IN TEE HIGH COURT QF KARNRTAKR, BRNGflLGRE ram HmN~2L3 HR. JUSTICE n.v,gHYLEfiBn§}Kfi3na Va
DATED xsxs THE 9″ may 93 JUNE zoos ,f 5
BEFORE
wax? PETITIflfi Nm.??22!é$03~£$x:isfi;'”f<u'*
BETWEEN
ENE
35: NAmARAJv M KASETTEV.
3×0 LATE H E xg$gT€$*”*’
aaan ABQUT 55 23535; ,:¢
mks KASETTY any sans ~'<
B E Rafifig éE:Mw$.3fi12a1fl.. PETITIGNEE
lyifii 331 E aaémfigfismgxaa, Anv.:
§§H$ uQMMIésIQnEn er Excxss
V'aTATa we KARNETAKA
£f*&EE;a$.fiF,THE cmmnxssxmnma my EECISE
~.-;K:r1m3.EAmI cfimamma
A fiIRCLE;.BENG&$GRE 2?
fafikngpury canmrsslamga my EXCISE
V_PREfiHH CGMPLEX, NE&R TUHEA RIVER
‘BEEEQE, B H KORE, Sfilflfififi 5?7E3l
THE UEPUTK flQMMISSINER QF SHIMQGA
UFFISE GE 33 CQEHISSEQNEE
fifilflfififi
SEE U K KRISHNAFPA
EAJQE FRDPRIETQR
EAPTRGIRI EAR fiflfl RESTRHRANT
HQ 186, 154, l?3, B H RQAB
KA3ETTY BUILDIfiG, EHEMDEA 57?231
… RESFDEDENTS
CW –WT Wm H*kuf>1BF>RéeRIMATH,
{ma WRIT FETITIDN IS FEZLED
225 mm 227 cm TEE §.’.*C3l»ES’I’ITUTIC%§é” Q3′ v:£§¥”:3%:$a.._”‘J
FRRYING T0 QUASH TEE IflPUGNED sflflfififl’ QT.
m.4..29oe mssnn m awE.a3:%”»%2~xQ.%%’ §£.£f”5’%fii._,3’2fl–*.’T2′.!i§
Emmm aw firm: EILE ms 1’m;E41s:2§;.*z’,z:;:<:za;«TT» a§:»:'IE3;;1.';:m$, .
mmmm, BANQALEDRE "xzzm Armw;
mm WRIT %:'1':=r:r exami.natin:>n in the writ:
Vjufii’£vdi.’v:;4t:i§f>z:i bxtzeught befoxe this fzszmri: even by
‘-izimeirz statutary aautkxesnriti-as aw:
‘ }irxd&;;z’ans§.egntly. Tbs matéwz 3.3 requimczi ta: be
…t§s.~f9:seix1’;-yea in 45. civil wait hafare the civil
fifiemzes, it :5 wen ta ‘aha petitimrw: ta
“.w:;x::k cant his ramedy ix: acaaxraanca with law
aeelaav-‘haze: .
lI£\Ili I.l\n..III.J|n\I|..:\l Idh; I\IJ\1\l-\ n
Rccardingly, thin writ §etiti§flfi” i$R
dismissed.
Pl””‘