‘4 cu’ _A.ra .~_% 44 V’
EN THE H¥C:’:H COURT OF KARNATAKA AT 8ANGAE’.’§R.E
mxrram ‘ms THE 14″ DAY OF MAY 2QQi3 V
PRESENT
THE 9-ION’BLE MR..£U8TiCE RAM MoH»:w.jREb1§¥A T ‘ J
AND 1
THE ¥-EGN’B£.£ MR.J§.3S”¥”E€3E L;’;«$$A7F§AYA§$Av”3.i(g1,§h:{$g’:'{IVC
amsc.w;’4%4e4;2 m_9%L
wan” AE9PEA;. N03!63’E*:’.2£?S9(E8%~E£EG«F?9
EE”§”‘}\¥E§§\§:
THE .3YOT§-3% 5a:1cAT;<5r¢.$jec:£rY é
sans <;0a.arw,%-a_,s1:< 5 S-3«TAG. .E'. }
BAN$AL0R E"–__56§2i"9_5G,,
REPRESEMI BY7..%_TS'-.$E$REfI"}=z§x"{;
sag MG.Af~£ANE§§RE[i*B¥;"T_' ._
~~~~ …APPEi..£..AN'f"
($31 331. JAGV}3;f}ES;_%-i«§D MR5 ?e'!.A_TH. Amt)
Am: "
z j fr:-:5 s’i=.”.A’r:::a VGF ‘-KARNATAKA
REPREsE–N1fE:3_ av :75 SECRETAR’!
‘ ii’aU{‘2.AT¥ON ‘EEPARTMENT,
M v:a;HA:»s,A sonsmm,
” T. ,Bi:5:»;sIA:_..a:éae«5s9 am.
mssammzsszawea
EéEPfi;¥¥’?MENT oar PUBLEC §NS’E’RUC”¥’§0N.
~ NEUPATHUNGA ROA-5
§A%JGALGR£-580391 .
” THE UMBER S§CRETAR’¥’
THE GQVERNMENT OF KARNATAKA,
EDUCATEQN QEPARTMENT,
8ANGALORE–565 C30′? . ;
.. RESPONBENTS
{BY SR§,N.S.ViS!*%WANfieTH’ ASA) 3
»;d
:\
Cw:-~..
¥w}
TEES M£$C,W,4464l20{39 E8 FELED UNBER SECHON 5
6?’ ‘?HF. LEMEYATEGN A3″? 8EEK§NG TO CONGONEW'{}.ELAY
OF 534 DAYS EN F¥£.5¥’4G E”?-EE WEE? APPEAL,
THES :v2ssc.w.44e4;2oo9 comma cw ?bR :xé:3%E”§R,s
THES BAY. THE $0UR”§’ MRQE THE F0LL{3’*£’.’§N§3V:
0RDEg’ _’ . V’ . __
“fhis appfésation %s hgfltlfsg ap;:e!§ant_ €§s $::.ojn’éer§e the-
ée¥a3g af 74 days in preferring
2. Heard fise iearzfiéd’Acxiggzfiéi._..:_f”éif::$§d the averments
set east En tbe_.a§:4§}ica!§¢g’é1. ‘ V
3. rig: ifi_§;j’: ef–;_ré’é3e_2}é§’_:=téiéd fghérein, which are in am
epéniifi sa”i:§sVfa’§:.x%’»§;;§*;% fi1=e;::.”c¥e’ia’y of ?’4 days is conéoned.
App§§ca{§’e–n4_’is aji§%t’.’in§éé;’. = 44
_____
IIi&§§
Eigfé
§%:§§%§
afar-u…
V’ §*nv*