IN TEE men COURT OF KARNATAK§X'*~. % 1 A
cuzcurr BENCH AT mjI£gRWA~E»f: 7] .
DATED Tms 'mg 313'? DA;i?'()§ .,*'Igj}'I£'xT,_.:2f):C}V£§'
% L x %
THE HOWBLE MR. J13sT1<:;a:}i,':«;. NAGAMQHAEJ ms
A WRIT Parmoima; 3C§6'ii{'§%'é@'8..§"SfPRO}
BETWEEN :
Basavam:eppa,=i' '
Sin: Ma1ieshappaV.}jIal1i2x} 3 A
Aged 51 }{:*.4ars;...f5. "7: '
Assistant '1"__eac:l1;=,rV C~ia;':"; ufinuse Master,
Kamatak Utiiversity ?'ub~1icQSuch0o}.,
College Road; Dizarvéim "'£)istifit:¥:. ' - PETITIONER
_. {By Smii§¥Su:nitha Adv.)
1.
” “‘i’f’he K3,}-fia£é;i{Unix¥ersity,
‘1E)ha;fs#a:i4-333? its Registrar,
Dhmvagfad,
‘ n , LS§’:?i’V.D- Baiashetty,
V’ ,_ Agisistant Teasher,
« “flew pmmatcd is the pest af Prificipai,
University Public Schoei,
Ccaiiege Rtaad, Dharwad. ~ R.,ES?C}NDENTS
‘4 ‘(By Sri M3. Hiramath, Adv. For R1)
¢
THIS PETITION IS FILED PRAYING TO
OF CERTIORI AGAINST THE ORDER DATED
01.68.2008, ETC. _–
THIS PETKTION cemnxre :’»{)N;fESE»..:4I5R’r§Lf§};§iK;+§RY””‘ %%
HEARING THIS DAY, THE COURT MADE TI”IEI’1*EG:–.,L
0 R % A %
I. Learned counsci appéfifiag ._g:%fi:i’tio§1erQ vir:2’§isVAvvff31ad a memo
seeking withérawa} Qf the tr) fiie: separate:
Writ Petition. V’}”§’:%’Wfit Pefifien is hereby
dismissed. __ work aut his remedy in
acncrdaneé:,_Awi!i1.agg’*ie-xfed by the suhsequmt orda
dated
Sd/–
FUDGE