High Court Karnataka High Court

Smt Lakshmamma vs The Commissioner on 29 May, 2009

Karnataka High Court
Smt Lakshmamma vs The Commissioner on 29 May, 2009
Author: N.K.Patil
ruur-I LUUKI or KAKNAIAKR I-«nun f.,L1_E_JIH Ur KAKNAIAKI-I HIGH (.0UR¥ OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH

' lug

121 am man czmm 0? xARNA'm:A AT 

mmn ms Tim 2% ms: are' my      _

'um H<:aH='BL£t 2&!R.JUS'_}"I(2_E E'   3- *   3

'W.P..I'I¢. 139251" "2009 'E-Gfii -Bil)' "    
$mi:.Lalmhm%, 

Agedaboutfl years,' 5 

Wfmlate Srifl  "     .
R/c:.Z'mk1§m:,5%_Cra%a.,.., _~«.V    V '
Eiosanaw,   ' 

Tahxk,    "  ...PE*I*rrz0zm1=e

{By Sri 21 c  
film; at 'q 2  '.
"rm cam fin    

Dvix-gwtxzrfcg-r  6?a.=._Ci*éi} Suppfiea,
  Road,

   
~. fflcvfl' &::"{}zv;1' Supphm},

 
'I'2ze"'T;%}1s»fldar,

h  * Bhadravafifi Tahxlc,

 _ Assistant Disracter af

Fufi. & Civil Suppfiw,
Infcarfl fiafinmm Azw,
Bhadraavathi Taiuk,

Sifinc:-ga $3Bt1'ict. .. RES%I€'QER"'I".3

{By Sri 3 B Vxafiwwm, Afifii



This Writ mama in am under Articles
at' the Camfimtion of India, praying .*:q1Laisi:.'?h£:.A'eerti¢;.: elated 

17.1.:3C=G9 pasaed by thus 3.3'! rwptzznfigzit in"£{¢.--£3P'.;S?.§"xpp@.al

85f'2€06-0'? at  G   

Run? in 4 to mrmidar the 
fer tramfcrfimsue sf  ané "m1fimri;aafien on
eampaaaicnate  as  $16"-»09$ p£~_a-srgzai in-W'~.aHo.35s5jmu5 at
12.3.2063

iasuad ~-.1:}fxn to Gaverrxmmt,
t Qf*Ezmd in F88 1204 ERA
2903 at the eduxmtinnal
qua1i%&«’J:1 $3.3. to the mine of the

” ‘ on for ‘

‘F …..-u..–. — «awn – \..-.4-unv wt |\.r’\l\!”!l”lI!”H\-l”‘\ ruurr MUUKF U!’ !\AKNAiAKA HIGH

11% thee feflawing:

‘ dimm

A $o Adwczats aecepm

V12, ‘fix: aasaihng’ tm carrwtnwa of the
;e:i1f;.ri5£;ra%*:aéé;ar1é2%1t dams}. 24.4,2ma issued. by the W
in NM-*sn;1mL/ca 3412904»-261%, ms

sand mrmequmzfly quash the arém dated

1?.1.2€3fi§ waaad by tjiw 1″ rwpcnderzt in Hes.CF$jApm1
§a.85{2m&-«G? Vida G aitfi fL1rt% mugm fit’ &
dimetican ix: rwpxmdsmts Hm? ta 4 ts aemidfir firm

LW

g}

“M” *-vw” vr ‘\HfiWH*HIv* Wu” Lupus Ur nnuwnimm I-mu-I LUURI U!’ KARNATAKA HIGH COUR’! OF KARNATAKA HIGH count 0:: §(A¢zNA1’m(;. H153

rcprmntatian at’ that: geiiitkmer far trar1$fe:{ sf

finance and autbarimafian an

fight sf this :>rde;r dated 21.11.2_O«’}$§.:’::’~..f§:é3§§s»sA£»

W.P.?K¢3.S586[2€30fi (R (.’3r.aj.rat1:::t’§1 «-s;g§

H, has Writ: .

3. I have Imrfi    petitioner
  
4-    I lg £01'  {EB [)fiI'tl%s'

at that the subject matter :33

mm” ma zciiapmed ca’ 913 21.,3.1g2€x35. in

~.% by R €}ayat1’1r:’. -*%’a* m as cars.

ifngfgy’-.§ubmittafi that fly instant marker may be

the shzmlar’ Ema,

‘A suhm’ aim; mew by the munsel app&1’%’ far

&a+;:h :he mm” is piaemsi on mm.

V é. Tha imtant, writ petiticm. aha stanéa dhpmed aft’

fbilawing {Em srdm éatsed 21.§.1.%Q8 pwszsad in W.P.858&

E ma {E Gayathri «Haw» Di: & era.) far tha rwsarzs atamd

L

5′

……… …. nnnmnrnnfl :-m.m LUUKI or MRNATAKA HIGH COURT OF KARNATAKA H16}-1 com;

V ‘T ‘ V . m%hiI1fOII1″‘ wmim.

therein. The cmamanmrzt aam

2% mgondm in fln.F’S’I1’}/KRL]~ER
Anncsmrrga-D and the ::srd¢:?:_ ‘V

xa.c2:~3;Appea1

the 1*! rwwndant are I §

*2. 1: is hereby deahreti’ $ mm tinted
12.8.2393 2193 the educatinnal
quahfi’ gm” ‘ mar ia cscwrzcerned

‘m not 4;}. . ‘ ~

3. Hg? to 4 are d1recmd’ is mnzider

by the petitimacrr am: pass an
thaw in axsaardamwiih lawwiihirza

Wm ¢£*s§e ;:¥w:um mm the am sf map: afmam.

~ mm Aédiuma’ 1 Ga Adumm is

–‘ :0 Elle mama cf appwanw ibr the rmndents

S6!-32

Tuflgg

E3321.