-1-
15: mm HIGH coum' or A'
cmcurr BENCK AT GULBARGA' v "
1::>AT:s:s THIS THE) 13% DAY: 0F--.é;LI§U§3;1','V:v:i_O{:}§i'. V
BE1§'(>12}.é' __ X :
THE HODPBLE MR.JI_isT;{§Ev%%4RA§é: M0HA%Nkk'%?}§D':§Y
WRIT PETFFIQN z~1Q.8o5'15./gécg (3D N;RE:G/P)
BETWEEN: L LL H
£)EVAJ1..N2&:Y_-AK EDi:m:3AT:"@7;wLMso{;1ETY
LIG 12, i\z£S1'%:: MILLS M
KHB CQLVQNY, SP£§;3\1'1'ENAGAR', %
GULBARGA, 535 .:(;v5;,» _ _§
REP. BY 1':'sv-- PRESI"DEN'i',
SR1 VI'I"_I"AL .JAD:a;='s.v;--
Vs / 2:) }:).1_§iAN .KAPPA- =.}ADH_,-RV,
A'GE:'-52 YEAIEAS ****
-R/0-H Nc3.V:2»,,1«:}~:B COLONY
SHAir§%rIN;é;:3AR",VTL$
G{.1'LBAR£};3: T'-:38:5, 103. .. PETITEONER
V {BY SR: G'€§f&U§AJ KAKKEERX, ADVOCATE)
" T V
F' " 3 :_ -T.HZ71£; REGIQNAL BIRECPQR
= ?'§3{%.TiONAIJ CQUNCIL FOR
% V " ;«:R EDUCATIONS
* §;'~§€}{E'FH'E?:RE'*~E REGIONAI, COMMFITEE,
1:'-:3' .F'L€3£}R, €:S£) B¥;}"I.LL':INGE
i";
aw»
HM"? POST,
BANGALORE - 56?} O3 1..
2 mg: NATIONAL COUNCIL FOR TRACE-I_,11'.9§' %j
EEDUCATION -
REP. BY ITS MEMBER SEC_R}3X1'_ARY','"""" %
HANS, BHAVAN,WING-1},;T " , ~ ~:' 1. *
BAHADUR SHAH ZAFAR MARC}; A» '
NEW DELHI %
3 THE STATE OF KARNA'I'AKA
REP BY ITS sE<:12E'rARY.___'
EDUC3.A'I"ION D15}_PARTMENT:..V
M.S.BUILDING, 'A T A} '-
AMBEDKAR RA_{); 'A = .
BANGLOEZE.¢1 ; _ =. *-__.RESPONDENTS
{BY SR: Si3.I«:§}yi1~.»§;x.:~=;#i;*j’é{;A)k”
1fi’E-IIS1V”»’5’z?2I’_Ia’V?I§3’i”;1fI’1’€)P*F_IfC:’~ FILED UNDER ARTECLES
226 &522? 0;? CONSTFFUTION OF INDIA PRAYING
T0 QLIASH THE ISSUED BY RESPONDENT
N032 AT”-4AN.I\I-L_ \%’1:)E;’ ORDER DATED 28.01.2009
w;~::::z–1% IS EEEING AGAINST THE mcrum OF’ THE
v _ JL:fi:;G:g!£_,I::1sI’}’ 012* ‘FEE-§’n’HON’BLE COURT, ETC.
..:\vjR1T PE’i’§”I’I{)N CGMING ON FOR
” pRL,.HEARI1w:a:;=’ THIS BAY, THE czzmm’ MADE THE
F£”§LL(}X£fI”N{:Z}i’
GRDER
V’ V. _ The petitioner stjxught. perxnissiora to Commensa 3.
ff{){1I’S€ in ziipiama in educatim”: by .2}f18}{iI1g 31″:
?
zn.»
-5-
an the date of inspecflon, has some rush.i}’1g.”t¢§j”.Tft’ais
C0111″: Calling in questian tjflt: said notice.
5,. In these cirCu13:1sta11c::es;.._ t}._”1f3. -5 writ. yis
pi’6:f{1a?Zu;{‘E3 and is not mairmjainabie: If?» v.p3;:fioner.VL’
were ta suffer an Ggfdér Regionai
Diractor, it is 0})€Vii1 . ‘t;(; H16 $311.26 i1} an
appropriate ie_;;’:3_}_. prQ{:’er3;;1ii}g.’b.é.’:fQ;;§VA cesurt of
law. In rejected’
N * V = §imw;:::e;.;