IN THE HIGH COURT or KARNATAKA’v:”‘: f % _ If
CIRCUIT BENCH AT = j % A ‘
DATED THIS THE 7*” my of zsafasi 1 ‘% [ ° jg
BEFORE”
THE’ HONBLE Mzzm
w7c1TPErIr1o1mf(1:¢39}¥k;aa2%
Alchila Kamataka 4′ ‘_
Navalgt-mc7gTa1uka f._.;a, , _ —
Behind Vijaya’l3aI$,’ ‘
Hiremath Building, Na,
Dha:-wad13isn4§a:,” _ %
By its Presidextt Si} Bmrazawa: Petitioner
A. …..
of Edusation,
» Govnci’
A’ M-._,AS. Bldg,
__ The Commissioner,
Dept. of Fubiic Instructiems,
Nrupaflnmy Rmd,
Bangalore.
2. The submissiozta of the learned Coumei ‘ V. ‘
is placed on record and the writ petitioxji is i j
become infiucmous. No costs.