High Court Karnataka High Court

Nabirrasool vs The State Of Karnataka Rep By Its … on 28 July, 2008

Karnataka High Court
Nabirrasool vs The State Of Karnataka Rep By Its … on 28 July, 2008
Author: Manjula Chellur K.N.Keshavanarayana


IN THE HIEH COURT OF KARNATAKA, fialfliihhfl
DATED THE 28′” DAY OF JULY 2008
most:

THE HOWELE MRS. BJSTICE MANJULA Cl§LI.UR

AND

THE I-iOfl’BLE MR. Jusum K. II. .

Wm mmm No zone or (s 4- _ _: ”

BEIWZEEHJ

Nabirrasool,

S/o. Gousa Mani’/ar,

Aged about 37 years,

Crymf Resourca Person,

CRC Centre,

Urdu Mode! Boys School No.1, _ V 1 __

Bijawr Tatuk 8: Gistrict. _ ~ ” 1 Petiwoner

by to Govt,
V M. S.

– 1.

2 M xmizcmmissioner of Pubific Instrn.,
A’ Publk: Ofiflces,
R. Cirtie,
‘Bangalore – 1.

3 The Sate Project Direclaor,
Sawa Shikshana Abhiyana,
New Public Offices Buiiding,
K. R. Cirde,
Bangalore – 1.

4 The Deputy Direcmr of Pubiic Inst’n.,;
(Adam) and Ex-Officio,
Sam Shikshana Abhiyana,
Bflapur District.

3:/afm, ‘

(GASC1)

This wm: Mason is tiny: a 227 of the

cmmnson order dahad 28.5.2005
passed by A:.+;e° Tribunal, Bangalore in
Appan.No.3927 of applications mos.3927/3937 of
azfiaezaaesame with an consequent-saz benefits to the

Thi.-‘-‘. is coming on for orders on this day, we Court

4: m .5. §1e”§9i%o§ving order :