‘W Hfififl QWUR’? {W W%RNA”‘£M€A H¥GH COURT C}? KARNISTAKQ MIGH (30% OF Kflwéfifififi HIGH C
I £n.:n£”‘B Vm}«_I<lgJ'?i'¥;R WW I"§.ME€$W.js&W-lfifififi'
-1-
IN THE HIGH COURT OF KARHATAKA, BANGALQRE
DATED THIS THE 11*” DAY er-‘ JULY 2o9s%%%%?%L%
BEFORE
‘z’1mHc31I*3Lma12…msncE H.K’J1Q§I§:’A~~: j
1 smTcm_§mnmm.am -_ V
an 1576 as ,_ »
1’**F<*«*I~m<56993? % %
% _ PETITIONER
{By 3:-i :'SH:YAH'EfiUHEEti§'§'}1l£LA an VIKAYPAUL, Amt;
1
A mssxmsmnaansrnsm
a
‘ 3 ~ aumwamaemo
VREPBYfISE 0FFBER
‘? DNROI
EPOHDENT
T313 WfiT $ FIIEB UNDER ARTICLES 226
A1*Il32*2z7 awnm cmmmrnm oz: mm mavmam
QUASH THE OKIJER D11 3.5.2008 ISSUED 3’! Tim
RE Vfl AHHEXR.
1 smrcmsmnmmn
syommeovmmn V % V
Asmnaaawrsavm
Run’ NO.48f1,”IUS-IAEABI”
% A
aanmmkss?
% PETIi’I<';)NER
(By Scri : snvm xoUnnfim§é.%-7*:h¢Ag:§g€;x1";,'_anv.)
——– —-
1 mmmrms s1;am cmamms BOARD
NO._.’5.’5,
L
2:: – %
REP. B’!’«.1’1’E.’»~. E1mcF,_I’I’I3lE ozmcm
E!.H<).I
" 111111 H V mspommm'
V: AIIV.)
» "'I?IrII3'fifi'¢!I'I*'.PE'!'I'rIO14' m puma UNDER ARTICLES 225
Azarnaav cm comrrrtmox OF INDIA Pmvnm T0
QUASE 'GEEK m.2?.a.aon7 MUED BY THE:
% .I : .. RL'§'.,8I*C}I~lDElfi'I', AT A1I1~mx-L.
%[m;m rmmcns come on ma PRELIHINARY
_ .Ef£E£!.RI':i£}T'HI8 DAY', THE mum wwz THE FOLLOWING:
WW" W naflwmlfléwx mm t.;§;.2z.m"r W mmmfim Mm»: Comm' 0? KARNATAKA "W"? (WW? W MWWMA WW COUW 9? KMNATAM W6" 0
K/M
Sd/ii
Iudgé
The Imrned Cammasl fizz' the petitionm "
at' the Court to withdraw the: writ 3 V' »
W' I .. " A ~.
Q 3%: §€h<Zm§ we .§$§U T_@:.._ §<,..<2~_.§ "W9 Pmfifiu EQMI §§.§§§ m3 $339 3%: gfimfizgg £3 :§.}.,.,.¢ §§:£ f§£ti.:§.§. 32., E