High Court Karnataka High Court

Sri M Muniswamy vs State Of Karnataka Rep By Its Secy on 14 October, 2008

Karnataka High Court
Sri M Muniswamy vs State Of Karnataka Rep By Its Secy on 14 October, 2008
Author: B.S.Patil


….. – . …… .. ‘:91:-noun! V. s1.r1t\|1r’|I.|-Ii\r’| nuun yuan: Ur IV-\|a\|A[}A](A, I-fi(_’-ifl fiwfif

mmzs ms THE MTH mm: at ocrar-gm ~ . 4

THE Honma me. JUE-‘;’£’i~’–‘¢’1E’E;~1=A’3.E”»”‘*”-I.~;1TE.;:4’.,

£

Sari M$M , -. V ‘

S]-o Munian, – ‘

=10 M-1I1aH¥%’3r°$#:%–.’& – [K ii.’ .

_ . ….PE”1″l”I’IGNER

{By Shzi Ashek Absent]

Sééé e£%xa.«4″”°¢1=ak&k

Vid.ha.na

.F.

“‘ * L2;#3e=:efa1’ah.
” slmahadripumm,

:3 S.MD
aged about 45 5%,,
mo%

1- null I \.:\JIJI\I ‘NIT f\l’II\l”l’\ll§l\f\ “It?”

~!».Smt.Mani.

«ff 9 late Shnkar,

aged about 35 yum,
Om-housahcid,

5.

s a fate: Rgh,
aged about 19 years,
Ono-R11.

6.Ggjwdra, ”

a.e’oT.VadamaJIi

Raspox2d:.éntT’nca€V;3«~6’1’fa;1w3_ .
Residi;r1g’;a.t ‘ ‘ 1., ‘ .. ‘
K.S.Gar*d¢n, III

nangajnwsafi Q27. X …REsr-oHm:n’rs

Additional Gown.-.111,
‘:Advuzaie.fi:m- 339.1,

fin’ rmpondmt nos.3-En,

‘ Adwcatt fiat reapondm no.2}

flifiii

” _ ‘ Writ Petition in filcsd umer Articles 226 and

‘ :35 the Constituizizm of India. with a prayer to quash

T _ “t_.”1gfpaaa.m.sion amfificahe bearing 131.526, 521, 518 and

“5-19 dams! 3G.§1.20G5 issued by mapondeznt no.2 in favour
“of rcspandtmt m.3-6 at Annmcure-G.

“rm: Writ Pbtiticn oaminganiizrhuaring thh day,
the Caurt made the fo]1owir1g:-