uln-
IN THE HIGH court!’ or KARNATAKB. AT mfinmfii
mmn THIS THE 12″: D»: or MARCH 2963
BEFORE
Tiifi fi0I€’E”:-LE $5. JUEECE ASH K_.E’£~. .H’1I’I$E’!aGEE.V
WRIT PETITION No.2s74omma
IHDIRA GANDHI COLLEGE OFEIURBIIIG’ E
wmcoumnmnmm -X
HEIJAI-1nLLI,K.R.PIJ1ifl1EI.
mmmmnm-a4. % _ .
E%’l’.i..*3.’L.-18I~IEIl;!_!.A.!§I_!!L.f,_3iE1iL’fl. ” 1 1-
mnlm Pmvmmmtxmx ~ 0
KH’0WFIJEil’3§3’_EV \i’fi¢L6£3E:._ mm
GO’PHGE3REi.. EQHWERG-H3TTfi wary,
REP_’RB8E!i’1’EE!
ETEE ‘
ll.D.&$.’POTIiEH.TH€11LlA;fi. mmnonnn
vrnxnfi mtunnv Ant!
A .%1V1,rr_};a’,3.;;_r;yr nmmt nvgy
I5 IFQIQI QIIDIIDG-I In
Yscmxcm
-ms ?’i”Vi5’ux.n..-“””*’K ..:*.*.*;’.*..-s.».~.-……..,*=
* =flh.HGALORE-5b0 41.
A . _ RiT.PRE$EI«fI”‘ED
nmarmnm. uspommm
g_g_ 3&1; m;.121umsH, ADV.,_.1
THIS WRIT PE’I’1’l’l’JH FILED UNDER ARTICLE 226
.-nu-n
an E’??? G? ‘I’I-in-.3’ %i”‘£’IOI’u’ F $3.4. P%*.’!’.1″!G TL’
‘ n in
‘. “m’~ ‘Q3. Figflflfliflllfi
.2.
DITZECT THE TiESFOWDEiIT’ TU ITITHTIRT THE
DECISION OF SYNDICATE DT.18.12.200’T, ANN-E
AND ISSUE AN ORDER FOR SHIFTJNG OF{‘H1DIRA
f§.I.’fl’r’l”-IT !”f”IT_T.fl’.fI.F! I5′? “‘I’T’j.’II’lf1 ‘P_’DI”IIl’
uauiul-In-Ins; Izun-AI-Ina!-Iau Inn. J-‘IIllr\Iul-III’-I GI-‘I-I’-lli I-an-I-ur-filial: -‘kl-Idi’:\I’\uIdoI’
GMEPUS. MEDAHJILLLI. K.R.I-‘URAII.
Tfifi I’iE’1J’i!” Tfififi fi
mums G.K.PALYh ao’r’mERE. .I3fiN8ERGP.&TP_A
ROAD. namnwnm-as. * _
-rms Prmnon couma«.o1¢.as§’oR%%%0I€nE:§affi1ia
runny any – r-u-xi-1–urn ‘l..l’l.’l’\’I’.llI’*:l naxvf” Il’!’I”l’r:”||-V,’
IJBI. ll.l.’1 LAJUIKI ll.l1.l..Jla ._!..l’.l. .l.’LJ W.l.lI\.1′.a_ AA
The learned filed a
J petition in dismissed as
w_._,! 3 ,,£__,_,n_ ,,f %
,3. In an _|_:I-a1:it’nmr to 51¢ a
I -I-an I-In.’ uu.n’ua-m.a.pu.p34.vu«I-..”I’a-nlnnnmnliur in man’:-
Ifll HI-IV If II”?!-ITVIHVQIQIIW “J 3??”
, its Nursing Collage. No orcinr .. tn
Sd/~
Iudgé