High Court Karnataka High Court

Sri Nagaboraiah vs The State Of Karnataka on 18 February, 2009

Karnataka High Court
Sri Nagaboraiah vs The State Of Karnataka on 18 February, 2009
Author: S.Abdul Nazeer

:5 mg 1113;: song? 91:’ EARKATAKA AT §gx§;;a:§.§:.];$ ~

mama THIS THE 18??’ SAY .ziiB1::L1A’:~é?’2–‘£{;f:> “- ”
BEFORE ” * A V
‘mm HQIPBLE MR. JUs’r:¢E.._;;_ Ag%9:;1.%x,i%m;;a4%%
wan’ PETITIQN me.14s§4,{gms gs»;-gm Vi:

mrw… .EE§N: ” ‘ H ‘
S111. Nagahezzaiah V
Sfo. Byraiah :

Age: f”:’:12y=:?ars H _ _. .
mu. 3%. 135, :.I<;+é_i:

Kuvem nna 9:*..V:3s1?it?§.’r:-9: £4, ‘
P .m _ V
1’=¢’£V”$1’& -~ ., ” V’ ”

.. F’€’I”;”I’Ifi%’=§E¥=2

{By Smt. ” .

AND:

& V’T¥::e5»~§5ta1E:c’..«Qf

.’|f§J

V ” » Rep, é1:s3″~S€crcta_r3;
V _–.i,§V1i’i£.3’L}3L”L3€’3}i?f”1.’liIg’?p1.{2t’,I”1″‘{ Départmani
= A Vidhazzfi ..S<::u.dha, Eangalerfi

T22: "{"3[ _V
tbs ifizmstitxztion of India, pyaying to dirzsct R»: and E342. »ti,:. ._ ‘V
promcaia flifi paiitionar fmnra ihi: post 01″ peozi-cum»a¥Vte1.i€i’é1″–« ” »
that :31’ work izaspecfar item the data of hi: having *

<:ha1*g<~: as 131:: work in:spt:ciUI' £11113 ttic.

‘.35..

This writ Petitien mmizw an fer Sietarggg

:3′ Group this day, fix: Smart matiszihgz fofiémfjng;
QRDER ”

Pstitzéaner was appoi:1.”!:édV ‘as ‘:2;m§=$éj;:;§§u;z1~af?:é9::déi;’ £11

4:118 jzérar 3.9′?€~ by the QW1 In this
writ petitiozx, he «gifnight pest :31″
§e0I3~C:1m~a.tt5ndg3? f3:., 31. the date
«:3! he 11:’3ViI1g,Z§é?L«1€3£%A: ¥;i::.~V’;’.’; 81.1995 93:31! 92150
my gym: e:* ;,:1_1 attached 1;. gm said

it is, I1«Z??,’.tI:E£;%. case: r.:»f tha yfiiitictgzer that has has made

.333′ :9{;:;g31I’is:?,;”~:’§iV:§11″_”_1:{,>’tjéi;5e EM res.~:po:1d.em, sfleking premeizien.

T1:€_rF*fn11:, ‘§ me gcfiiigner :9 make an agmregaziats

J

E

…-a.

{.9

‘vzzi,-‘.’i?**’.'”.T”. ” f.-
t Egg ,. 6.. .

911535

_ /39.5 ffg?

. fr} 233.5 W

‘»g3t1{“}fi ‘~-‘

< 2 W 11/} {Pa
. {«/I4§}~{'C '-

4: V 12′, 4.

{£83 . .

ii .£.€g{}{}L, ‘_ V. _ .. ~
113 ’21} .

, 16.5?’ E}
. gm
1g,_;,~:a’€:0?11
3 1″‘!
E’, Sufi} 311 ?r’