2. Tbs appeifsani herein ff£1'e1é>i'£;""i?s."_,¥';;~%e:;;
seekizlg far rwaiuatiozg ef the
examination cenducteé by ¥{a ;*:t;3.'a:--1E§i';;,%"ér;»V':*§::§;;3,%fizé?;i%-éiii hm' reqmist was :29:
af*:=:2:::2:§i~:1.é:f::{£., .f§.}€~:i far 3 sifiraciimé is {£25
§'fiS_"§3Gfi{§€%1'§5--§:"{£33 as szmght far in ma writ
§;i:ii%1};;::'. $16 iearfiéééi Sijuzgie Jucige after hearixzg {ha saunas}.
Véppéariaig' .§":_3 :'«.__th:§i.*:;;:;é:z1&t:11§';s securefi the angwer scripts cf £116
pafiéigzzef' Afsunai that questifm. ?*€o:=;;.'2§'2} azzd é(4} ef '$16
pépiiif' afié question N-3,3 of the sscanfi gaaper havfi ma':
T "hA€'
:3. Leagnéd Govemmfini ficivocafe slzbmittgé.
Eazazzrfneéi Séizgiér Judge has aimady given
'unva?;u&d a11sW6rs~q_uesti:::ms 2(2) anzi €44} §;_ap;:':f
and question 330.3 Sf {he sacond ifiapézf
mflsz' is jusiifisé 312$. };)e:€:ii:*;i>11ér.V.:§§;3::' r1{;f«§:"é:§::i%i£:% to any ether
reiiefi
f}. We .§ia;ve 'V"g,¥i*»£éf1Ti.':V'LA ¢3,r€fa}g ééonsfismtion $0 the
$011ten?;§o;1TV{3fAV;%1§3 l€V5g*;i::§:§.'«..L'90uI1s€1 appeasring fer file gazfias
ami scri:iir;«is&ci-- 6 {£21 :*€<70rd;.
27; 37h(: 9%': fiecerfi wmzéé cisariy shaza? L113: E3};
jc'i;;:»::».1_:afi };.4,2Gfi6 fee fzxezé far revaiuatiem of $316
I disgautfid, by the I'€S130E1d€11?S that the
fixaminajciaav 3&3 oomiusczteé by 'E116 Karnataka Secezzdaxy
' "'%§ucati.2{i2} and 6(4) of the first paper
311$; questien N03 sf 'Q16? sectanci paper have not bean vahieé
at 3}}; and thérefara, {ha iaarnefi Smgie Juége izzstaad of
\7J°>
V' A. ..... .. V
dirsctingj tbs: respondents to value tfm S3ifT}:_:'...§"i13:;§{&§fiir3*T3. .
answers. might ta have orqiemid :tva}u3.ti0n_–uf’ agu
right}; contencied by the learned (}=;a111′:sfi 1. ‘fé::»r___ figs.’
appe.E1a,n'{ herein. Acc0rding3}*,V.”92r:_ m0d5i’}f”the 5r¢i’§fix;§3§:§z$se%;i L.
the iemned Single Jucige L;n.Ad”–V_ ” appssai in 981″:
and direflt the £”€$§}3§)Il(ifi2’1′:§é§’:.3′.*§f:J%’ 1 and :2 Q1″
Vigivath as sought far
in the writ ‘i%zeV’:g);a;*ss 133$ foliowing oriier:
‘é’;:fp;€:V:;;§VVV’is- Végsvspcizaiézrits are éimctfid ‘£0
mvaiue “<;~f"the appefiant in {he firs: am}.
350013;? , papéf _;€3f’X .£fiv.9aet}1«§3’u1va examinaiisn hrald in Jmxe,
Sd/=–
Chiei justice
Sd/-gm
Iudge
iflfiex; *
Ax”
Wsb H331: