High Court Karnataka High Court

Manjunathachar vs The Chief Secretary on 8 October, 2009

Karnataka High Court
Manjunathachar vs The Chief Secretary on 8 October, 2009
Author: K.Bhakthavatsala


WP E’~3€*2.Z§§1=:%8.f’2€’3§8

2
Srifianjeev Axngatii 85 fissts, for $3}

This petiiiorz is flied uzlzier artéck: 225 of thc” Ccnstituiiioxi :31′
Enéiia praying to give justicfi to the age balrizlg cran<iidateS"'{S}~4~fi8
to K)»-388} :i3:).c1"e;1di31g the 'p€t:£t':iné:*:3:° whc: have appiiad .zi}mji}:1g the
scheduled period i.f3t., 53»~4~i.)8 ~—- 1.0-33-38 by $ubm§f:ti–:1g’géi1l”Athe
c01*r*e3p0nd:’m.g3, legal 3:;T0§:ic€:s €'{€’Z., and X’€q’£1€Sti3,”ig _.::%._s”11;;Z¥1;:x;;-f::}v;_”2;)

the Commission must n of applicatjrgsn”f::>1fi3::s;=m:131:: 3333»

to apply for }jm.ii;a.ti<::,=3:1 of age (94-38 gs: :};{}'¥5–\«O8} -ax1d,¢A'tc;',_ I

This petitien coining 91.: for Jhr:§§;:*j: 1g.

this C1332, the Cmzrt made {ha foiklwigxg: ‘ A . 3 ”

onnfirfi
I, The pfifitioner is ‘i§éfe1*€ :.._f.i’.:{;féi;,xtr:ft. ‘£0 grant

a;3p0§::ime11’£ aréar is the p€’i§?;i<;ifiéi7 tcs~«..f}xE§:"_~§%:ési of Eficturer in

Bioiagg? i1i'1G0Vfifi;ii!i2'€j1§fEg "P. U ;. .{:?:%i':s~E}£ gag

2. Z,;£::~1§31€€i£L._C:}:3.V:1S%::1 $503.’ ‘p€§ifiQ§}€E” s;’z3§33;ni¥::«: in g3′:::’:~:2.1a::<"~€: (sf

_ $15 éégifiiiraiiofl 2$,G3,2{}§8 pu[':}1%,$he(§ is': that §"m§v$;:a;<;€:2'

%~i¥3§3j§'17C?°'t'1"§»031S".:'§;:t:§:§' the peg': C2fL€C'i'.i1}:'é"§1'3 in ifiiifi P.i},C0}l€ge

thee pafgiiiazfzsr Submitted his appiicaiimm ufiéer

' :'$s€fi*§§§ ca%ia;€g1::2i{_}*'TV::1amei"§.a" :2 {alt But, pstiiiofiér was :10? caged fay

i_:"::mfvi€:W; Tha peiitiszmr mafia represexziafien $9 vazéaua

bu? fr; vaizig Thérfifflffi, is has ap;@maC%:&z:§ 813$ Cmzrt

._;53:5t€§=:'i1ig' i;§§£ Feiifif as Zfi€'.i}'§'§i3f}€€§ gibevfi.

!
L__WA