Karnataka High Court
Sri Santhosh Min B vs The Deputy Commissioner And The … on 16 July, 2009
at THE HIGH comer or KARNATAKA AT
DATED TI-I18 THE 16*?' may or JULY fl ' %'
BEFORE
THE Horrnm MR. JUSTICE A.II'r J-. .AG~iI1'fJ$3. I" X
wnrr PETITION No.9964}ZG99 (Gm;.aEV sg
BETWEEN :
SR1. SAN'1"'i~IOSH MIN 8. '
S/O Sfi. Barn; Vikram Miflz. V
Aged about 33 years, H _. _ 3
Residing at 319.2203, ésrh Cr0sS,'*--.._ A V
3"' Main Road, MICO L.a§;*m1':_1;, A
BTM 2nd stage, "" ~ '
Bangalore --~ 560 £376, -- V} - I .....F'E3'FI'I'IONER
(By Sri/Smt: ULLA'i'."VIE3'R()"I'i%1I:i*3i"x;t'?S &§*--g$3éocIATEs)
AHD: %%%%%
The Deputy"'Cp:j321j1issid1acif..
3l{{Th6 Returrihflg Offi"<:€:I'',j:; "
Bémgainre Stiuth Parliaxnentary
Coristitucncy, " _ '
B'a':11~g§':-::;§:-.:x1_'&'-».. " 1- ...RESPONDEN'I'
an *if:;is%.T.%iA?r;;<% ifietition is filed under Articies 226 & 227 of the
--£3€)nStitL1ti;)I'i of India praying to quash the impugned.
_cc+mm11r1ciation dated 96.04.09 wide Anncx.~D issuezd by the
"rgspofident.
ting
-2-
This Writ Petitien coming on for oréers on this day the .,
made the following order.
ORDER
One week’s time is ganted to camp}?
failing which the petiticm stands dism-iméid ‘*.=sI.itI1oi;1i;”–..fL1r’E’t1’1eI’
reference tn the Bench.
Q’.
T By: AMB f»”;,”;\ cam
;%ggi§§ag% Emgigié
‘4 A. afizgii €;’+:2ssr”£ sf Eiarggézaiagg
ii Byzgfig V ‘ §am£a§em«-wfiéfiéfiéi’
5/