Karnataka High Court
Sri H Ramakrishna Gowda vs Karnataka Information … on 20 January, 2009
IN THE HIGH mum OF KARNATAKA
DATED THIS mg 20% DA?' :2); J;5§\iij;5;:E?{, i2{}i39 & ' %
PRESEN'fi ~ 'V . Q
THE HON'BLE n»:I::.§§ts.g'r1a:;.'£«;+
J ._ .,
-THE HOI§'E§:iQE RAMANNA
' V.
H Ram$.L.+zi;é;#i%& : 7
49 Uiztbfoz' "
Keimataka 'State' Co}: Dgvaibpment
' Cor'pora1io:1_ _ 1
Post B;_oxNo.198~ _
No.42, L}-3* flxxgw,-_M;.C.'s3s'A House
raizier Road ~ " -
_f£$a1:1g'al9re--56{}« Q52' Appcliant
(By Sn" V Srinivas, Adv.)
K ax:rna:V taka Infermafion (Zi0m:.m'ssi9n
" V _ *Mu1tri Siaricci builéing
Bangalfirre
Re}: 'by its Commissioner '
I '2 R fviohan Kumm
N-3.8, Jamcya Clompicx
Maxifiur Town
Mandya District. Respondents
.4 ;Sp
This writ appca} is filed under , {of mg’ –« .
Karnataka High Court Act praying ‘”to’–r<;et '_48S3fI1t.3A"'f§_}€ mnfdef.
passed in W.P.N0.7953[2007 dat©d=,A_16–f?e2i)0€3,' f
This appeal 4mm' g on for 9'ic§1'm'1m;yA"' V
day, DEEPAK VERMA J ., delivemd .
Szii V Srinivas, Cck;fi:$cI
2. After :§}v(J”:t’.1’$l:i’£”V4pcr1}aissio3:1 to
withdraw move an
appmpria1:%§_ __lca1ne.d Single Judge for
mvicw of b
3 .’ ;f’é1*n;1iss:;t§r1: appml stands disposed of.
Sd/”‘F
Judgé
3&5:
Iudg§