High Court Karnataka High Court

Eshwari S D/O Shelvaraj vs Department Of Higher Education on 1 December, 2010

Karnataka High Court
Eshwari S D/O Shelvaraj vs Department Of Higher Education on 1 December, 2010
Author: S.Abdul Nazeer


.7m .

E $3? EKEEH fifiiffifi’ $3?

3%.? §fi§’§§fi.i{§§§

EATEEB fiizg *T”1-IE $2 2%? may 9? asgsmgias 293$ Q

Efififififi

mg HE:§H’BLE ERJEESTEQE $§;ED §§’§ V 3

mm’ PE”I”-‘I”‘I’IQfi’ I§’¢.;3i?’33% Q? 231:9 g§mz§;:¥;’£%g 4′ 7

BETEE:

E$E§f£km;S;

me afiazvaw

may mam 25 mm
gm mmngcgwr
K.G$3%’,..3 mum izrszmcfzg

V 1 1;; .§3’§?’:::*1’iifl3§E§

33*’ gm R.Gwfi:3’1i}§;2$,}?.;fi¢ géjnsuag V.

1 Bsymrsxfiifr m?.,a§Q§.ER.__E”§”e:?::a*fi$§

mama fss::;;*::¥2::§&_ r ” .
amsmtag @3393:

gfiafiagssfig W sag am

* _ REE; Ems

2 ‘ .§.E£}m”‘}f:é1f&R– .{Ew.:.:zatzme33
agfivaifiza
J§;%,.1€;?s, fifiiilfééaiifli
§%’?sAi£7:.i3RE »~ 56$ 35%

Tm; ?EI §;’Z3fl?’§;L,.

:r§%.:;§s*’-3%’ $2393 mg,-2.333
=:_3:3–?:;s;z2m, £3.33 5&’§z2:} gggwfiismffs

§fi5 Vfi §;$I2§§’xi agsg

‘EEES Wfi FE’Tfi’I$E E Ffififi ififififi fiflfiisfi 22$ 55%

véa? 9? mg mxmmmme :3? mum? P*Rfi?R€€§ m QEIASR

sugar»

‘IKE Efliififififi SE?€3UEa%P; §£§71’E§ 2§a§€’£.$¥E€¥ 3? 8% FEE
iI*-‘3HCE%E§ ‘% TEE B%’S’3’RU€’E§QK “‘I%’f’ 33$
fling EECEEB $3? TQ §aI.l:$§?’ ‘IKE CfiE*@%£€’§”% I , é

‘ fiflkfifiwflfi DU%$ 33$-5,.

C&B’}}$fi.TES Hfifi-?E §&3I{3 ‘FEE $§§ FEES

Efifiiifiifi ‘izzzgé.

mmizasmm ms Aflhfififiififi 11$ mg .s;:;E:s{;.;a» ‘mg ” 2

5%? PE GE’ EEIS Hfififilfi Cflifflj.’ . é ,

‘I333 $31212’ ymmaa Seams 02%; §ic{= R”‘TV€:§:I’3?’3;i:*a:a?’.V

33?, ‘I33 GGUET Pfififififi TEE §’GL%£.£§f’fi§E€}’:

®§m§gfaa_

Lwfi mama} féf ‘§:.?r:¢ — ‘Ems fiEe& 4%
mm mzem %mL%%.g~;g;: :¢2a»m~ tim
W$”;7£.f3§§i2?1GI1. x %

‘figs Writ wiifiznzz Ea
ééwmzasgaag L %

Sfiéffi

Z _____

j