_ AND; V
IN THE? HIGH ccrum’ 0;? KARNATAKA, %
DATED THIS THE 13TH my 012 % 3 1 V
THE HON’BLE MR.>’.JUS”§’iCE1″–;AnJIT L:;.z.}:}N.:A’V1;–:«””: 1′
WRIT PETITION No’ S
BETWEEN: ‘_ _ V’
1 V SRINWASA Q l’ it E
AGED ABGUT ssrzsaifzs,
PROPRIP.’-TQR. V
JAI
No.5;-,’ BALL¥;iF;’..U, z%’.FTI’:’31_§}LE”‘!jlO.BLI
ANEKAL’imLUx’,’ ., «
B£tf€vf}Ai3ORE§;; ‘-
PETYFEONER.
{B35811 :iéiLx,{1%*rA*i*~.c.:'<:}zr¢éErxeI1ssI(3:-:ER
" –!3§:.s§G~AL(3_s:3RU URBAN DIST'
_ EX€§iIf§}3::iNSPECff0R
" AEQEBZAL CERCLE
'}'3E ?1GALGGRU
gt; '.
RESPONQENTS.
{By Sri KM. SHIVAYGGI$W,fi;MY, HCGP. )
THIS WP. FILED UNDER ARTKJLES 226 A933 22?’ OF’ THE
CC}N’3}’I’§’UTION, PRAYING TO SET’-ASIE3E} THE IMPQGNED
FINAL NOTICE DT. 16.04.2009 VEDIEZ ANX–E=,