.1-
{N THE HIGH COURT OF KARNATAKA
CERCEHT EENCH AT GULBARGA
DATED Ti-its was THE 17'TH cm 0? JULY 2063 5 l
BEFORE
me i-£GN'BE..E MR. JUS'F¥CE_ .m:5:':%ea:x:eR
{av SR! AMEE? ;<aJ:=;s_;é§R;:;E$;--s?.Sgi~;ai~:, ';é{::xk§C;céa"é;~
AND:
1.
ma HEAD ::;,as’rz:~”R _ . = _
sow HEGHER”§3R1fséA§2Y $224391
SALE«§3Aa.’§N, ‘ya: ALANQ
. ~ . 4_ 333*: i -“:3u:L_B;=:R;GA.5a5′ 392…. « V
3,2; .AC%éA%R¥.éfi’é%§,
. L @m:2»:9As-«s;:’:+;;é.v:gé”
.&:::xs.§:: s:_§a.”;”;2.:s4, .f{i.A§~éD,
£1?3ST:’v?.-;ULBAR{§As1585 392
V 3. s:£€i*s+:E”:”;raé$’,’v
G§€AMP~A3\§€,’§~§AYAT
‘ P§§§’~§§’§E Si}L7~?!5t¥\§, “3”Q. ALAND,
f .. D%S:”f-:._GU%.EARGA~5S5 392
5:; ‘ms C§~€%EF E>:EC:.mvE~: QFF!£3ER,
Z§§,LA WKNCHAYAT,
% ..,_iZ’2%;.%i.8ARGA 535 232.
” {R2 m 4 SERVED}
… RESPQNQEEQTS
$2:
THE; WRET PET!’%’§Q§*~£ IS FELEE} UNSEER ARTECLESN 22$ Afxifi 227′ C}?
‘ME CQ€*éS’fETL§TE€3F’é OF’ {$43!/3;, PRAVENS TG: QL§?§$H “E”?-EE ORSER BEEKES
“%5.3(2088 ?fi8SEE} 3?’ THE FEE? RES:-‘3’Q¥’~5§}EN?.
Ti~E%8 wag? PET§’3°”$i:.*?*x§ CQMENQ Q94 ma moms was maéifzwg
seam’ MADE “%”HE FQLLQWENG’ .. V _
:0RBER:
Petitioner questéanéng the””¢sr:”eci.r*2e5S ‘{$5″£%se :
impugned communication crfateci ‘%§”.. f4U§.af.rch i$$t:§.éd:v”
by the first regpandent here”§’s’%..:’.”vid’ev. has
presented the writ pet§t§r§4fi;.. vv V’ ‘
2. E have A§fzeardA…§:efa’_rAfne;dVA’« f.t:vyf’:o’:’;”2’%;v:1.~é5Afl”éVV§’ifippearing fer
peێtEc:sr:er- S.:ޤ_j for Quite some
time. Rife?._c3§’fé?i;2i–~..;§$?;.l$.é§’–:3?’ the materiafs avaiiabfie an
record §r*:p{¢3?§§:;rEate autinerity and wéthoafi exhausting the saéd
“‘«’. a¥térnative remedy avafiabie ta “her, she hag rushed
“Vbefcre this Court by preseratimg this wrii petition’
/AM
11/
Therefcsre the writ pefitian flied by the peiE%%aneV{‘] ‘§§
dismissed as not mainiainabm, reserving %,5%:ae_r§j,'{“t5_ ~-t§*;é::_.___
petitioner to redress her grievarsce befere the’ “a;:5§;:_rz”¢Tpréai:e
authority. Ordered accordingg/.
AH the canientions u§gé_§i?”~~._i;’z f¥:’%:=yv*r§é
iefi open.
Sd/–