Karnataka High Court
Sri Wonder Recreation … vs The State Of Karnataka on 19 February, 2010
mu«rg4A~’mw’1l= M ‘§.m»’wA’~v:o:i«’«~a~m ‘”&xw*)R fiwmmammwmwma azwemvaut mm’-\u.»a=~*a>.¢x<&% Wm mm~mmw:r»Mr~v.a'wwa wawm MWWWE ms" zmmmwmrsmmm WEWW MWURE WW" flflfifiwfififlflfl MEHN
2
5
1
2
3
;
?
g
%%s:;: afifész saw; 2:: 2:s::-fig,
writ petition is disposed of accordi.’fi§;1Y;V’
géii ?%§3:*é::1§.§*§. ?:”§£&.zi §4fi«§”.i’§’§Z’Efi–:§:>§-gmgi ‘:.7″-3″
A*”‘P~
5:: 233% Efifimfi af’ §§§§§3″‘;;%,§?£’§f :%?;€:§?§.§:%;’ :::;;:§.