High Court Karnataka High Court

Sri M V Nagaraja vs State Of Karnataka on 22 April, 2009

Karnataka High Court
Sri M V Nagaraja vs State Of Karnataka on 22 April, 2009
Author: Mohan Shantanagoudar

WWW W wmmmm mm §.,;eJgmm aw mmmmm mm mam’ M mmmmm mm-i mum” W mmmmcn. Mm-; mm? W mmmmm §~:£!”m

(3%

IN THE HIESH COURT OF’ KARNATAKA AT’ 8fiNGALG9;$—-

warms mars 1-as 22nd. cm as AERIL 26.99′:

SEFQRE

THE HOWQLE MR.JU$’i’I€E uouzmy

max-5 nzurxou ao.:.3sém’2i§oti

Bfiffifll

M.V.Xagaraj3, S9 yaara H” ,_

S/a.late Venkataswagagpa 2″ ‘.:

a,:’u.1~m.42, M.V.Land,”«–3?”‘_Cr4a:3_5 ‘ _
Earvathipuram, Bangal&r344;»”f-:§=§Et21IoHER

gay sr1..,sa§:.sh fiaeuimatay

A33 :

I.Etate-mf_Karné¢aKag’_ ‘-mw-‘
ReprasQntad’fiyuit$ Erincipal
Secret3ry¢’firfiafiafiaveiapmént
Department, viks3§aSagdha~
5an§alore%$Efi 883 7A» ”

2.Ean§§1are névéifipmfint Amtharity

a¢Vaguma:a Eark Vest; Banga1ere~2G
2′ H§§ra$efit&d”§y its fiammissianar… Rmycnnsnr

1f§§Tfl;K%§h#§§»$kddyg 35% for Rrl:

sx1.:;%;aaakii;;.~1§haa, Advocmta far 3-2;

–a–u–e~e~

‘ =,x’aThi§ writ getitiag ia Eiied aader fimticles

‘?25_§§d 22? af the Canstitutian af Knfiia praying

;_ ,}té quash the imgugmad eras: datea 3$.9.29§§
“~, issued by the E” raapendentivida Annaxure–H§ etc.

This petitian naming am far greliminary

“h3aring “B” Grmup this fiay, thé Caurt gassed tfié

f¢l1ewiag:~