appellant has bean dincmd to ma %
ndminktration of ma school s.v.s,vmy; %
It in me can ofthe patitkmar A
running educational m.
20.11.1931, an the the
unsung and 33.3.1-rm
schooi. _§¢dgmmd with
the pernamion was also
granted the aunt-m-Am Coda.
a%%¢rtm s..v.a.uin1: School has
V' "r, without boning any notice, h
of natural justice, Annexure-H
mar oomequcnfial mmindcm have
% mu ;.m mad whcrefima. am writ petition was mad
' the ma ordur dam o9.12.2ao4 as par
and oanaequentinl remmdera as per
daeed 03.12.2004 and Annexuxwd dated
22 33.2004. '11:: pufltion wan mankind by the respondent:
andmoharnedsweducua marhaaxingthe ooumelfir
Wag
maplrflflll. .mam..uw-mam-_ % of5.V.3.
not mm my rmt in m
ountmvenflnn at fink ma-mm «aim
and wammm the
or-Gare at anmumis-J and do not
each an cf em
cam: and wifi pawn. Bum
counter! We the %Ennt
Adwom M tvaomnéenu-1
$3. mums! amoctm tor ma mpondemt
aounual. new than agpafimt aubmw that
eamumz mamas: run by me has
manual may mum 12-3 and mmsxm
“gamma to me aemoloam 4:» mponam has been
ohtadnedbyaepambmmdwlmoutaammany
W
mm of than 4» rulponmt-8cIH3b£§I :”£%pn:g
teaching and non-‘benching yytan’ ”
hm hum puma by ma at
mmuouano m Kamataka Grant»
in-Aid code and obtained
fiat the aid me ixnpnmd
ma J my notice an the
peflliongr, Anneunu3e–F dimata the
the mmmement of the 431*
Samantha and whmma 12
of the pefltiemr and bmre 941%: an
% an mm ofthe pemam, it um enfltlod
‘ so than it could harm uuhatantmzad that the
wean in aocordmoe with In and no unfintnral
V’ cmbotaluxn against the inmmatoftha petitioner
wfihout@tinganoppnrt1mw’fia’heaingnndwh:e1-wt-nit
in dear that the impumed order-Ann%-F and
W3″