High Court Karnataka High Court

The Divisional Controller vs M Ramakrishnaiah on 29 January, 2009

Karnataka High Court
The Divisional Controller vs M Ramakrishnaiah on 29 January, 2009
Author: Subhash B.Adi


. V. nmmuasnnn rmarn uuuxfi Aisfl-.,’:KAflNATAi(A HIGH CGUIH OF KARNATAKA H£GH COURT OF KARNATAKA H16!-1 COURT OF KARNATAKA HIGH COURT

IN THE HIS?-E CQURT QF KAR¥*§ATfié05s £3′ BAEGALGRE

mares ‘2’:-as ms 2% fa? as smusm me? R

BEFGRE N
THE r-mz*3z.E 1’~%R;..”é§.3S’§I£E 5E§3¥Lfi;SH__&..,{)}}£Vv 35.} ._

warr mrrxeau ass. 11e2z12¢esgs§i&Rft’£1}-f % ; ‘

Botwuuz

*% Dwirzmai Santmliw ‘ _ ‘-

KSRTC, Barxgabm ® Diaésian -.

KMCO       A I   

Repmmmg    
cmmw        
    ."PE'l'fl'IGNER

(By smL§.A.K.¢,§§m;g§~ar;)w% %

” ….. .. V
33′ am .1525 E”§gray.?n Gawda

m.map:.n~a% ~T$33?:15k

RE XHDE NT’

. ._ v _TI§;fs writ: pafition is raw under Artisw 225 and 227

.11? the ‘Cmstftution of was, praying mg quash the aware}

;ctt.23.8..2£’l$6 paww by the Ifidusfiiaf Tribumsi, Eeangalrare,

* ‘*..jn”‘I.D.Na.&éi2fiQ5 wide Arms and asks the arfier gamed rm
” additéanaf éssus dt:.26.4.2$06 Vida Ar::’:x.C,