Karnataka High Court
Dr Dinesh Rudrappa S/O Dr Y P … vs Executive Secretary on 7 March, 2008
A ms. ?
« cw %
I
Bil COURT OF KARNATAKA AT.B =A_'
-'--- """_'.',".:1,.".'.'.'.*:
'fil'l'E!_'i '.!'!'LFS Till; 7" DAY jg --
1I)'I}'l.'.'l"Il)II
I'\'I) 'I"\I'L1'I1GI'J 'DI TIWII ADD A
Lil' JJ-I-IV-Illnrl-' -IN-IJI-II'-l'II'I'l'|
-510 DR Y-P numma . ~
momssoa AND!-l.O.D.~ 7 L ', %
or onmoDoNm':s-- %
MYSORE-15.
QQQQ ._
-1-gnu
,l-3_;"
~ J.-8.S.M-AHA v1aY.%»waa?:m~L%%
nmmuwaaom "
at
..._. .
"I'°3-.1" I /« .
~ II.'.|I-F5.-I\I'.§V\-i-Ql. -I
uni.-um - -
% _
_ENQL*mYomcEn
V, ' HO-1.1, JEEVAN L
= "
A;....A.;.o.1I..=.;-«r.I1.«» ~ % -A »
I V aura' V-u---- ---uu--
1-..: .__.. __. any -..n....--.--. :j.----- A -----_:--
. IS
nmnrvr 'n.m D!2flI)('\'|d'I'\I2k1TflIl?1\InI rmv nmnma-in Tn I312_DMll'l' Tl-In
lll.l»\I-'flail I-ll-Ill was \.n|n.wI.ra-ans axial-In
. 1
A\InVfI-3' \J'l"JlulL'II$IJI'" 'L 3738 OCOI-I' "
PETl'I'IONER TO TAKE THE ASSISTANCE OF A GOVERNMENT ,'
"l"lLIIZl
£I'l':Il"h'|'rA'L'lI'I"l :'\I1 rrrn :'1!,'I't'\l:"'t'I5 I11'
V II.' .!..lII}"
-'l":"\ I'\'fl'I5fD'L'I'I"\ 'l'_'l'IlIflI!'l"E
AN1 U1' um \,.I'1Ul.\..-1:'. lu .lJL'al'nLVu rumolux
DISCIPLINARY ENQUIRY INITIATED AGAINST HIM =
TlESiT'ONT)EW ANT) ETC, 5
nus wan" PE'I'I'I'ION COMING on FOR
mama DAY? nan COURTMADE um _
\v. C
nnnwn:"
M caquiryptooeecflngl s
take the to ddend himuilf. Funk: «
lathe %
_ ""3; not «added for a wr,it_ofmandamus as '
.
:
XXII Iw V’ 31
‘……:..o…..-.’; “F 0!… olgl-‘gang. an-Eaton! If -nu-In an nnmlaai In I’lIIl’Q In: the –
» ufibllllll-IUU IIVLVIIIIU Ililllullln .I.| C III u–uv
_-hl_
‘ iiufinquirycfiicetahafi consiciariiw um wun .;
T flflilflfl-3-fiflflfl
LIIDIL
C!
uuJ4uu.~ ca, 3