High Court Karnataka High Court

Sri N M Nabi S/O N M Ghouse Saheb vs The Election Commission Of India on 6 May, 2008

Karnataka High Court
Sri N M Nabi S/O N M Ghouse Saheb vs The Election Commission Of India on 6 May, 2008
Author: Ravi Malimath


..–..n.u-. a nu: ; yuan: um’ is-.2-u1WruHI\J’-\ rnura LUUKI Ur IU-HSNAIAIU-\ l”H£7l’1 LUUK! Ur l\I~\lii’£Hu-u\i-\ ntun \..\.

fig.”

THE §4§’?E~:§Efi-“§Z’E€I§%§%’ $14” “fffifi §’§€}k§I%’i’IfiE§ P’fi.PE%
fi,é5§I”FEEZf* ‘:’§’@l!’%”‘\$flr%$ A’? i&N%X¥.§1’RE-fi TE} “PH 3%
Wm?’ %°fi”‘E””£’E£{I3I*I §;?£%,R*§’ V.

pafmfixsm’ tzwmtmfl mg mg §R’EL.1fl1’i;}fl’?I*3;;é’?11FE§’fi’.A’
;E’§1§e.:§fi§$E%EE§§;:;’v?!:§§1$ xmvg “THE €’.?;{Z$”E_§R’§” mmE ‘E’7§§E§ £«’*fl§:;LQ§;*3:fi€§;_

QREER

pmfiaitznear Ems ffisfifi Ia f

Wimgéxfivéxam writ §’fi’?’.;”i?§.f€§éEi%:§1\

.&um;a:s1*d§m}jy”,V cfiiamfimaemi £8
%:%;v’§%§.§s¥{§.*§4;:”m*&:?1″1. ‘

Sd/-r
Judge