High Court Karnataka High Court

Sri Nallappa vs The State Of Karnataka on 12 February, 2009

Karnataka High Court
Sri Nallappa vs The State Of Karnataka on 12 February, 2009
Author: Anand Byrareddy


M.W»H ww rmmawmamwm §””§§%.:tM muwwa £39? fifllifiwaflflififi i”§§GH WOUQT $3″ Wfififlflffififi FWQW CQEW? 0?: WQWRVKW fiififi 4

this backgraund that the patitianar is beiara

thia Court.

3. The Government Plaadar waQid §uhm§t«.

that he woubd head time ta vafiify thfivfilaifi pf

the petitioner aad to :make asfibmissifififi zafi to

whether the getitioner’§”a§@lica£icfi~§e§qires to

be ccnsidared.

4. Hotwithfitfindififi ‘,;¥$i5;if” since the
patitianar ihfiggxgréaufigfi §n. éEkndw1adged copy’ at
the appi;ca£ipfi} ‘ £$a;””sa$gx’ requires to be

addraésad is ac颣d$n:a with law.

5. P_Ha¢¢§,R tha }§atitien is allawad. The

reg§¢ndant5″a§é di#acted ta consider the aasa af

V th§up逧ti¢§§r far regularisation at unauthorised

“acfiufiatiafi in aacordance with law.

Sd/«§__
Judge

*a1hf–.