..... 1 . IN THE HIGH COURT OF KARNATAICA AT BARGALORE DATED THIS THE 20"? DAY OF JUNE 2008 BEFORE mm Horrnm MR.JU8'HCE 3.3. ram; % ; -fi ft wnrr 92111101! no.1566o 03%' (E :3 BETWEEN: Kimn Kumar, Son ofChat:1agudi, Aged about 18 years, Opp: Select Flmcfion Hall; D.No.262, 20"' Ward, p V. _ Cowl Bazaar, Bellaxy -- 583 192. _ ;..,. " -. PETITIONER (By Sx1'.Gode AND: .............u.--.-- 1.
The state of ‘
Secretary, ‘Depa1fi:1:cnt’0fEd~i1cation,
M.s.Buikii;1’gs,, 2
Bangaleore -” 560 .09
% ” 2, T1§é”:’D¢:;=ut5r.DiI£: <5t6r'bVf Public Instructions,
. 'E:.iucafica.n_Depa1'tmc:nt,
3. BIQ<:I§'L:5I§?dT:;11cafion Oficer,
Ofiicc of the Block Education,
Fort," — 583 102.
‘._Gaiib English Medium Higher
School,
Mubarak Compound,
Bc1Lary– 583 101. R.%P0llI)£!l”‘£’8
(By Sri. B.Manohar, AGA. for R-1 to 3)
….2….
This Writ Petition is flied under Articles 226 8:. 2127 of the
Constitution of India praying to quash the
endorsement dated 21.07.2006 issued by the 2’31 _m$p9::.dcnt
Vida Anncx1I1’e-Jitsclfdatcd. 14.07.2006. p
This Petition comm” g on for orders this
made the folIowing:- 0
ORDEE
A memo is filed by the p-iétitigncz; Aaufi
permission to withdraw the liberty to
approach the mdxessal of his
grievance. Petitioner approach this
Court, if a .
pmagg am 0030;.” §£¢u,1hg “mt pmfibn m
.V’:__: gran’ thc liberty as sought for.
914:3
Sdfw
Iudge