Karnataka High Court
Sri H Radhakrishna Nayak vs The Principal Secretary on 19 March, 2009
ER TEEZE Z3253? CCz§_§¥’..T OF KAR’m’AT.%.}{A AT EAMLALCBRE ‘>2v’.P.}é£:s.éif3%0 5: 63 93%
OF I-l{}3§~’
7.
3. Thé amte.-manta made in the meme dated 19*
March 200$, as stated supra, are pissed on recani
4. in flew cf the statements made in the aforefiaid
memo, the writ petitions fiieci by petitionars are W V.
as having become infrucztuous, at the risk §vé32;:iéd
counsei for petitieners.
8hr1V*
“ffifi HEGFE £3C3{,TiT GP’ KARNATAKA AT EAKGALQRE W.?.}€o,6i9§ & Giffi
Q37 2&4}?