High Court Karnataka High Court

Sri Anantha Manjunath Mogera vs Karnataka State Khadi And Village … on 27 June, 2008

Karnataka High Court
Sri Anantha Manjunath Mogera vs Karnataka State Khadi And Village … on 27 June, 2008
Author: Dr.K.Bhakthavatsala


– ……. . uvunr vr nnmvnu-uu-A rfluri LUUKI” OFKAHVATAKA HEGH COlflT OF KARNAISQKA HSGH

M”*;__ fiS3%fl%§

I! mam HIGH cannm at xannnwaxz yr sausages:
QATEE 13:5 THE 2?” may or sums 3Q¢8 ,

BEFQRE

TE HQ§’BLE DR. JHSTICE K.BHEE?S§VE?SALR ”

wax? EETZTIGN §a.22é2z255a ;GH¥?§fiy_w;

EE’§”§*EEE¥3

1 3%: fifl&$T§A MRHJUfiRTH’H§$ERH’ _
gig §AEJflflATH nuRaAvYA’ae;EaA 3*
AQEE A293? 54 Yfifi . A” ¢’_,_V Q ;
Efifif EELHI VE&éA5E_EA¥Ifl%KQR$E FG3TV ‘=’
EHRTKRL mnasx, §T?AfiR.ERfi§Aga.fii3$_ “a

3 a= ‘ ;,. ?ETITEGfiER3

43? ER§’H R £R£Efia3£§;_kfi?;g 5;fi°’

3 £AR&aTAKR_3TA§EVKH%nI 3&3
fifiLLA£E§§flBfiS?EIESVE&ARE
;§§.1fi gA3g$AflHK¥%fi;”§EflQRhDE 52
fi3?;«3¥[zTs_:H2;RMAm

.. §ARfia?aKa~3%g?EfxHA§I
‘ y_V¥ILLE$E”EHBUSTR?ES
“‘:3Aa§,m§mV§:KxLE RQAE, Kaawak
£.”%’E”V’§”‘A3=:£ia BEST, REF. BY ITS
‘*uj§§?GT¥’£%MEIS$I$fiER

(‘RF

axs?Eé:%;f?AHs:LaAE RE£fi¥EEY
. _ EER§fi?RKR SRTE KHREE 3&5 VILEAGE
*.=;§§a£$g:Ks 33333, zgaaamm nxvxsxow

.< W":

… RESFG§DENTS

fig: 3fi¢ $A%P3?H Afikfifi 3HE?TY, AB”; VMKLATH HGT
E73 LE§§

. . jgvg… ‘fl .u-mu.-m-mu nusn uuum Ur IXRKNAIAKA HIGH COURT OF KARNATAKA I-!iGH COURT OF KARNATAKA HSGH I
«M

T323 k€’F.I’F PE’I’I’E’I8N ES FILES UMBER JSRTICLES
22% a 22? Q? TEE £flfi$TE?UTE$H 9? EEDEA yggvjng T0
EEREQ? TEE FEES? %§% sacams §aTzTzaHsa ?¢v§?J§E

$33 zgwaaas? Anavm? pnvnaaa BY THE 9$%I?:§m%m Afin
;x_F’?E§. Siiififi E!=§Qi§Ifi’:’ as ?é2~”a’1*’MHEE :=3E:::E’3:~§;’%§§’f’w..I–§; _’_I”.£~§E,
£ERfl¥§$?£RGE$ Q? THE cmsmg Qgfiaa visa A5s§§ sf.’

3.2,$§ ?E&?fiIRING was ?E§:?i3fi$R’S’ ?£Q?Efi§Y EN

3?:§3g5::, EITS auzzérga ‘§a§5e,= S:£u5?zn fi%*

2-aa::.«*2’z’x–;,-*’:.ak.*:r..:§:«”s.r””*;zg 1;:L1&*;a was ;:;is:..__”¥s:~c{rE:ez*:?~.:3§i’T«:i—-5¥:§12 szgmas

“ms 133?: rzvxrimfi f3éi*2f§I1:§3£} u ma 99.3212-5: may
Ti-EE}’xR.’€Zr§£;’ 22% #3? sa::i»z;;1§’ f;’:,a.*sk*’;.v”*;’§::’§;j;v”s–V”:’::a:a:2zn:*5* mug THE
§e*s;:a;m:ss:§*:z%z::~:::.. ” ‘ ‘

*2″ 9;: 9.3 R
. §:«e.ti<Vti»_¢:*;*a_V}:'V. is before thia Cc-urt

§z:ga'3".*-lrxg 't'%:e fa:3.azwimg reliefs:

:""3§'e;*:_ ~.tf..=;.s3ue: 3. wzsit af mazzdamus ts the

1 '»f<§:V;a3§§:%.*;=:2:ienta~1 & 2 ti} waive, the intareat

"?¥=..'a 3133115 a writ csf szerticrari quaahing

":1":-as gmblie auctian zzatice datsd 3.2.2$fi€

given by zteagszzzsderzt 216.3.

L

mmntamfigd that as per Chg azdar datsé 3,§.2$63

mafia $«:.P.z~:c».:§.z33a4,f2$s§$

$'§'§R§'=;:"'E'z EMEILL 2:-. TE% $'rA':*3_r~:f;

%
M

zgspemfiemta have ma aut§¢rify7 t¢_ lév§* péE§l

Lms;.';3 zmsswazzs E%fZvA1"'é§ .A2«2?f::_ t.;hié'L«

ifitexaat. Therafare;,i&£ ggtiticfiarfiémbéfcra'

this flguzt praying W£orF_the"~:eliefa as

mgntianed aba¥a.k"

3,,*1Th§,§ r@3§&$d3néa .h&v3 not filed

5:a:$m§$§ éffiQbjéctiénaa,5

.;’:ra.

fiaazfi %:q¢me$ta.

M?

M
r1
{W5
m
fit:

m
M
w
Fa.

:22:

m
3:3
£1» .

w
0
$
3
n
W.

C1
‘.31
:41»
$1:

w
0
1’3

E;£Q?§§§gK.E§e impugnad auctian natice at

– ‘%§§§$§t fie tha petitismax dfipmaiting 53% 5f

.éh£:&fiau:t ezaimsd within three wegka, faiiing

. …….. A..,….v u.u urn nnnnnu-«uu~\ nrurx \..uuau ur AMKNAIAKA HIGH COURT OF’ KARNATAKA HIGH COURT OF KARNATAKA I’-HGH I

‘Rw%i$h $he intarim créar weu2dTatand vamated.

‘ * “‘” ” “”””””*”n I “V” ur l\.M.l\I’Il-Hi-\!\I’\ ruu:-1 uuum Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (

agyréyriate aréaxg in aficetfianaa with law

within twa mantha fzam the date ef rgdaipfi sf

aha zagrgaafitatian f£amT the pat;%iafi€i*:$n&.

until ihany tha za5p¢ndanta ahail flit pigcesfik

witfi thé imyagagfi §uhlia &néti§nTn§ticg; *

Ea casts.