High Court Karnataka High Court

Y J Badrinath vs Authorised Officer on 29 May, 2008

Karnataka High Court
Y J Badrinath vs Authorised Officer on 29 May, 2008
Author: N.Kumar
E ur mmmmua mm noun: or mxzuarnm more COURT or KARNATAKA HIGH counr OF KARNATAKA men COURT op KARNATAKA man COL

mrm 33133 5.01131' :3? mxmmcnaw  ' "

mam Tms THE 29% my 03  I} 

BEFORE

THE HQNELE kk   

'   

 

EKFWEER

$3 &~s;.1=r:rz'§£:;E R.  HOLIA, mwcam
mm; 'T A 3 

Yd mamam    .  '

.&£.'§EI1! men? 53 

Sffl Y.H.JAC§5§§A?;§;fi_$E1Tf  "V.
Egg: E*o.2c:-,'  Vczamga-._V:J--«.._ _ 

fiBHt3"a"L¥--.(}££5fia., 

amfismsm o'1i'1«*IC£E«

 - saLm'»-Amisx namx,
» mar;-1¢.::gaL ex,mir_::E,

  a::®:;a..2a;_ i,..¢wt3AVx%i.g.fJca

mgtamam " ,
E.fi§§*%?¥.§gQR!;"25,

 am 32:23;
~ 3»55',..j&'§H 'B"{I.'RC1$$, fihlfifim,
'  3RD STFLGB,

ggxsnwnx as.

" "rigs smma mxmannm

355, am m:-mes, wn mm,
s;w  arm 5'1'AGE,
aamsaamag as.

figs nxvama wmai
35$, -gm Efifififi, ma mas,

  rmrxxoxnx

H V)|V.l.VNllV)i :lO LX003 H91!-1 V)iV.lVN}!V)l an 18:10:') I-ism-«I mivmuxvu .In nlnn-1 unm mmmauxmn Jr'; satin-';f§.1n:i.a  -[(1 Hanna I-I



T OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA H163-I COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH C0'

{J

fi5£  JSRB 8'I'£LGE_.
"'3.&§€§:£iX.-GEE $5.

5 E1 V § 

£629 ABGUT 58»  ,   ' I
Sffi mm E.V%Kfi.'fliRA'Z'm'.{fiIIdI, ' «. 
EJAT Hfl.1fi?', I5? FL¥){3R " C 
Ifilfififlfiafi Rfifislfi, V
% ;'C 
3fi€§s.5L§.$}EE 55% Qilfi ' "

fifififii !iBG§'£'5E'7:__!'EAR'8,,   ~ V '
Wffi EX.  = =~:..*~n -I': -~ 1; 5; _  j.   
Efj.&TH0.1é3?,Z3TF}.§DGR''' :  "

     

nmsmmx,   . 
   
ma 4'  _ 
       ' msmnnmrra

fly ~}§11l'f13?i§jR :ai'z:._:':=9%::*5;.~»;~.»'--..1;'r.,.K)'.»:fiI.rKa=xI£:a:t R03 R»? In R-4:
 ma R-5 a R6}

mm was? m;z:n*U1fi*§E£ ARTICILES 225 & 22': Mr ms
smnmfimafi 'am.mm----rEau1m T5 QIIASH ms ORDER mt.
1s.1e.2§aaa-?14.Vm~f*12.§:2.*.,n:m'r maovgmr mmzmaz. mm AT
R§.§l"§;'&,E.-$33 :2; Am xmmagav as arr ammxumi; A mm 'I'D
mam; -.3 wmwr  cm AK? 91332 appammars
W91? :33 tsmmn an nmmrmr: am azmwma Rn.20a;ar.- m

. jfmg  a;_?--n_23T ammmvwmnwm amp.) mm'-zmmnnz.

A   peatzitimi. mum am far hearing on IAa.,

C  "€%:a1?a Cmut made the &Iknw%q:

93.9.25

firmed munml far the pafifianer seeks leave af
the -mutt. ts; witbfiraw 1% writ patition with liberty ta
% a atammry’ fig} ur1de:r the Secu.ra’5ma’&:n and Re-

! V)|V.l.VN!lV)! 50 131103 H91!-I VXVLVNHVX :lO 1.§.|flO3 H9″-I ‘V)IV.l.VN!lV)l 50 18003 HOIH VMVLVNHVX :lO 1.8002) I-IQIH \’DIV1VN)lV3i JO mnotx H4.

u ur m-ummumua. mu:-I guuxa ur KAKNAIAKA HIGH COUR1 OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT or XARNATAKA mg}; co;

9

<I:=9mt:I°"L1£*-fififi ef F Aasistame and V.

af I tAx.:t3, QUQQ.

3 as aubmitaa. we baa tm ba§~?’-fif 9\fV

ardm 53,3 “-

fern: wig ta: anabks flfip;::€:fl:8.t(t
azitimrity ma cabtainan

3; T115 IE-‘£I1t.’¥1’ti. The

petitem mm-ty to the
pefimmm pa:’efa*’ V Léj agl. The i:’1’ba’1m’

artim” mnmue ibr another

“””

Sd/we
§’£l&§’@-

daya and it E3,

H VXVLVNEVX J0 LHROD H91!-f V)|V.l.VNav)i :10 Lanai) I-l£)£l-I \nIv_nm:1\nI JO nmora I-mm V)£\flVMX\1)l -IO nine?) Li-5:11-I wvxvnxw 40 18903 H