High Court Karnataka High Court

Sri B Narayanaswamy vs The Minister For Food And Civil … on 27 August, 2008

Karnataka High Court
Sri B Narayanaswamy vs The Minister For Food And Civil … on 27 August, 2008
Author: A.N.Venugopala Gowda


uwuvu

. ……..n. max” n.o-umumnnn ruu-rl Lqulti 01- KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

IR 133 HIGH COURT 0? Kflflfiflffififi AT BA3$fiLGE

max HflN’BLE.HR.JH$TTCE A H VEN3GOPALA Gaga; _

If
5-‘
IO

amass mxxs was 2f”‘nAr aF.AUsUsr.290€ _3 ,

EFOE’

w;£.Ha.1a95s/299? 5su:§as’\_* =f”

In-uannalltqunqunqnnnmh

52: 2 nnxnvnnassxnv , }u’ “,
$50 SRl.CHIKKA VEHEATARAfiAfih§?A%_
A333 A303? 44 ¥EhRs “..*: ‘;=,’.

FAIR PRECE fiEP0?’¢£>K~V
GQNDhUPAL&Z’?03T{ ‘
HA£EEALLE wkanx 1

mm 9%Iswnifm§ % .; psrmoaasn

(By 33$ é”a ¢gz§§RA$a$xaR é 3 E H?JBfl,.HflV3.,)

-.—man-u

.._ 1 ;

‘§HE_fiIfiI$?ER~EQE FQQB
RED €KVIE S§??LIE5

‘ *EQVfiE&MEfiT OF Knxflnmnxn
. .,m;3gBu1L3:Qs
~ fifiNGREGRE;

was $3HfiISSIQfiER FOR Fawn Ann

;E1VIh SUPPEIES

agmxxngann RQRB

‘*aANaaLeRE~55o 931

?HE BEPUTY COMMI33I0fiER
3’$E:.3’-‘£351. BISTRICT
KDLAR

.–vV.§*asLL§:»ia?t;zs::fé: V

._O’:’$Lii;33′;e’£§§£2Efit evengtrzaetz is

..-…… ‘II …-.mu-m~u\n mun \..O.-urylicl Ur KAKNATAKA HIGH COURT OF KARNATAKA I-‘HGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH C0

A3

4 SKI G KRE ?H
L’:-£.é’£? E%AR3’&f:-‘*I¥i!I-$sPE”}l
AEEI3 R339′? 32 YEARS
MR? .. CHU!=3E.T§§RRPaYRHF.PA£: LI
VKLERQE, EASEPAELI TALUK

mmmn was :31 maze? . . . R£:=:;§asfi:s:ie”~§s 4_

{By Smt A R 8A, H=:.v:;A_Fo¥_é “ii1;~’~’-<i==i.'s» O'
Mf$.A.V.G.A$3{}CIATE:f3 Fo_3s.4';x_T '

ms 9:? yuan UNDER =:é§mf;c:,£t;a"23s Om

TI-{E r:s::z«:s=r::*r=z.:'m:wzz or :mn:A""O'L=.s{§ise.*rxnc-V"~T5*~::UAs}{ '1'!-IE
GREER 0':'.2e.11.2t3£}s .»A§ID 's;UB3.9a{*._§,«:z'1"&'.*-.=~O_I_*r $$¢'i"&*.%:s:C:o:~z or
INTERIM aansa I31'.5.1;~2i:o6–.9.a§,5;3éD]-§Y–_THE R1 VIBE
Azqzamaczms H mm V J AIGQ 1*s:s"'*:é1;sécam:3zn:Ts -ro
PEMIT THE P;E*:';'£:f£':.0NI¥§R fz?§:= ni'39'*}%;::;V55UV%rE Arm SUPPLY'
ms 1:552:-z-:_'_m£, 5§;§_:;a_a_::ns:c3'jz;_s:;Af'1*-1,425 ism 5&3 ahnmonnsas
Faammw is ;5r**ri¥rgV" onnsn zmssmn BY
THE R2 ;:'r7";"":';:3§'};,.2t:iéj5– A§;z§"mtikE F.

'rH:s?'..V_§r:*1*i-:*xOé)§:A" 9:: ma PREMMIHARY
I-}"4':'.&'-KRZEfi%f.5f-'B' ~$3';cz:V9',— 'ra:i:?s~' my, THE} comm' PEAIEE THE

Ofififi

4;;%:»*::.3'."".é;£;"4fi Chanda-ashakar, lanrned counsel for

'x""}%:»hs$V"-getiticnsr aubmits that in View cf tha

Ivacating at the Interim

O -:'_4:'t3:*dOer cf Stay in the Revisicrn Petiticn pending

"'ha£c:ra the first msgscndant, this patitianar is

neat prwszing this writ patitian.

L

/,'.

. ………u v. an-mnunnnn HIUH t..OLI;<I or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAIQA HIGH CC

to

E. In View 0f the submission mad: by the

laarnea Caunaal fer tha patitienar, the writ_7OOO

gatitian is dispasad sf as net pressed.

£3531» V     'V