” ‘~:€_;_ <3 1«;;__ui2N;x.frm§A 'E'EX'I'iL.E "
Gm-z§;_RAL vzQR::_:;jV:~3ii)E.:*$’i’fj’$-}. (:2? ‘:”£%1$ CONST’i’}’ijE’¥’§:A maysrii; “50 QUASH
_ ‘my; Efi1f~??J§NEE QRDER vim ANNEXURE-“E W. ::,10.2@o”2’
‘ 1;PassE§= ms: M.A.No.s/2003 BE’ THE THIRD RDDITEONAL
‘~}_–‘AB§3UR CQLEHF, BANGALORE.
~ .4 :.§¥iEAR{E’°iG {N ‘B’ GROUP THIS QAY, ‘THE COURT MADE THE
IN THE HIGH coum on mmarmm AT aa.zvc;Ax.o1A::>PA gm;
WEAWNG F:PxCT’OE?Y ‘ ”
NC?,32f 1, 2353′ MAIN ROAD
VINAYAKANAGAR V
BANGALORE — 550 5339-._
;’€’El?RESEN”£’ED 8?: Ei”%t’?~.%.4:J:»2c::>;:’%’R1:?;*’:*<;'}»R"~ V.
MR,§.cHANDEé.;%?A ~ _ « " ,..rE'rI'r1c+1mn
:33? SIRE §<i51i:' :3zé;"K.R::;ANAN'D,
ABVQCA'TE–S.x}"j;'
Arm:
MR: T.sV.s;:ANKAs:_’ ._
3/Io L4¢~:’_?E s::.NNAP:>s;
BA NQR L £;..– .620 ..RE8POHDENT
‘?Iri’iS AWIEIT’ PETETIGN iS FELE3 LENEEER AEZTECLES 1225 83
THIS PETETION COMENG ON FOR PEELEMENARY
‘FG LLQWING:
fl.EfiQ..
harem ta warrant interfexence: under the ext:I*aa;*d§::.ai3?_V
juxisdiction of this Court under Articies 226 _
2:116 Constitution cf India.
Petition dismissed. ' Sh}/» Sai,/s ' %