Karnataka High Court
Sri T A Ramababu vs The State Of Karnataka on 12 March, 2009
3. Thé State of Karnataxa; 1 :3 $33 3:63 CQQRT OF KAREAEAKA Am EAfiG$£§RE%_ sAmg3 Tags :53 12"'§Ax as MRc3,:ééé§C}f§f\ TEE HON'BL£'MR4 yfim. 31NAK$RAmg~fiai£% §§$§:ciif TEE fi0fl'§LE M? JUsfi;fi$ K;;. §A§g§§%§H wax? AppsLvfifilzigegfiéfiéigfimfxnay BE K 3 ?.§uRamh$b$ 319 T 3:, _ . Adiseshaaacis, 51»yéars,; AssistamtVQ&u§g_Cgntroilggj firugfi Cafitfial fiépaftmant, Mangalere Ciréle, "." " firesefit Addresa},"_&«w R19 Ko.53I§_33 5A'_Cr¢ss, 8"'yain,'E§cs.Layadt, Banga;&re»§I;,v A. 9. AQPELLAET »:*»§Eg'5ri}fifS%Jn15, $enior~A§vn¢ate £0; V' '=_Zvncate Smt.$.S.Vijayalak$hmi) ARE?! L,x'Rjby its fiearetary, '_=_Hga1th a Family Welfare 3 fiepartment, M.$.Euilding/ F Vikasa Saudha, vidana Veedi, Banglorewl. 2 2, The Midi. Izmpectczr General oi" Felice, Karnataka Lokayuktha, M.S.Bui3.d.:xi.ng, Viaflxana Veedhi, Bangalore-1 . _ 3. The Dmgs Controller in 1 Karnataka, Palace Road, A " ' Ba.ngal::e--1 . V ;. V (By sr1.B.veer;ppa, agj._=_ This Writ*ApgeaI*i3"§i1&fi.findar Sec.4 oi The Karnataka' *__Cc:;urt set aside the order pasezed 'I__gi.n __ Em. 16929/2006 dated. 23.9.2
aoe.§_.f’ ‘~»”C=.=.. =.~
‘ » ‘ V an :E at pm; iminary
hearing.’ this , J . delivered the
f:311¢w:i.ng:= ”
awH_g_p 3 G M E H T
filed. this appea}. challenging
thé 3.12:1 earnestness Qf dismissal cf
“*2 his whgfi petitian in HP Ha.16929!28G6 dated
‘=f23;9;§0o8%
The aificoraasaici. writ petitien was film by
tha ayguellant challenging the legality of the
EV
” V 31219399
4
the: saneticga éated 26.9§2G06 granting liberty
to urge ether contentions cyan to the appellant
befcre the Sesszcms £’Jc>ur*;u
‘5″:7~-s’-.
&Chief Iustica