new COUR1 or KARNAFAKA I-HGH C,og1m or KARNAYAKA u-new COUR1 as KARNATAKA HIGH COURT or KARNATAKA man count or-‘ :<AaNA'rAa<
:1–
IN THE HEGH C!f.3§P;’E GE KAE}«IZ5s.’I’£3LI{33L A1′ BABIGALQKE
DATED THIS THE 3″ may 93 FEBKQARY 2¢¢§*
E39333
THE 3QN’BLE EEJJQSTICE AENE 3ta§aEfi$3_ 1
-»..___.
WRIT P2?IrIQR’Ho.1$5ei;2§fi§:KLR5Lé}:. ]_
1 K 2’1 SHI’~35§.5§E’Ps2’IY.
“Lax
sxa LATE nARx3§5AFEA,_’;V,*
AGES as YEARS “,- x_i;
Rik axe BAZRAR STREET,
caamaaaaaxasafi TGfiK_”Q”x :
CHAHARBJ$flAQAR&€ ” ‘”,”**~~
9 Lzmgaaaq “.V»;fi
s£a~§vzrA£§AH2.a ~»w~
AGEE_fiEQU$K4&,?EABS;
RfA”EfiQDHiEH£TUgVELLAGE
CH£fiEEAJNflGEE fi£$3K
afinxnfiaaxasa gy
‘aL:x3gsHETrYm.
Sis SKEEASHETTY
‘”u.A5E§yAEaET 55 YEARS
fR5k,Ea¢na:THI€u v1LLeE
. “‘cHAHg3AJNAeAR TALUK
*2 cfisaafiaaxaeaa
3L3 NESESH
~as!a HAHABEVE$EETT¥
“‘~’aaEn R508? 32 YERRS
KKK BCJGBHITEEETQ’ E’E3..E.3;G-E
$ flfiGfiR TALUK
flmGAR
Z
awnzuvunrur nnnutn-anm-r-wnun–u\.;:vnv’Ur-‘I\nI::1n-IHI\n”‘r’rIvrr uuufirvr nHnnIHlHIUr’!’lIUr1′ is-..’.UUKl”‘Ul””!’Ull{NAlAK’A “HIGH COURT CF” KKRWATAHKJ
{BY 32: Hfv vg§§$EaLa,.§gficcérE;
M33
x SHYLAJA
wig MfiLLAIfiH
AGED A§GET 35 YEARS
RXA AHBEEKAE swaagr
CHAMARAJRASAR TALUK
CHfiMARAJN§GAR
HAHADEVAIAH
sic Mmnaxau
AGED EEQUT 53 YEARS
Rfa AEBEDKAR STREET
cHAMARAJEAQAR Tfilfifl
Cflfififififififififiha
KYATAIAH f
SIC} Sfiifiil 1@;I)35.EAH
AEED ABGU? 50,yEnRsm –
RKA annznxafifsmgzar
cxamaxaamaegnfizazgx {f
CHAflARAJHfiGBR’~g_ ..
_ ;._§T§TEi§F? R T ….. H
3.3?» .B*£.’._ IT~:s. ‘CHIEF SECRETARX
*3a$ERw§E§TjaE K§RNATAK&
VE$HANA’SGU§BR
BAH§&IQEE¥§56 $31
V a3§sT§~baHa:s§:am3R
=f$H£fiAEA£HB%aa yxsrxzsr
4″,’cHa3ARAJ§Aaa
‘ 3wn$§:9TANT scmmzsgzawaa
‘V cHsxA3AJxagAR.§:aTR:c?
C fl~E.f.§AR.
‘ PETITIDNERS
I3!»
IIGH COURT OF KARNATAKA I-JHGH CDQR? OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COUR1 OF KARNATAKA I-HG!-I COURT OF KARNATAK.
§
«-3..
Tfiflhglififififi
CHAKRRAJNfiG%fi;§§ST§I$T
CHAfiARAJ§EGRR
THE AKHIL% BH%RA?H
vfizaasaaxva Héfififififififi
CHEEARAJNAGAR B§§TRIfl§
CHEHAEAJEAGAR
REF 3? :15 §a$s:nEgT f._=
K.5.HAaARAmaE§A. _
sic LATE sazvnpya ‘__,
AGEB ea $EARS m_*_V3 ‘
(aw SR1 g~aug§§; H¢3§p_~:1V
. ¢;§ BESPfiBBENT3
TH1s “,%§:§_ .p£ :%:ag_? :5 EILEB UNDER
ARTICLES 23% 333,33? %F THE $fifiSTZTETZflfl GE
IEEIAKAPRRYIE§V_?Q”,§¥AfiH ma
IHPUGNEE”QRfiERUETLz§;§L2flQ? E$S¥EE BY THE 2&3
RESPREEHT ET fifiFEK¥RE~C ama ETC.,
SET REESE THE
»¥LTHz3 FETXEIQH SQHIEG <m§ gag PREEIHIRRKY
coax? BREE TEE
% &ammnw Vmfis Ema mm
",'3fiL&GWI%$;"p
QRBER
the aama is pexmiasibi
6
.,” The aaunssi far tbs pétitianera aaa fiiad
‘a memo aeeking §emi8a:em.t¢ witfifixaw the wzit
‘ “”étitian with iibari tfi fiie an 9&3, if
P I 3??
‘fuégé
2. The mam»; 15 plamd czrn 2:.’e::’:::;:_:’;::.”‘—… L.
3 The writ g3at:Lt:E.»:;srs is—-A§’&–“:r:ni’§>*;’V*s;r’5{:v”tf<c: V
withdxa-m.
mo 16.: §<H<zM§ Lo 3530 $3…. ¢nw_€JE«?3_(.£ L.) .3333 Rail [J.!.=.n7.z!_J. .33.. .£…r.,\.WJ :9-FL -.._;u.._._._.4….r._r..r.._._p. E1… .63') 5.5..