High Court Karnataka High Court

Sri H S Malleshaiah vs Teh State Of Karnataka By Its … on 12 November, 2009

Karnataka High Court
Sri H S Malleshaiah vs Teh State Of Karnataka By Its … on 12 November, 2009
Author: Ram Mohan Reddy


WVM I->|’QdVO H…….»H mwwume ‘wmwn nmwa-».mmnMw\Jm PNWW MMWWE ‘SJ?’ fiflKNMiflfi& PWGM {.1

aézgi E

aw

{N THE EZGH CQXERT SF K%7A”‘fAK.s’3; fix?

Défffifi THIS THE 12″ my 3? }\¥GVEEs§£BE§&;,;,’?;®’;S§;:”‘..’ %

BBFQRE

mg He2~s*3L2 MR. msrmg RAM ‘A

war: pgrzrzozxz N53.13}6f%$”(§+3″g;v§;3l. V .. I %

aarwgg;

Sfi¢H.S. B..§;.,B.E’é.;;

S/’O 5:1, Shiwma,

Agsé 58 yaw; _
Head Magic:

Binny High Saks-fii; ” ‘V

Al’@:

1} ‘I’}1cSt€aEi’,ar:s;f£<L;.' §£*£$tfak:£::,
_____

§}§'32 B
Biwk. Qffimrg
Cfimzth Rmggwfi

V _3′;= E£my’s Scimcls Mmmgzg
‘ ” Cmxzzzzifica {R}, by is Sgmtm,

Bizmy Li1’2’$£€i,
Mmaa Réaé,
Emgalem — %§ $23.

;F’E’fI’?§GE¥IER.

“.;R8$Q§éEfl§§

Mflmm. 3: numamra

3%?

This writ petitian is fled unéer Axfiele 22% 3f the Samfiéiguficn
sf Indiapmying ta set-aside the azéez 9f the I’8S§G?§§I1i E’*€$,}=. in
Rwisizzrzz Fatima m;52i2§€¥3 { ~ E} a _i.i’i;¥é’g:§1i(:’3fZ,

with a fzxrfher ardas is 33%? tha rzvimbn *’a}._;17
censcqucniiai bsxxcfits hzciuzfiazg meneimy ?amcfiis ‘V

benafits.

This pzfitiorn coxmng’ (211 fax ardm ”

fesliaawixgz _

Cum’: mac: isszzzzd tn Iamneé
counsal is ratumad as peak} i_§§§3mcé”e
Ema: issgg§:§
TheIe ig’® ” . V’ ,
pew}: is ;e_§ g>§:e(¢;{jL

….. JUDGE