3% ‘THE HEGH CQURT G}? KARNATAKA
CiRC.L§I’}’ BENCH AT BHARWAK)
saws mzs THE 12TH mar OF ;xaARc:H_, % ‘ L
PR EZSENT
THE §~1{}}’%’BLE MR.Ju3fi{;E’.A:_9z;:{.?A*3fI L.._ A.
égma V _ .A
TIE }iO}~sE’BE,E mmaficfi ‘ARAL1″ ‘i’é’;§’}z¥Ré;§’:§
c<?.r:..:'«s«.~,; faafiztiitisie} §'(::'s.r§i;i
w.P.Na.é§1_5:29e7f;(§§RE3) ' V _
BE"}'WEEN:
BASA’v’ARBJ, S; C: €E;URE1PAE¥£aPP’A…AY?§TT¥,
AGE 3:2 YE1ARS;.G{‘.3k’ZEg_ s.a_.’c:,_ IN” 3_sfA’r1:a:
Gov”aRr{§e1EN’rTA EfMPLf;}YEES. EDfiCfiLTION
SOCkiE’}’Y7.L’i'{}.*, i2{;¥£3A_L ‘H¥GH”S_CH~i3(}L,
TARIHAL, HUBLE, 131331’; D:«~1_ARwAr>.
– K1 MCQMFLAENANT
V (BY 33; ‘Ravi v}H<:.:$Amm, ABV.)
1, SR! 'b53I}RESH' §§U~:v1AR.
” .563; s5″‘¥.Eza3€-.2;
‘E’;FiE3 S:’.A’m__<:2';? I<ZARNATAKf&,
RE;PR'E.SEiN"§'Ei) BY ITS SECRETARY
TG EEU{?.ATI{}N DEPARTMENT
..:v;.$.BU%iLD:NG, BANGALGRE-.
,2'. Vsz~2;.."V,v.vA3TRAn,
:'?iGE: 56 'YEARS,
VA .3'{'I~§E Ci}MMiSSI€)NER 0?? PUBUC
xvii} be mcfifiad and Wmlid be iestiiaxxxitted as per the 1'€1c§f2z;ji;». Vv
pmvisicns of the Edu-mtitrn Act and bye-laws .
r6;:s.p0mi€:Bt Edumuan Society Witfaixm ;aAA»,pe1"i<::d.'t:f'f::§1:i ivéseks u
frag}; today.
7, In the Light of the
C3C¥1iBS€’:1 far the aazcusazci *§. to $11313 “i;:Iit31out
xaxpressing any (}pii1i(Z.%l’i 0%, of the
case 65 to meat :t,i:z%:A::Ve1;ds :§11%e if the 591
accused is di;:*éér::§¢.a”1 after imtifying
the defect spo:§3@ §u–:%V:3y5me am mcnsed wimm
a period Q; my Grdered accordingly. “rm
if:$§3c}11(1f:11t5;QMM&} 3%. 52¢” to receive the same in
of A V§;’_a’t1r:.:* pa:s-wed by 13133 Court: dated
A* u1${G4{20§*?.m4V3&if,}?.641S/206? amzi dispose of the same aflisr
apparttmity to the complainant as
V _g2xpe€§i?jau.$}y’v:&fS pofiaibie at 311g hate Within a perimi of three:
.4 H ” zfifiimafhs the dam {if raéeéigt ef pmposa} fomraraclati by the
” .’.€’2:’*-§_.§.'<:«.':*a;'1aawd.
with 'ihe Etbmift ahsejvafion, the instant c0;1t£:mptJ _ *
premeeciéngs stanzis disposal cafi'.
Jw, . wage