OURT OF KARNATAKA HEGH uuum _
,..&*’$_:%&g:&*’€ Rave-vavti-%és.;§§g.g aw mamwmmm-3 E’*i§£§~&”‘§ :;ma,z<m aw mMNMAK.A HIGH COURT OF KARNATAKA HEGH COURT OF K.fiafi$\Mk"¥';f&.%%,g;
..1..
1:»: THE HIGH coum’ A
CIRCUIT BENCH AT»GUjL3a.R~&A _1 ¢ 5 ‘
DATED THIS THE 120th’D,§;Y_OFA§3’§.§BR§J’2§;E§f;”‘2Q0;9
THE) HONBLE MR.JUSTi§:E’ ‘RESEW
WP. [N¢;% 2o44§)’2§ c)<¥§3 K
BETWEEN: M 1
Sri. Madaillal" _ .
Sfo T21Iajaf3Ifl..Dub€3?,.._ ” _ A’ ._
Aged about 78 y.€£:1V1;-3} ‘
Occ: Nil, R/at I~ialasi”{L)’;f .
Taluk: Bhaiki, Digt1*ic1::_ Bid.ar;~~-” ..PI3’I’ITIONER
3 “(By iihagéishetti & Sri. LR. Biiadar, Advs.)
— ‘V ‘
The fitate ,0}?
‘By its Seérctary, D.F.A.R.,
if}.1I’*»}3f190r,”E\?3’§’ Phase, Maguildmg
4′ Bsarxgaigzsrc — 560 Bi} 1.
=2 fiécmmzy tn the Govemment of
vmdia, Ministry of Heme Affairs,
” ‘ Freedom Fighters Divisian,
VA “Lake. Naik Bhavan, :
?\.. .
New Delhi. E
-3-
application is disposeé of for non-filing of
the document in Urdu langua;g”e;—-.’ 1:_}1VV’1:s–‘.fwf’i1; V
petition.
2. Sri. M. Kumar, ::fAdvoeate
submits that the as found in
Annexure ‘J33’ ‘«’Z’xQ.€S :.1’;oe– :’»’i:i:1e petitioners
application} ‘eentext means that
the want of the original
ef language and if the petitioner
fumishes” would eensider the
_ said;.§giecurnezfi:”an;1__pr0cess the application.
__3″,’ of the submissions made by the
Advocate, there is no need to
” #tI1e”V–A’:’nnexu1e ‘E’. The petitimer will be well
5-‘Hurt L..UUKE Ur KAKNAIAKA HIGH CQ%,$?;.T Q? %%»fi«%NATAKA HMFAM QQURT 0? §{£%’:?:7’%:M;¥.§?«>.E*4’£& HEGH COURT OF KARNATAKJ
-{A0 Imke nemssarg reprmentatbn to requisition
_ ‘:1;f’1evTe11Bfldarwho is said Is: he in custmy of tin erignai
mum” §€i~3:u§i”:MATAKA HIE?! Lf..)UK1
%_:§h”L\
‘3*,…./’
-4-
doalment in Urdu language, if fu%’thfir ‘
actbn on his application I I 1 A I V
Writ petition is oxfiered
Rbv.
§§.E.,§§ 3 EMQQQ mfimz §<»<zz§ ".0 Enou 10…. $.<._.<zm$. me. .3300 T53 §,.a.§§§ me bmfifiu Emma …§3@Q @§%zm§ 3 Esau