High Court Karnataka High Court

Sri Vishwanath vs The Secretary on 3 August, 2010

Karnataka High Court
Sri Vishwanath vs The Secretary on 3 August, 2010
Author: Ashok B.Hinchigeri
ORDER

Sri K.M.Shivayogiswamy, the learned High.«j"i--tCe.tJ'rt"

Government Pieader is directed to take not%c:e'-- 

respondent.   ._

2. Heard Sri L.T. Gopal, the learned Coirn’seg1″

petitioner and Sri K.M.Shivayogiswa’n’ir.\£;’*ithe le”arned-iHi.’g:h “Court

Government Pieader.

3. This pet_ition.~.is dispioseid a””d’i’re<:tion to the
respondent to con_sider::1:itt'h_e .,p"etit.iovne_r'Vsj:.¢'a'se"'tor assignment of
timings pursuapnt…ito"'t.he:r1e§3oiut.ijon_;V'd'ate.d.._2;t).1.2OO9 passed by
the Regional within six weeks from

the date of the prod_pCtigori'ofRthe deirtified copy of today's order,

A

No» order as to <:osVt's".'"

Sd/-

JUDGE