nun wum ur nnxmnlmm mun S:.J:3,.:R”£ or xp.mAm<A HIGH COURT or KARNATAKA. H£GH COURT as KARNATAKA HIGH COURT or KARNATAKA HIGH <
1% THE HE$H'€%BfiT my xnE§A?Axa A? aA§aAaQa§fHH,
zwmeg ?H1S THE 3th may Q? fifiVMEER 2&§é*C§Hf:H'_
EEEWSRE
';"E'"€§ 7§'§$£*%'B£;§ 15s'iR..a3£.1$'§"}fi2§ ?:Eé£;§ar3B:…§YR§x¥§E:$333Y'WU-..
waxy suwzwzen.na.3?3§2i2&@3is-ans?AH"2 'f
fififfifif I
Varaiakshmi, 35 year$j*.
¥fm.iate Laxahayya, ”
QfiS;H§§3%§Ql§ wsrk, -V
R;a.%e¢?5§§ Bakshi G$zfianj= _.V ;A’;
Eeiimatfi Raga, fi§figaiGr§3§3.aV*Hau ,;. PETITIQHER
$3?’S:i:§g$;§g:i;,Hs§ga;a:e;
§.Es&g&i$ra’fi3héfi%gé§§”£éiiRé
%e§§&&an:§§”by’it$.C$mmis$i$ner
Eangaiaza.’ % ‘ “U ‘
._£.Eea3thLfiffi¢%ri£$3tVEQn%§
‘E3§g;i&ra¢M§§amaga§é”Falik%
.”;3anga;u:a¢.,fia, M RE3?G&§ENT$
?By7$riiE;?.%u:3li§Ear, A§vacaté§
‘ . §
~§~9~&«a~
.A H.A_?&§g”writ gatitian is filefi snag: fimticies
‘ «.E§§_§§§ £2? af the Gfiastitatian cf India grayihg
_=éz{H§i%e$% tha .fi$$t raspsadant ts canaider tha
V : a§§§i:ati§fi af tha getitienar fer appointment an
‘R*,;¢Qfi§§$$iéfi3té graunfi anfi grant tfie same ts tha
§eti$is§ar.
8
…,.. ………… W .mm…..m nlun we..;_uu ur auaummnam ms:-: COURT or KARNATAKA HIGH COURT or KARNATAKA I-new COURT or KARNAYAKA HIGH c
an
f3v¢u: ta nag at the cafit &§’ the 1ntara5t3 EgL
afivaffli wtxeza anfi thia wauifi 35 a§§fi3§fi5 ts , .
fizticie 1%. I3 thaae ¢i;cum3tanc&$; *.€he_
re$§$§§ent$* aatimn aannat Q3 ,f§3ltadg’- V?he;-A
gatitignér canfiat Qzéim ‘3p§mintmé§t_ §n
F1
amnafifiiagatg graunds 33 a figfitér sf rigfit fiaving
5»
ragarfi ta zhe v:$h$afi _:ia§a§ af V time,
aazwatbataading that it mafi fifit fié fa: any fault
sf thfi §atiti¢fi9r{* fié grfiénfiéififlmafié cut.
5, ?haV§a§iti§n-i3Adiémi$3ed.
Sd/-
Judge