High Court Karnataka High Court

Kum S Sindhu vs The State Of Karnataka on 20 April, 2009

Karnataka High Court
Kum S Sindhu vs The State Of Karnataka on 20 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
2. Tbs appeifsani herein ff£1'e1é>i'£;""i?s."_,¥';;~%e:;;

seekizlg far rwaiuatiozg ef the 

examination cenducteé by  ¥{a ;*:t;3.'a:--1E§i';;,%"ér;»V':*§::§;;3,%fizé?;i%-éiii  hm' reqmist was :29:
af*:=:2:::2:§i~:1.é:f::{£.,  .f§.}€~:i far 3 sifiraciimé is {£25
§'fiS_"§3Gfi{§€%1'§5--§:"{£33   as szmght far in ma writ

§;i:ii%1};;::'. $16 iearfiéééi Sijuzgie Jucige after hearixzg {ha saunas}.

Véppéariaig' .§":_3 :'«.__th:§i.*:;;:;é:z1&t:11§';s securefi the angwer scripts cf £116

pafiéigzzef'  Afsunai that questifm. ?*€o:=;;.'2§'2} azzd é(4} ef '$16

  pépiiif' afié question N-3,3 of the sscanfi gaaper havfi ma':

 T "hA€'



:3. Leagnéd Govemmfini ficivocafe slzbmittgé.

Eazazzrfneéi Séizgiér Judge has aimady given 

'unva?;u&d a11sW6rs~q_uesti:::ms 2(2) anzi €44}  §;_ap;:':f  

and question 330.3 Sf {he sacond ifiapézf  

mflsz' is jusiifisé 312$. };)e:€:ii:*;i>11ér.V.:§§;3::' r1{;f«§:"é:§::i%i£:% to any ether

reiiefi

f}. We .§ia;ve 'V"g,¥i*»£éf1Ti.':V'LA ¢3,r€fa}g ééonsfismtion $0 the
$011ten?;§o;1TV{3fAV;%1§3 l€V5g*;i::§:§.'«..L'90uI1s€1 appeasring fer file gazfias

ami scri:iir;«is&ci-- 6  {£21 :*€<70rd;.

27; 37h(:  9%': fiecerfi wmzéé cisariy shaza? L113: E3};

  jc'i;;:»::».1_:afi };.4,2Gfi6 fee fzxezé far revaiuatiem of $316

I    disgautfid, by the I'€S130E1d€11?S that the

fixaminajciaav 3&3 oomiusczteé by 'E116 Karnataka Secezzdaxy

 '  "'%§ucati.2{i2} and 6(4) of the first paper

 311$; questien N03 sf 'Q16? sectanci paper have not bean vahieé

at 3}}; and thérefara, {ha iaarnefi Smgie Juége izzstaad of

\7J°>



 V'     A.   ..... .. V

dirsctingj tbs: respondents to value tfm S3ifT}:_:'...§"i13:;§{&§fiir3*T3. .

answers. might ta have orqiemid :tva}u3.ti0n_–uf’ agu
right}; contencied by the learned (}=;a111′:sfi 1. ‘fé::»r___ figs.’

appe.E1a,n'{ herein. Acc0rding3}*,V.”92r:_ m0d5i’}f”the 5r¢i’§fix;§3§:§z$se%;i L.

the iemned Single Jucige L;n.Ad”–V_ ” appssai in 981″:
and direflt the £”€$§}3§)Il(ifi2’1′:§é§’:.3′.*§f:J%’ 1 and :2 Q1″
Vigivath as sought far
in the writ ‘i%zeV’:g);a;*ss 133$ foliowing oriier:
‘é’;:fp;€:V:;;§VVV’is- Végsvspcizaiézrits are éimctfid ‘£0
mvaiue “<;~f"the appefiant in {he firs: am}.

350013;? , papéf _;€3f’X .£fiv.9aet}1«§3’u1va examinaiisn hrald in Jmxe,

Sd/=–

Chiei justice

Sd/-gm

Iudge

iflfiex; *
Ax”

Wsb H331: