High Court Karnataka High Court

Syed Rasheed vs The Principal Secretary on 21 April, 2009

Karnataka High Court
Syed Rasheed vs The Principal Secretary on 21 April, 2009
Author: N.K.Patil


EH $33 HEQH CQURT 3? KA§§A?RK% $? aA%§A;QRE,
EA?ED: wazg wxa 2:*a§$ Q? fi?R§L 2§§a;[f *
: EEE'{}§;§:E .: ‘

TEE fiQN’BLE §R.3§ET:€EW§.K.§ATE$;.

fiRI?’?ET§?E$§’§Q¢i§?E my 233% géfif» Rgfig ?

BETWEEH:

gyms RAsHEaa, ‘Na _
sxe S?E3 AHMEQ SRHESQ-* .’
Asam Aaauw £5 Yzaas, V V
REA? 33.152, €”–¢a®53;-,j
cxgauxuz ERIE RQ§3;=– ‘
R¥?.RAG£§ 9fi3?,&”, . . .

anyaazmaa 9 S£§”fi3£g”i%,”

§£’§’E?Es3?§E?i

féy fi§nE;$@?E?fiL, fififixfifififi
33%:

:,?Ha E&:§£:§3;.§a§aE?§a?

._?§ %Q%f.g*EQCERh~§$i§fiRE §$§%,;
§.S,§B:L$:fiG, §a,a£§§§§&a ¥EE§HE§

V,e&x@g;§ga,~,§2,

3&KéR§§?AK£ §Z§§&§TEE$ §5¥ag$?§§§?
*3′-?}R?§é5.§’?E_§I§H” J’ ‘§I3″‘a’§3§’.§Ffi.I§s§’§ €.’3§€”?§E;

; V_E?m ?%G$§,*§§.fi%5E3§é§ ¥Efi§HE,
£?3%.R’$AL{.%~F€E;_ EEE’E’.§’?” lZ’E’E §=é§£:”Aif;ZPé’$ §E§;,§;€’:”C3§…

fg-3.§%§§$5$ é$%§ aaasyaa? a§§ aa§x5,

%fifEE£3f zxmaggag? $%§H LYQ§?;
‘”fi§§§E§R fifiifi Rfififig

v§hfi¥$$NQ&K%HfiL&E!

“gaaxaazaaa m $5,

H*4~aE??$ av ITS %&§&s$a,

2, .. g §.”£$?*TE%§§E§H’E’S

»«n~q:-ouwwao «wow»-vuvnvw wan:

nwwnuwamflflflfifimfi E”‘WN-3V3″? WV” W”fi%.K’W.i’*’K§fi”$%’i i”°é%%W§°’$ mwfiafiyigggi €13?”

i
§
x

mwwma *%m85’6F”‘ mmmmwmwmnwm maww §§..as..*Lm€w wv mmwmamm WWW mmwm WW wwwmmwm MEWW figwwfif wfi mymmmm HZQM fimsaw {W mmmm

an
at

2* K have h3&Efi the iaaingd Cfififlfifil fiat

tha pfititiflfifii ané the iaarned GQ?%ffi§§fl3

Ple&£ex flax tfia £133: §e$§an£fimt,

3. gzftar §@::~usa_’: afi”, %:E1,¢$ j; §€:;a’£:é’::.i’9a:’v~.._V$.”:}:::T f

:€c$:d wha: it $m$;g§$ ia _§hat§ t§% fifiiy
griavanwa made fig: fig tfiéfifigfiitiufiéfi fig %§at,
he has a:1§srai%;tea:i:_._”‘:«.a§ sriatad
2$,i@a2§fi8 ts Ehé S§$§nd %@§§éfifl§gf’éxglaining
all ffihfi mi fifzw cage
anfi fina§fi§&i;%$fi3fi§§i§%; gflé fitatfifi anfi his
3aur3£: %§ i%£§%’–§§_:§g ;x§5? E; glyimg tfis

fiutfizisishéw Efiiffiaififisznznw hzmfiei and fiia

M”:

fami:y~ mgmfiersg” TEQ fifiifi Eap§@$én%&€ia§ is

zié”;-é:;’5}’:»f-2:;”” ‘:’::%§:z:-girifizaég 21:32: siiagéaasezfi Qf my thfi

3@&mn£~é§$§é$fi”n: within thg zgaaanabia tima,

_?h&r&f5;$,»§$ fait naaaasitataé tfi gzafient t§e
‘”—.i”:;g§:%ant’=—-§;:«i: E”‘$?.::;§;§.$z’: fa: ‘aha .~w3.mia gmtesi

‘.au§:a;

AW

:

;

1

E
9

“W* WWW” M» awwmwmwwww WWW wwww we” 4’wmwmw%.m«% Wééwfi mwwm war” wwwgmmwm WWW uwww ma” mmmmmwmm Hfifigifi mmm WW &MmM%;’R-;é%W’a WWW

nun
ha

£earned\ Qgvarnmgnx ?i$$fiéE’ 13 germ; tad

ta Ella fiem¢ Gf figyaazanca an bafi&$f gfflfixst

regpaafient within twa waaksk

~, *K$N§§EQfiS,2fi§§:_H_ _____