IN THE HIGH COURT OF KARNATAKA AT BANGA.LQ_RE DATED THIS THE 6"" DAY OF AUGUST 201.01 BEFORE THE 1~~I01\:'BL1_<: MR.JUS'I'iCE MOHAN .5-3HAN'1fzxi$:;Acét*;ui'3A_R_ WRIT PETITION Nos.2O6433€i4E§/EU 1 mt: BETWEEN: Karnataka Public Service. Comr;1.i--s'u3.i'011"'yA Represented by its SeC1"et_§1'1fv 5 . Udyogasoudha, ' 'M * " Bangaiore W 560 091. ": V'E.';,y.---;'V"PETITIONER (By Sri. Reuben &v:Sri€ Advs.] AND: _ _ . . _ . 1.
Sri,a:}3.S.SL1:%eshV’Jain 1 y
R/atr_Ni;.48, “A~k”s.hay3;’–,_ ”
21-1d N{?d1’n”{ 5111 Q1-0SA’S’s U ‘
Ath1niya’–Geleyara’ B Layout,
Behmci Ja11»2;p’r’iya Nix/as Apartments,
Iiésaragatta Ii/Eamyfioad,
«_B’ang21Aio’r’€<»_j~ 560 090.
2. . ‘T_§1e”§{étrV:_1afVaka }nf0I’matio11 Commission
%G’a::e NO.-2,ei2″<'i and 8"! Fioor,
M.s.Bm1dings,
BanggaE01'e W 560 001.
V A. its Seczret.-airy. RESPONI_)E3N’1’S
=£=**=i=*
rightiy directed the petitioner to fumish the infc)r11121ticm to
the 1*’-91 resporlciemi. This Court does 1101. find any ggrcyxezem-‘i_’»Tt::)
interfere in the impugned order.
Petitions fail and the same areivhdishiissed-;’ — ‘-
._
*VP