High Court Karnataka High Court

Dominic Daniel vs The State Of Karnataka on 16 July, 2008

Karnataka High Court
Dominic Daniel vs The State Of Karnataka on 16 July, 2008
Author: Deepak Verma A.S.Bopanna
IN THE HIGH Comm' 0? KARNATAKA AT   " 

THE HONBLE MR. DEEPAK VER19_[&,_VACTii€.C.§'CHIEf§'J{j.'§?l{§F33

barren THIS THE 1673 DAY Q_F..=},{}4LY     

PRESENT

T}-IE HON'BLE M:2§g:¥Js1?§cgV A;'S,'BGPANNA
wan' pxzrmcm NQ.5?'$3l aids {E13N1;'g:9{.PIu

BETWEEN":  - 

1

DOMINIC DANIEL  _ '  --. -

sznca MINOR REP; ,B'¥..Hi-SHATHER
NATURAL GAUESIAN MR 122.3. DANIEL
RIAT NO;--37,'vHUTCH.INCé.. ROAD

Im-:2 (moss, BANGALORE

"aONflLD"'DANIEL
"«.s1r~z<::E'«1srs:.t§a<}r;s5_r{§.»41' % 

ANE) :

1 THE: STATE' :2? KAIRNATAKA %
BY I'?'S <::H:z«:F 'a.:;:r;rmi~AnvE1~rrzsT SCHOOL
NO.~98;;_SPEIsICER ROAD
 V " x E23233 TOWN
2 BANGALORE--560 005

 RESPONDENTS

‘ “‘4(:B i*’SR: BASAVARAJ KAREDDY, HCGA FOR R-I. AND 2)

7%

Tms wan’ FE’E’i’I’¥ON §S FILED UNDER ARTICLES;-22é’ * ‘-

B2’? OF THE CONSTITBTION OF INDIA PRAYING TOM _i_I)I”REC-‘TT
RESPONDENT TO MAKE ALTENATIVE ,AA»ARRANGEME’BFFS’V IN

CO1′-I§UC»’I’ING THE HH’-‘EDE EXAMINFZON IWHEJIE .;E’;ATU RDi-ff’ 1
LE, ON 5.4.2008, AND ALTERNATE DAY

FGR S.S.L.C HINDHI EXAMINATION.

This Petition 00mm’ g an fo1″Qifiem, xtliis Vdayj}
vakam, AC”!’1’HG (II-IIEF JUBTXCE, ‘-madue the” fanowing :

N0 ‘tzf the ptftitiflllfilfi.

Th: o1r’3éir..sg1ith:3t;’IeiIt:a1S fhat despite grant. cf sufiicicnt

” flat déi’ v”t3’Va3 pointcd out by the Oifice have

‘hot hum the E-IV€l’l11t’:IltS of the petitioll, we also

fi11ti t:I.1:1’=:;t{ éi}”L:1)i§i31V}abiiifics, fllis petition has been mndercad

” T ._A f3,1f1*u¢::m<;§1su.A .V

.. AA "§'-hue iiéfition is therefore dismissed in default and far

V 4' _V ";A}1nsccui:i0n..

Sri Basavaraj Kawddy, learned Government Atlvotjétc

‘ is pfiiillittfid to file his memo of appearance ”

wtéeks fimn today.

max’: T119