.
a wwmwuxc Wu” mwzwxwanéa-warm I¥l\Jl’I \.vvnI_. .ruI…’!l1 bvufll ur I\.MI’U’*U-\iJ-\l\I-\ HIUH l..l.)UMi L3?’ §”:J§-%€?§§?”«§1fi7%.¥4fv’3hKfl HEW” CQUKEHHI C3?” K£v3&§4{§’§Af{¥$%i’3;fi3*m
IN’ THE HIGH comm: 0? ffj: ~
CIRCUXT amen AT GULBARGA, V
DATED THIS THE 16TH :)AY §5ié}:fE,B:2TU;§TiéSE;\ J_
BEVF€_}FiI; ‘«.A V
was }*iON’BLE MR.J’i§STfC§RAM Mzjségw iegijnv
Wm? §3E,*i’E’1’I@i§§’E\IO. ~%1%5’%3%3::% gfgoa? (c;r\:i%~R%V’§«:s)
BEEWEEN:
Sri. E£ar1am’an:1i’§..Sji’O’ §'{23récsa*S 3, Dobbai,
_ _ , ___ _£~_ _
flged a§:>0£:: 4–f’j;’ }”_€EiI2’S§ ‘_
R/ai Madhévar \}’i§;§§ag€:,
Tq: Ya.dg1’1j, _ _’
A } Petjtiozler
(By .Ba §u- PVaiiiar V& Srikanth 8., Advocate)
I E.=.€.’Ftiev~§5’1<;§t:}z:.T'i":?{iucati0z1 Qfficer,
A »Y'agi;r, Vflfigsfzf: C}z..11barga§
2, '§;h£:tz§ss:t. Educatmn Qfiicer,
—- .. _$ax:j;=’uis:th High Sense;
” _ Eiéiadhvar, Tq: Yaégir.
V’ T216 Head Master,
Government Higher Prirnargf Schmol,
Esfiafihavar viflage,
Tq: Yadgr, Dist: féufibarga. _u 5
vii.
K
_,.,.,m,,..,~ *a.~4″sa«.=’il’hl<z W aw-smwnlnnfl rm.-m LUUKI Ur KARNATAKA HM-H COURT OF E*€£%§€;%2§?a'EVfla%
wuuruvnur urn new:-mun -u I-
rm
-2-
4- Suit. unisha Bhegaum
W/<3 Aliauddllin,
Aged about 28 years,
O1
. Sri. Shankrappagouda
S/*0 Pamapannagouda,
Aged amut 35 years. L"
6. Sri. Kashappa S/0,—{:’a£ma;”
Aged about 36 §;ear._:._§Lf ; V. ‘
27. Sri. Saibanfia S/<3 M3}}_appé,, V V.
Aged abo11t.<%§K-;y€a;rs.§ –
3. Sri. Janépfja 1B:«;;nap%pf3;’*V.L %
Aged :’:1b{)Vf{V.1t»..i:,*;Lj’§’_’§,’£3€’11’;’:’s. «.
9. Smvt. %W”‘,!V{5’ V_r:::1l§appa
Agczd about 24 .},’fea;1%s.; ., _
10. Smt. S’i1f3fiaIX.1I1§_3Aj’€2′;§&’Ial}eSi’1,
.ab:.1t.2_€; years.
No. .5} 1:0 10
L ” 31? ‘:’r.<?_Si:1ji:?;g";a.t
._ "?v_Ead§1é'3za1* fiiiiiaga,
' Y;a.dgi:"Dist: Gulbarga,
-. …. .. R€iS§QflCi6I1tS
._TH’IS WRIT ?E”‘i”f’I”EGI’€ is FELEE) {}N§ER AR’}[‘iCLES
iéi-’26″AND 22′? <31? mg CGNSTITUTIGN 0? mum
_ PEJEAYING TO QEFASH THE EMPUGNED RESGLEJTION
.j'"::sA*£'§::3 26.€}9.2GG7 FASSED BY :24 TC) mo, VIBE
* AN§'é'EXURE3~'C' DR CREEK 1% THE NATERE OF
MANCIAMUS DERECFENG '?HE R} AND R2, THE BLOCK
EEUCATIQN OFFICER AND ASST' EDUCATION
tn?-}'\\
'~~_,/r
I vcwwwiuvsmzs 'emu l£\a!.|""4a¥VuTi'¢Ylf"'\K¥'1""'@$f'%'N'V! inffiwi
3 …-…..m_, .{"lI\Jl'l uvunl ur Iv-utwnu-\I\A rm.-:I1 LUUK! Ur Kfl&1€¥'%?e§i?3"€ea W§f&E«§*€ CQQURT 0? KARNATAKI!
OFFICER NGT TO .APPOIN§’ NEW i3RESI}§)E§’€T4.:’:I;z§’
EXESTING SDMC ‘Ekm:3.V,L
DAY, THE CQUQT MEDE THE ‘F’.QLLOXV§NG:
.c3.13en1=;:zy
There is» no rflpffifififliéiiiiiiiv’, ” ‘the petitioner.
Needfui mt –
rit ‘pf: titiefi Eiismissed.
sd/-
JUDGE