'M'W fit lawn v ml-A-§;.«°VI'-'vnvr we: nmnwmsammw i'"W'?«..1'.'fi"1 Lewufll Mr' fi\,M.N.WMM-\§\A flliéfl QUUKQ UP" KA!€NA'%"AK.A HIUH CQUWI Q? Khflwflifififi HEGH C IN TEE 'HIGH COURT 9? K.%.RLNA'['.hiCA.RI' amsnzms mama THIS ms: 22nd new 05" APRIL 2005 BEFORE THE HON'BhE KR.JU3TICE MoHAHM3uaMam§s¢3§a§'Vi, = " HI! 9:132:03 s¢.xefij4fi&n§ 7.ii' gag ;_. V2_i V ." _.w 91.9 are £336 (2605; .. _ i_ i IIEHRII: f\Kfi 54 "*1 i"». i 1.
Pushpandar Kumar, zswyfiaxéflii ‘<i i
5/¢.Bh¢ap singh5'__ " '». A,z
z.Rob.2'.n dawn "Ea£ic_:W;' f£$'3{ea£~s{Q .
s!¢.N.m.$asaw,;*_ V..'2},'a_; <_*
aeth are __£§/'31:, S:i.::1evi_, 'E»oy3'* Hpatél
Room HQ-.'2, ":3i:cj;a Rcisfi "
H.R.&tr5e:nsi:sn, ‘ ‘–“i7?£;Il1IC”LL1’4!5_73.___IU’:5 . . . flfilloifi
my ‘ i 351”. R. ,. Advocate}
Alb
i’aaj1vihandn1,uai§a£5ity at
‘cxa a’i-‘*:._h sVcia’n,::’fis_, Karnataka
iii?’ T’_’FI’ “TA ag’l9ck’,~. _ Vajayanay an:
Bsang2–1%.ora’-«£1 ‘
Rep1’§::entadi’;1:.y its Registrar .. . RE3?0NDENT
fey. 51:1 :15′. K. Ramesh, Advoaataz
~e-o~e~e-
E Thane writ patitiozzs are filad under
_f=.3s.r:.tic3.ss 226 and 227 of the Conatitutic-n of India
‘*.pra:.ring to direct the zespcndent ta consider this
transfer applicatiana car the petitioner: dated
25.3.2805 Vida Annexurm-E and E1 and transfer
‘i%A*
accorzjiingly ‘V V-V
“‘””‘”””” W” W””””””””””””*”‘ “‘”W*” WV R-Hflffifilfiiwfi wgww mmuuz WW KAKNKLMRA HIWH LUUKi KL)!” KARNAEAKR HIGH €..€.3§…EKF” UP KAKNAEAKR NIGM C
3. Be that as it may, this Cuurt ace;
wish ta cnmant anything on thn merit; w§£ fig; W_
mattax at this staga. since the .ragp§fi@§fi§q i3’fi
ready ta consider the applcgtififia fiilufi fly fifig H
petitiuners in acaavdance with 13% find §§ msrit§; ”
necessary direction can be’i§sued.h’
Accordingly, tag ;¢fi#q§§En§]in_di#@§§ed to
consider thaA_ app;i§§ti§fi§g ‘fii§§ by tha
patiticnars £bfg:ch§ngeL;h£”E@§ll§§h’ within two
weeks £ram5§§#i§§£é:§£f;§c§$§£Euf a copy at this
order.
4. u?ha ‘wr$fi”;@n§i£ions are disposed at
Sd/-3
Judge