– /, i\._P§_Ii3;.=’3<.
1
EN THE HIGH COURT G? KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATEE THIS THE} 26?” DAY 0? MAY, 2969 V « *
BEFORE
THE HC)N:¥3LE MR.Jus’r;i:iE B}S;{‘pA*r!L’
WJ’. NO.8G612¢}’j’~:3Q09{(?A:&~RES}V 1%
BETWEEN:
sR:s:~;E:K1«; YOUSUF’ T
S/O SR: SHEIKH Moxmuppm I
AGED ABOU’§’54_’¥’EARS’;
R/O:YA3ULA COi§éQNY, i
GULBARGA:f38:?’1(3’4,_’;’. =
PETITIONER
(BY SR1 1’¥i;,§é&;Ir~1n[i:);__Jc}SH.’:; ADV.)
»z.;f–» _ THE.azf¥~–a_oRI$E9 OFFICER
VIN, 3§.A?»JVfiAI§K MAIN BRANCH
=.,SUPE?_R_ MARKET, §ULBARGA~585 1U}.
V –V 2. *§’HE.'{;éPuTY COMMISSIONER,
8:, DISTRICT MAGISTRATE,
‘A VIEJHANA SASHA,
‘_{}{§LBARGA«~585 :01.
:3; THE: TAHSILDAR,
SUPER MARKET,
GULBARGA685 101.
4. THE SUPERINTENDEZNT OF FOEJCE.
GULBARGA.
Ri’}S?0NDEN’I’S