3
IN THE HEGH COURT (3? K:'\E§?€EATA§~iA AT BAEECEAL-f)'RE
DATED T1133 mi: 27"' DAY" OF AUGUST 2<;::i;f9
BEFQRE:
THE HGWBEXE MR. EUSTICIEZ gg:~iA:¢r\:§3 ~E"5*fI+::fs:i§;§§{)D§§: Y « L
Wm PETiT}.()E~§
BET'WEEE'~Z: k% A L
1.
Kamalaka Pt:£)pit:’:;__
Educafian Society,’ ‘ ‘*~ ‘a
Barga Road; ” VA I ‘ V r
G1;Eba,rga-.f§8§ 1131’… _ ,
Kfipffififin iizzei. _ its :’.’m;t’.’:£::I’€.:_{§;c’i;}”j;,€.’V ‘ — ..
§*~)
The Pfizzc:-i’pa,§
é 3):; Am§edI§:3;fCa3iieg¢ sf Eduaatien,
~ ?i;.2;z;E§::1t: R933,’ ” ———- ~ ”
V. 3 ..?,Ci,. ‘E3’;-.i):%é,V Mahaiaxmipurang
” _ ‘V “WV{3:siA L’f{:-gfifd Read,
._B”&5::f–;:;§.};_0;”.:’§>¥ 5:59 035 PE’E”E’F¥}NERS
3;’ Izzafirasil, As? voa_:z:Ec}
% ‘ ;a2§3:L
…ua¢.=..u-c.a……..a.4
A’ The Eiducaiiunai P:??”3§3§fi
Tribmzai, Bazzgaéare
City’ Civifi Cmrrt Cntnplexg
Behind Camrary Bilavam
Bangalere %
i\.}
2. Saxaaigiiiar Shivaiingappa
S53. Maiappa, Major,
Residing 3: : 1’\E0.5€3?l AC,
P.W.D. Quarters.
Jewtzrgi C-uinny, A.
Guibarga ‘ RESE’§3NI)}31N’TS,M ”
(By S}11**i.S§*::».i:,-zirxitihar S. Kar$’agii§i.. Higig Cémgri .’fi.3£}\;’cI”I’tfIIf:fE§
Pleader) -. ‘
$*$$¢,
This Wfii Pt:iiiiLm is :{mi–‘+’:;1′. 2253 and 22′? if
the Canstitutécrgfief {he ‘iéi”§2ra§i:1g«.1e.guas;5; the Qrder and decree
dated 15.12. ;;9?sé€:%2_k};;me;: in ‘$91.53’. .(_§AT}«No.34:’i998 cm ihe 13::
of the Edz;c’a.£i::._:{ ;<R::$pé£lzi{r..%;"§riE3«é;:1'a.i, Bzmgaisre Anzzexure H.
<. T§1-is '%7xI'i*iff"i?,e7i%£,iur1″ n?3.d’2Mf.%:& .53};-.97wir:g__: “–*
0 R E E R.
:”AT§3éVV’€’g;3:;;§sc§ for éisr: pt:i.i€,§m1::r rtzmains absent.
« V”t;’.f€§*i.vz1ji.’:;i’:’.s’1ii£::::: haxréag; ken issue:-cf in fizz: §»:.:§§£§m2<.~:r:~: 311$
ha v§.ng– beéitfi scrwd; Liza}? remain unmprescnéczé.
Hence, Gm paiéiiaan is dismisseci {fir fI£}I1~§I§§’€.3S¢{£££§§£3-I}.
Sd/~é
Judge
if