Ii! 'HE EEGH CCKIKY €313' KARNATAKA, BAHG:ALO%
BATEI3 "EH13 THE 5"' DAY CJF SEPIEMEER 2008
BEFGRE
T1:-m HUIPELE rm. Jusrms R.K.PA'I'IL %%7 i ; K
SE1 JRQNDEEBHA,
MGVEIEKATAPPA,
man mmrr an-mm, T
Raiding at 110.20. '
BAHGHLQRE - 52. 5
V VV ".;;'.':PE'1"I'I"IOHER
cm am. Anvmam
_ &M4
1.. ma aramkar
REP. Wm M _
REVENIIE ammumam
L31 3. num_.ir;mc:. nmamnms - en.
32:; A 'mm. j:m:mTr com&3xo1mn.
wmmmsm.
:
Tfiffiflifig'-Vfiflefiiffiiafififififl,
%. %1{;J.nwmmmaE;~LRzr. mum
k ?315."E €i§I'_IVE'V9FFlCER.
4;. 12: itvmwmswaanxan,
' $10 Lam K 1? mummnmafi.
T mmnjmomwmnsm,
.um...nm may Iufififi mm;
Budding at 130.43,
"3 R&", 13'" GROQQ,
V GA&
EEHGRLGRE -~ 52.
5. am xmrx xurwsn Iammx,
310 mm H 3 mama,
ma-En AEOWE +9 mam,
cm mmmux mmwamr
mmmfiz, vammmmmm,
mxmmnfi,
5. smw mama,
3; C? K wms1Ra.%,
was mat}? 7a mm,
naming at m>..1a9,
1 1'99 mm mm.
V GfiR
mncmwzzm -- 52.
an am 32'! A , i "V
W2: EAAH».Ifi:ll$¥PE'_ , ~
AGED man? Q '
Ralidim at muaié,
amm lEARI:3"THI1I'fi.AYA;.V
am cms.s.. %1ar=a mm;%ao.g:>',TkTi%j% _
magma' EX'1'ER¥f£Q_E
RE~"&Q; _ ._
3,' am ngfimmnirgg
.....
new in
Rmamg at. 39,?
1:215′ m:::;s23,’A.
mmmmmzgx-;:a.
¢ ‘V 9.;-« VETRIKATESH,
Fu.fi’§’E. ‘T’ CEAHGAPPA,
‘ new fi£§”a£{)§3Z’ samm,
‘ Ti .__Rwé1;:1g at NDA5,
T C-§JlIlP’LEX,
or the 2m mpommz, and further sought a awn
dimcting ma-pendants 1 and 2 tr: mappoint zxnezszrzbexu fn–2°.._
the Gmmttm of Matmgomm of the 31*’ ~ V.
Tbmphe as per Rubs cantsmpinmed in M
Ramona Inatitufiom and Charit;é.’51¢”‘
Rules, 9002.
2.. The anly
mm: «mm pcbtizion is to be a
mmmm (sf and also 3
devmtm mm me jurmfietional
and ®armb1a
2:302. has ou:nr:::t11′.ed’ the
by umaia oz-cm passed by
the petit’.1m1e:z” has pra@d thin
3″ ‘I’m Maximal Additional ¢.3o Mlvoeata
appearmg 123:’ the rampondmt 1393.1 and ‘2, 91¢ the oumefc
auhmszm that, am pram sought by me j;.”%%%1
liable 53:: be re3ec’ ma an m.imnmm’ :1, an the *
he is a devotee and 3 not cmitled
impuwd paaaad by time .. “l’¢!’:’: V’
suhabamiatm his submission, “aub1§fitt§,’fi
ah:nflan* matter filed by
damaaa by this Qosurt in
WWPI N::.1§459f that
pmd5mnar bf merits.
m. on the grounds urged by
in light :31′ the subrxnma’ inn made
bf t A%ae, as
T mm ; “fha X petmm’ ‘ filed by the petitioner is
‘ dmmid of naaerm following me: order passed
dam-.d mas-zoos in w.P. no.1145912ooa
{firi J Hiahme Kama: V8. 1113 Smte. of Kanxatalmj and
fau’t3t1eraa%nm%fl:er’a’n»
15.10.2003
OZRDEF-21 éi
[mR%ji3 E:us SPOKEN TO ”
This n1;itter”w§s–_ of by this Court earlier on
5&7. _Se;f§fén?’.§Aie:*v. ‘éridv thereafter, this case is posted
today.
appearing for petitioner, at the
‘ i,»-Vs’2§£t*a-¢t,LsLji’s:?:A*§itted that, the order passed by this Court on
‘V 53?’ Septiémber 2008 following the order passed by this
in W.P.No.11459/2008 disposed of on 27*” August
dismissed as devoid of merits, Accordingly, it
dismissed. The order passed by this Court
September 2808 in this petition sustains
intact.
3udge
BMW’
I H913 V)lV.!.VNHV)I $0 .I.llflO3 H9!!! V)|\1.l.VNllV)l :lO .I.HflO3 HQIH V’.)IV.|.VN8\’I)l £0 .l.8l’IO3 H913-‘I V)lV.I.VNllV)| :10 RIHOD HQIH \1)iV.l.\’IN2l\’.0l :10 .I.&l’¥O3 HE!!!-I