Karnataka High Court
Sri K S Bhaskar vs The Authorised Officer on 3 December, 2008
E5 THE EIECJE CCEURT GP Z{£’xI%}v3A’§’5>’;}{.5& A’? §A?é€.-ALGEQE. %«’.P2’s?;3,12{32§5 SF 2958
5:
that this net 3 fit mag, where this Cam”? shouid entesftaérj
‘km instant writ petitiefi and exercise ihe ~
jurésdicfien ‘under Arficies 228 and 22? $3’ ‘
af Endie. k x n
4. Far five fazregcfing reg:$_gns%’At%’fg’§%.vf¥t
by petétierser is iiabie to be as
ficcwdéngiyk étis d§sm§m€.%:§:”%~~ K
Sd/-e
% Judge