“Ffi§”l!’3iiT
THE I-ION’BLE MR.CYRIAC Josnia§§H.:’~cisIIIir§ius’rIcmi__i i 1′
mm HOWBLE Mnauswrém MmgiMATi–;
Writ Appgal mmi’
Between:
Sri Rdagaxmath 3 T1. ‘ 2; –~
S/o l{.G.Rama1§riai3:p _ ‘V ‘
Aged abgut 4′? }’¢.=.a_r_’:- .
Lecturer in Hiatoiy ii’
Jiiiiifii” Colkigc — .. V .
Manchcnalcially — V _»
C”iow1i’t)ixiani;:r’i”aiu1:.
Kolar District » . i .. Appellant
(By Sri 1\{;.’S.Bha;§awa§h’énci’ sfi D.Pavancsh, Advocates)
. iE,’l.ii’$(‘.”‘5.§’3AiL”?l?i”‘{.,’3t’iFV1:ifi’i$5I’i.GIiCT
Dept{.”of PI*6¥if5I3ivcrsity
6?” Smear,’ Maiieshwaram
‘.V Bangalpr”c– 560 003
E-‘
Réshigxceira Rural Education Society
‘Repttéiiented by its Secretary
H District
V’ v B.S.Raja-shckhar
Father name not know, major
hi
I J3l’\’l”I’I1’\lh1″
Achaxya Pm-Univcrséity College
Kolar District ..v%R¢§sj)o::_a{§:’1is* A’
(By Sri N.Rangapa, Advocate for R-2 anci 1%’-3) « & .
This wdt anneal c«;m1 -0 Ln _o_ To1v.1_’c:~s :3n t11i_’
rr 0 r .. _
delivexed the following:- H
C AC JOSEPH C. . oma}
Learned counsxf-.Vl_ for t]:;§;_ -. the appellant
ha e-vn-ifinri n (I ha-no n=:u1r-3f”i:n1-{oi-91 hfi.;:n….ea char! nnnn-I1’nn’lur
aguuu u-4-I14-vs: -au4n.\.g gun’-JL\fi–‘|o ‘av-4.1.’: (Ina? .|.4uu.r vii-rt-aI.vI.-vs .:.|\.a\/IIlI.IJ.I..l.5lJ,
n._ -…_4 …………1 ii… .3 …… _.
uic ut yctu 1 uialuzriacu
.1 1 1
bd/ ”
I”l’I _ I 1110
bfllel J U0″
-4 Sci!-