High Court Karnataka High Court

Sri Nagarajappa vs State Of Karnataka on 16 January, 2009

Karnataka High Court
Sri Nagarajappa vs State Of Karnataka on 16 January, 2009
Author: Anand Byrareddy


WEN CQUR1″ OF §(ARNA’E’N{A MGR QATGEERT OF KARNATAKA HIGH CWUW” 0? KARNA’l”M€A HIGR C033′? OF KARNATAKA HIGH COUK1″ OF KARNATNCA MGM C

IN THE HIGH CQURT €35″ E{RK¥’iEfi’P.%.§=Tfi.. £5!’ Ea§.§5{;.R3.é3R§.§ ‘~>

swan TI-{IS THE 3.52%: may :32″ ammgmr 2f3.Q_§,’V”‘–“LI”~J.

BEZFQRE

THE HC3H’3LE r»m..sLrs’=;:c:E 3=gI:2a;:~:r>4«a&*:f;,=s.a_,fi’r;3T::§*§%_

me we:-rxon’ l¢.1::£¥G3f?£’9V952′?_A{32LR*’

I
§ ‘
.___…….__._……

SR1 réaeaaaaaeaa’ _
3/0. XIINXVENKATAE ?~}A. E. } Piéfi’
AGED Aacm 49 mam-:5, _ V
WAT €:HUNCI€AEsE’£;§J’¥?-.h.igI =.*’3:’:;1.ssr5’a,x ”
vAs::cALEa_A«'{D ‘B’_’J:E.S”‘f’E1I*’-C’-_'{‘V;».V

. . . FWFITIQNER

{av s5_.A:”‘a=_;A’.’*.;.L¥a:: I’;~..f_,__ ..§.:if.–.r0r.:’.arrm::

STATE; :3?

E’5I_3:§C§I.3.3’iL SEPCF-.F3″{‘R.5.Y TC’

” . ammyaf Uve;.9A.a*s§&’E’§;?,;

‘arxxgsa Vsszwaa,

Tfififi 1345339. smaaraa?

H.fl3I3FFEK?ICN RN53 U?§”AU’§{QHISEB

‘ _r..:::m.ir2*rz=’m as muss;

Vwiaga.

Q5′ §.§§'”.§U’F}’§RI:3EE3
cawwww me’ was,

K€}I.:fi.R.

.. . . ¥.E3SEfi’€I}E?-{TS

53? SM: a.x1.smE., Q$ ? .fifi¥=L”flR’E’E.}

8

Em”-I CQUW” Q? mmamm &«m2m CQEMJ U? MRNATAM mm-1 LUEJKE Mr RAKNMEARA 1-nun Imrmu ur nnxnniamm muwm tmwwlm ur KRKNAIAKA rmam an

consiaarefi and fiispasefi sf fig the cempefiépt

Ccmmittee, if it is as asastitutefi 9r imm§fii$té:¢=V

upan it: mfinstitutian, if it has aatL §ee$ ‘é$ j’

ccmaaitutefi, ia aacsrdance wi:fi”1aw, i

5. In the meanwhile, ‘tha pafigfiéé flifi

maintain status~qum,