E21? THE HIGH COURT Q? KAREATAKA 9:? BANGALQRE '%?s':P.§"3f;x§3§95?{}U3
I
IN THE i-RG1-«E COURT OF KARSKJATAKA AT BANGALGRE
DATED T1518 THE 3333 D3»? GF JQKK, 2993
355925 '
THE HQNELE MR. susrzca ¥\i.K.PAT!i.5\
war: 3.==-mwrxers 513.5359 o:§*é96e.." 2 §.LE:ff n
}3F;i"f"\5J EEK:
{By Sr':
A%~i§ :
SR1 M!!'~£G,»5iNNA
SIG LATE SH%\!APP§§
KXQEB ABQLET 58 YEARS
R30? i'e'!A$§!.ARi¥' REVENUE
mu:1:3'rsRu:ae a+sL::z.£s:Ns._ = ~
eAN@z=x;-oR§-e1 '~ * -
"';'%~'EV:iZ;<:.1"z%',»i-E73 """ " 'V
V"«sHAaAPuR
' Veésrtf ;Ga1;ssA§2<3}é'
~ms,a$s;éf:';x_§x:"f,CéMMssszogxm
481:8 E}£%fiS}Qé'«t_ mmzaa
€3tii..EAE§GA-Di3TR!CT
3SHE MEEECTOR Q? POLECE
*3£~éEEMfiRAANAGUQ§
Sir-§AM§aPUR
V G'i.ii,3ARGA EZILSTRECT
ésw 'tRAMMA
'V " 'SfQ LATE KAREBASAPPA F'C1L£CE PATEL
AGED ABQUT 55 YEARE
R30? SRANQGR
Q??? '?%%£ ifiifééi {f{)'i_}R.T <2}? §-;;x_R_3§=§::"5C'E{§¥?i:é3;'§%.':" 3A2'~§{§A§,{}§E '*¥.?.%Eo.§3S§;'3G{§§
EN THE HIGH CECZJURT {BF KAR'-b§AT5XI'sE\. ATV BA§$G3l_L£}R.E W=P.N0;§359f2fl§J8
4
and the said matter had came up for cansideratien
before fiwe third re:-spcmdent can 21 51 February
the third respsndent witimut issuing any *
petitioner and withaut affording reasrsriiabia
petitioner, has proceeded tci pass {fig
directing the jurisdicizierzai priiicgau£iiority'~r¢i.:
protection and ta see :':r_3"'I:a'i,»i.v,é/;§fi§£..pr<iérV"priibiem
wouid arise. Asgaéiing the order
impugned ihiiafi as referred
above, to preseni tha
instant égpropriate reiiefs, as stated
supra. _
if'i'a¥e iiai;a*rr.£'i learned counsel appearing fer
Gavernment Pieacier appearing far
resparidefitzw-§_i:§'..--t£§ 4. Fifth respondent is served and LEf'£~
‘ ‘ ~ 1 ‘ ~ . _r5e»pres&rite§.
‘ After carefifi perusai ef the impugned order
nggasfsed by third reaper: afed 215′ February 2008, if
§?’*§ TEE EEGH CCJUEQT {EF 1’i:’\,R?’~iAT§~’~;K,¢; AT BAE\EGA§_,€}R’£ 13e’,?l*Eo.5359:’2§§E§
IN THE HEGH 4:”,’.<:1URf§' <31: KARN§§'fi§<_;A .12.': Bamegmzaag §lf.P£€<:..§3§'?f2.f.§f}S
7
directions igsued by this Csourt, in the Earisér
reund of iitigafior’: and dispose of the same, ‘ ” ‘
expedifiausiy as possibie.
7. Man these shservaféonfigjfhe was pesstgcn 5:95′ by
getitioner stands c!ispc>sed;–~n_f_ :
E’§*é TEE HIGS €foE}R’r SE3 }<i:iR?x§A'EéaKA 3131' gimaagaag asw"»T2E5B359,»*2s:m