High Court Karnataka High Court

Sri R Govindappa vs The Divisional Controller on 19 December, 2008

Karnataka High Court
Sri R Govindappa vs The Divisional Controller on 19 December, 2008
Author: A.S.Bopanna


…… ..-….. .. …………….. .1…” guys! ur nnsnlnlnnn mun COURT or mmnmcn men COURT or KARNATAKA may ébunr or KARNATAKA men <

mt "mm mm: amm OF Kamzmaxa AT awmwas
mmn ms rm 1%}: mm m mE4c1ar.mE;RkV%:?}ém

BEFGRE

'ms: Hemmssr; amausizgg fix '_5.§'i:§»x'3*§P?;f$$i$I'1'$f;§;.VV " E

Wm mwnon Na.l61f§8f;'§E{:*§)®il§E§SRT£.j:'. '

B<a1:w%

1 mm G–mmmaPm%J
slo
.é.GE;4Z3'fRS
Rm mrmsazmm j
W" mLP¢;$%,§,}k :

3*’~””3**°*3¥¥3E3a 5 : ‘ “;w:PE’ETI”£flI*IEaR

{By Sri M mvy

ama :

1 Tffii 335K3JXS£Q§i;%L=”$*€33S”*§§€i3LE.B«R
KSRFC V
mieamafifi mmsrmi

«_5aYs:3REha::>m
Rfifimfififirlfi’

éfirrmms :3 man: m-mm almcms

23:6 Arm ;2;2″:%% mi’ TTE: €?3t3HST.ET'{§’I’IiQR 0? mam
waafl Em GREEK PASSED 3? TI-E

_ VV”1$§j ~ Afivlfifi’; Laamm amfm’, EAEGALGRE m

‘~..V’A.Pi’i.zK3+’§TIG§ rm. Qmam, mz maaamsg vim mg»-
&*H €:E ‘rm mmtm cmm éim smmgrmn
“– £3’§:f’§{.Ej}QfiEl ERRCJE-$3 wmcfi ms AWAREHT :23: THE

k A FA£§E- arm mgcmm.

‘THIS: WET PETIZEOR Cf.’I11\flIG QR? FDR

I*EARE=FG TPES $5? WE cwm MAITIE

THE F”QLLGWmG:

J:

ZGHCOURT OF KARNATAKA HlGi-l’ CG1lRT OF KARNATAKA HIGH %i.|RT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

1%}

Cfififififi

aftar arguimg gm: 3@m@ time; ééarnéd

caunsel far the getitimner $eeKg?i§a%@ffifi,

with firaw’ the patitimmw~%itfiHOii§a%tg;’tfi’5F

questimn. the Qfdfit .af»7di$fii3§ai»_&nq§-§fi§

subsefiuena reiief thfifi ma? né §?é$”t§ thé

petitifiners.

?Eith;””ti§§i:«; gsaitif 3.:j1:>–:-:-;,~:V.~F::F:asf; petsmzmn i3
disgaséfi §fOa§»#i$h§rawfi;’

Sd/4
Iudgfg’