V '
_ "
_ O '
:seo¢a1.O%%HO% '.
I11'; 1=<Rm'fi'-$5'?
_ _' PETITIGHER
[av 3&3: 3*. rgavmam
sum ':'£§§?";KA;fl%$;&iTAKA
3E?3:i¥$ _E1§;E§"1'E?Il3O._B'ff,?' rm
fififimmwm,
wmgszzfi 3:. rfiiflfill} nsEvEmPmIe'z*
V O 1 nEP.&;R:'1*m:m_.
' !§..S.BEI¥,fiEI£3,
" " " --~ 5&9 am.
é;O.fi«:E'z:3éEEsmR
" ' * "IIJi'i'..&§i:E*Es am': SEEIGR C-'ITEER3
%f*~mmmamm,
"=.vzszwEsw.mmHmwEx,
uvunl ur mumunu-ma HIUH COURAIO-01:' KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT
A ~ DR. Awgmcag mam,
mgwamam --~ 559 am. L./
nu us-I II'Il\l"
\.v'uIuA _9..{'r" mmnmm mun COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coum"
3, THE §§'?£..'¥Tk' BIRECTCIR
vwrgmf & $333.5 BEVELGPMHT
mgpammrm,
wmara DISTRIGT,
Télhfiwfl.
4. 'THE Emma? m&».BLEn I '
Pmzemzm. 'WELFARE 0FFI£ER_ I T .. .T
WGEEEIE' Mm «.131-11m DEVELQ-Iwgmzszfr
fiEPAR"I"%'R1',. '
TU1i§{¥JR ttxrsmmzsl, =
Tillfl-'MR.
5. THE mymw cammssgéygg l
magma nIs'1*mc:'r,;'
Tuhfiaza. V '*~..,.'-..';_3:EsPonnENTs'
zzf Eh5?.J1"§«;3fl3-titlltifiilflvéfq'-..§&5.ia, pra3ri11g to issue -61 writ of
cmfiamaé.' imyugmci ordcr dated 5.4.2008
I":i&;ip:D61i.£ii&]£ K9,}. as pm' W, etc.
on for erdma this day'. the
.A 'E,c:1t1_*v$'ts:,aacIf§5e~.t_1'1e :-
u a«mema am by me aaiwmatac: for the petitioner duly
_ V V' 'zrry firm p-e!a%hz3ar stating that the 1* respondent
Véaaé. pmw an mm» aam 22.52003, red:-mmg thc
9? gm pctizianezrs ‘ms impugmsd arch: has bean
1’/,