High Court Karnataka High Court

Sri D V Muralidhar vs State Of Karnataka on 11 March, 2008

Karnataka High Court
Sri D V Muralidhar vs State Of Karnataka on 11 March, 2008
Author: Ashok B.Hinchigeri
3...:

IN 'rm. HIGH ccxmr or KARNATAKA ET Efifiamnm' f i 5*
mmn nus ma: 1 rm may or L  % H

...... .-..1m1..r..  JUQIIQE   mcg:;m'1%&

 

 _     
.!LBEDABOU'l'OOYEAR8.    
.!;t,1gg1'§1::.a.v1.1:NxA'I'a _. "  ._ 

war was 3% «j   zsmmm %1w%in=eD. %  
ammm, %am%%cRoea,«._,   k   A
iiafiEHALL:,'v'u3{ariA°:a:a+T'5 &   L 
BAN0fi.L0RE*-§e56't2_3Q4@«.b'--..   PETITIOIIER

[BY  r::.;a..J§:iE:ii1g: 

film; V

%  % Ttmaannmvzswpunm nmrmmm.

« £3

» ' muL~'rm0REmn BUILDING.
' L311. .13,  vmcnm,
 - sea on 1.

.;  DEVELOPMENT
ii_?J"'i."'fiI'31"¢'1"i'f,
  GHOWDAIAH ROAD.
Ehll'GAI.ORJ£ - 660 020,
REPRESENPED BY ITS
CDIEHISBONER.  REBPONDEME

[8-RI.R.B.fl~hTYANARAYANA EIHGI-I. HGGP FOR RESPONDENT

HG. i, SRI.E.ER.$fil’€.’%,AE’-P&x”a’.TE %R RE$P(>!’!’L’E!!’!’ $9.2}

c

ID

Thb Writ Rntitinn is filed umierr Artioies i?’i6.anxi “”‘7
of conntitutinn of India. Drnykla to the

rupandent No.2 to consider tin nquait J hr

Aannaxume-D.

application mod 9.12.2002 l?£§.3$18»$ {

.1 __._ 1.1-

any. uni firm:-‘r. :”x’:as’ia the feE};7w’ii-:33:

Th’: Pbtition coming’ on -‘. ‘

Tm pefifinnafu .;-….-*%—–pi-=..a. aa-.—-*—-

acquisition 29¢ reopontlent
am, he units.

a. n-g%%§as;e%aa?n§[%mom mimegra. It is covered by a
ci_._._n-rei-ma’-;I.u:1″”~:a_£ the cm of aunaamm AND

‘ ;’i-‘EEFR5 w.’E”1.’ig’1. fu’€’:”..r %RS. i’6″pu*1″t£a.”. ii”; IL-R 20w””

and the under dma 3.4.2007 in

% [~ai.I»;N§;tss.5£:j§oo? in the one or sM’r.’r.s.onmm vs.

m”,..-” M 3 gm nnvzmmmmr awn-ronrnr.

S am;-=-I m;nmz;:_i_¢_:=;1t_.BI_1,1|;isdiroo1aedto oonuiderthe

“poi:iii:Innr’IAt:nia fir “””””–‘ *” ‘””‘*’-s:i’u.’T”~si”ua I13 tlae ‘….,.’*”:’I’.

4
lb

IR}

and spirit of that oaici orders within’ ‘ an outer iimiiz,-nf three”

month: fi-am today.

;r;4;Patiuou’ iunllawod. no M’