Karnataka High Court
The Management Of M/S The Hindu vs Sri Lakshmana on 2 June, 2011
[N
UNION ®, DISTRICT OFFICE CJOMPQUND
BANGALORE --~ 5:30 009 RE:s9eND.eN'fse»
{BY SRI.K.V.SATH'fANARAYANA 8: eR:.eAJA'eH:iK;i..R;"'
ADVS. FQR C/R1 T0 R?) I 2 "
These writ petitions ;::re filéii,?eii1d€F,»Z£§L!fEi'¢1éS '§2%:(f3
and 22'? of the Constitution..Qf~~Indié }')TEij~;TI1f1g* ?:(}4' €3'E1£'V1 for
records leading to the passing _of the._Aérévafd dated
30.6.2010
passed by the Ind”u;5tijia1V”Tribur1e;i; Bangalore
in ID NQ159/O5 Vic:1e’.A_._t’i::1e:s§k;:59;éoo5citheIndusuaayrnbunaL
, ‘_ Bazggialvefe is n:ie’e{ifi_egi.vaecording1y.
efferts of the learned counsel for the parties
:0 erimg___v3E3e:§i 3 seitlemerm calls for appreciation.
Si/Q
EUBGE
RX?