"  . 3.(a} :l\:iRE3 zvi'z=;HAD.i:N:"b:'9:§i-1311*? AGED ABOUT 68 YEARS
V * j_ " I{I}§1r{;§§Tt5;',..U;'}§ DISTRICT
tire; ""m;;{I;§--':é::_:ii~: SHETFY
,, AA ' 'R/O VIVEKANAGAR, COLLEGE ROAD
x _ _ KUMATA, UTFARA KANNAI} I)IS'TI«?¥C'¥'
  1{::,~: GOVINDNSHETTY
1
IN THE HIGH comm' 01+" KARNATAKA AT BANGALORE
DATED THIS THE 20TH DAY OF FEBRUARYf20_Ci9
BEFORE _ M V' AT A'
THE HON'BLE MR. JUSTICE N.ANAa1[ >fg, V  _
WRIT PETITIQN NO.3056 QF  '  T 7
BETWEEN: V M  V' .  3
1.
 THE STATE 012* KARNATA1<A "'=.._" %
REP BY ITS ems? SECRETA-E?Y"T_O"–»
GOVERNMENT '_ .« V
VIDHANA sounm ~ – —
BANGALORE 5693 001 T V
2. THE EXECUTIVE :
mm mv§.s1o§:–‘_V _ 4_ ”
.. PETITIONERS
{By srg, a;u.A;:g=’1éi–:;JsIA, ” «M.
AND
E. NARAYANA. V s’HV§;i1:’1″‘x*:
,3z.Nc.E DEAD’ BYLRS
H , !€,fO3,?IVE’i{NAGAR, COLLEGE ROAD
 A(}E!3 A-BC)U’¥’ 49 YEARS
Sf OLATE NARAYANA V SHETTY
HINDU.
AGE?) ABOUT 40 YEARS
S/O LATE NARAYANA V SHE’}’i’Y
HINDU.
–« VC{}NS’FE’§’£IT’iON OF II\IE:}I§§ PRAYING TC) QUNSH THE OREEER QT.
V’ “8«.9.;2€}(}4 PASSED BY THE LEIAEQNEZE3 ADEIIL. C.iVIL JUDGE
AND CHIEF’ JUDECIAL MAGESTEATE, SHIMGGA EN
_T~_O..S.7NOA.182/2003 VIBE AI\’§NEX,i3. FURTHER DIRECT’ THE
LEAEQNEITII AILZIDL. CIVIL ..JUE>C§Ei TO ALLOW THE APPLICJEXTION
_ -SEEKING PERMISSIGN TO FILE THE WRIT’1″EN S”i’A’1″‘E’MENT’
AND TO ACCEPT ‘THE WR’ETTEN’ STATEMENT FILED BY THE
” QND PETETIQNER.
FE/’C? VEVEKAN1’v’sGAF£_. COLLEGE RORD
KUMATA, UTTARA KANNAD DISTRICT
lid} EDATTATREYA NARAYAN SH E2’1″I’Y
gem ABOUT 42 YEARS
S/’0 LATE NARMANA V SHE???
HENDU,
R’/O VIVEKANA{3AR, COLLEGE ROAD
KUMATA, UT’I’AF?A KANNAE) D1s:r’1:21c*:..*” ~ ‘
15:; MRS GOURI KRESHNA SHE’1’T’1f’.._
AGED mssom 4% YEAS ‘
w/0 KRISHNAKLJMAR S}-iE’I’TY _
HENDU, . .. ‘
RIO CEHANDLAR,
zmzom USA
I.(f] MRS JANAKI ‘{‘:;EjRElS§*§”‘Rz’%,-f§’
AGED ABQU””Fi_3’_9.YEARS V j
W,/G SURESI-i;iRVA.{).V
R,/O SK'{LIE9J_E;”£§PAl?:’TMENT, ” M I
cH§.A–N:2RA~.:.AYa:1T, “.=JIJ.A’1’AN–A c,}.AR
B$NGfiLGRE 1′ K
Mg} MR MAMATHA ‘U:3Am_S-;£.ETTY
AGED Aeom’ “36 YE;:.1a>S-
Wm UD}:..E”A; S1~:i:?.._.’I”I’~’?.v* ‘
;~:£’rmU Z ‘” ‘
 O BL-QCK 505. ::.E¢:*1′ 10-152,
A BU}-fii-E’? BATOI2 W233? 532,
” » s:1s:::xA.2?><:;»REv 550 535 RESP€}NDE§~E'{'-S
cLj"::;~:,ré–:+;'%.~: £3 ?é'_:;;;33§i;'éAo, ADVCICATE}
':9:~::s"":5.?..'p: FILED UNDER ARTICLES 226 85 227 OF THE
ri
explained. Therefare, the impugned nrder <"::*«31':'1V1V:é3":7i. j'.t).c:=':v».4
S1 rsfiained.
3. Accnrdingiy, Writ petititrifi ‘a”:capf_.%’:d., V’1*’-he
i1’1’Ip11gner1 Grder is Set aside 3′.h'<=: _-v§¥1:a$it{~tr ;_ "
remanded to iearned friai c0i’i37f.”‘–f0r 1’e4c(§1′:’:%if(1<°:1"%1ti<ih in
HCC_(}I'€18T't('3t": with law. . " 'A