uivncwrs-0n|i\’atM”alw:”‘»IvIw:!”‘n muwm wwwnu vs I\nnnIIr’|lr\H\l’1 nlurn Mwwma MW’ AMKIWRINNIK fiflflfl QWUKE ?$~4;3’3%E€FQfl.”fAK,fi flfififi Q1
III ms HIGH coazrxzr 91? KARKATAKA AI’
mmn Tm ms 15:» ms: or Ju1§3:j2o:;aA { & Q
“rm aotmw HR-J U5’H% 3.1:; ”
M &_g’§gg E2. 7 W
K.L£)KESH, SIC: N.I{RISHEA
AGED Aaotrraoyfiafis 1 Q
R; A Vmiggkiaa
CI$NNfiRAY4iiPg§THA_H§)BL1′.fj %
DEVANAHJELLI
.. I=E’I’I’I’IOHER
(33% mwoam FOR SR1 K R
Arsi. 😡
%% _ A coMwss101m.R mm ssmcmmaa
»._I}.E’1ELC5FMENT
” %&%nmm:mR or szmcuutzm
5TH £12003. M.S.BUILDIHG
B.&ImALORE
*’ i 2 ” ”V}5RIIICII-‘AL SECRETARY
GOVERNISEENT OF KARHATAICA
(3 $1, KARHATAKA GOVERIHUEHT
SECIRETARIAT, BAIKEALORE .. @S%fiDEN’I’$’a
(BY SR1.’ N.B.VI$I~IWANATI-i, ADDL. saw. ADV£’3C1¥I’E
FORE-1 AND R~2)
This writ peman is filed mxdar ArE:1c..’..3¢$1§»V.§:2ff§V:V£1I;£i
227 of the Ccnafimfion of India praying;=1’x>
order dt.20.5.2G09, passed by the
mmmunicafionmpaann-Digrggw. = ” V _ >
ms petition coming onfir-% 4
this day,1-hecammae
Petitiouw of the omcial
bearing No.
vide D
mm nought fan’ a
dzractwntz>’ ‘ the Technical
service , baa
____ .. V
2. * iea.1-nedooumal Er the p&it:o’ um:
appmm 319123 with as;
‘V for amnme’ . $113 submits’ thfl.
pe1:flm11″ rnay be diax:m:sa’ ed as ‘
xm.,,m”~a Va-rhlkflifi var nnxmmzflnn rsilari gugfwa U3″ ammwmfim. REGH CWUW3″ U?’ %?iZ§~’§fi§*«%:%Yfi§(fl W”-¥E3¥”§ COURT OF K&%NATflKA HEGH CQUXT 0? KARNEVAKA H{GH C
; ,,_,,_._…4.._~»—«««»~»«»-A-=-~J—°”*
/
X
lwvmnms wwwasm Maw mwaaw-szte:v1¢1|u’vsar*na.w*\sa:’s.aW”>.2:E”‘Z~i?\xJ5°*’G. ¥”N’fi£&”E”8€ ‘%aVhmJf,W*m¥ W2 wwmmwwmfiwmm tilmwmls uwwnfi WI IW5l””Il\I’Ifl”1fl#””&n\l”V.
to urge all the grounds. The subm’nai::r_:g
Earned zxmnsei for flu: peti1:;£ox§né:rV
placed an record. ‘Writ;
stands disposed of rmerving’ ta
redrma his g1-;’mg;;;me,’;?oruz11 if
need arises. A11._g,rc:u:j_3is cram-ed
% *.Ӵ.\: Judge