High Court Karnataka High Court

Sri H M Shivanna Gowda vs B N Panduranga Rao on 25 March, 2009

Karnataka High Court
Sri H M Shivanna Gowda vs B N Panduranga Rao on 25 March, 2009
Author: B.S.Patil

W” resucm cmjm W mwamm H%%3H cmm’ W mawmmm H%G!~£ cove

” “”””””””,.-‘–f”|”” ixr-IVKIVI-til-WK!-3» HNBH COUR? OF KARNKTAKIQ

-1-
IE THE HIGH $333? $3 KRR§fi?fiK§ AT BAEGALSRE
DATES ?fiI5 THE 25″-mgy Q? maxca, 2ec9,

BE EGRE

THE H§H’ELE fiR.$G$TICE s.s.PAr:iV f5°*fi

wax? ?ETITIQN RQ.14§?& Q$w2aaa{{é$§é§E;-f,’ x

I
BEHE’
alllllnjltnmnllmmmttlultlnu

53: H M gaxvafima Gamma
sis Mvnnazzueazaa ..

RETB. $312? QFE:cER,>. ,

AGEE Afififif 52 Y3AR3;’gA’.«:

RISE RAGHE?EHBR& x:a:g,,v
Na.6$9f45,LaEs$m:§§aA;f, _~.,_ »

MAGAE: MAINiRO&&, . ;_ M ,* *~~
vIvEKAnAH§A’HAQafi5;_ W=.V{‘:’,3
RAmAxAGARAx.1.g “,’%3a'” 3 … FETITIGNER

{By-aIfis,:éA?:$&,~§§§,.EQR A3HGK 3 HE§EINKfiI)

.~,B.N;§am§Uas§G§*a&Q«

§£Q”§A$§’fi%EJ§E?& as

,Rfifi”§,fi;E§TEK$IQ%,

. . . RESFGRIEEHT

uffiifi Q31? EETITEGN :3 EILEB UNEER fiRTI€LE

»X*,22é_.AHa’ 22? my tax CGEETETUTIGN my INDIA,
‘«4~§RAEE$G T3 Qaaaa Tam Efi§§GEED GREEK aw.
“.1$;1:;25e8 EASEEE zw EECELLAfiE0§£ AE§EAL ac.
¢, °2§§2§o5 ax EH3 EELS 6? EE cvxn aspen
T.juisR.nvN} CHXNT%fiAfiE VEQE §fiNEKUEE~E.

». V’w~’~~»9″‘z’~«=”-W\’\.” war mamwamwwam HEGH CQURT OF KARMATAKA 1-{ASH CQURT Cl?’ !(ARMA}’AE{TA* fiflfifl C05,”?!-?

KEY?

muzfl

THIS $31? EETITZQN CQKING QH FGR ORDERS
THIS 3&3, THE €®§RT PASSEB TEE FGLLGWING:

G E D E R

Sspunsel fast the pmzitionex haza%._:fi;}..éd ”

meme seekixzg sdiamziesai of thé
mat pressad. ‘ 9 T: T’A. 1
Mama is placed an r%§Qzé: *§r§§=§%éiEfion
is dismiaaad as n&%,§ra$§é§};fl*_’ fl
Iuaqe