High Court Karnataka High Court

Kumari Bindushri S vs The Director (Examination) on 27 July, 2009

Karnataka High Court
Kumari Bindushri S vs The Director (Examination) on 27 July, 2009
Author: B.S.Patil


%Zl’€%E..§fl

J-«V|HuV'”%*. rmsumrnl

.2-xmmwsmtfimm WWW &..?€M.W;’§” {W MWNATAKK H¥GH COUKT UF Kfiflfiflilfifififi W%§”§ fiiéifififim-‘ flfi §€AR%fi%T&%’fi

A Bafigeéare — 3% mg,

g; 3% Efififi saga? 3? :

gr §g%j§%§+£;k€§§?éZ»
msrm ms rm. gm my 33* at???

BEFQEEE é

zm s~:arz’BL£. mmjgrigg5;s¢ 2>sé*:*::%AA%&ijK Rd 13§i:~?+%?: 7o%;’?.g% aa§ga;;;:zwg
§E’I’WEEI¥:

K:3maz*1’Bir;§uah1*i. 3., %
figada-be-ut
Iséinoxg ‘ A’

Father
811; C, Eaam§at§1;’–.._ » ‘ .
R&%idin§”&t’*~?*%.s9§ * V

Eaafdf’

Myaéifimv-.~9§.

A gg%ysm% 3.19; Sam, aavmgmg

ui-jnuqfzo .

. VI3§f’fifi_?:.4§f'{E;xam:’n,am?s:*;;},
A?ra&-{I.*:1iv><31"?$£t§; Béardg

Féigfififé Réaé;

§ES%§§§%§§?

Tffifi WEI’? ?E’§’§’TIfi§€ ES §”‘fi.»ES EEKQER &§’TiC3§,E

$25 9? Tim CGHS’f’§’m’I’I€}§ as? Irmza, ms:r$§« Ta

CALL FGE’ RECC,}R§S A33 QEJASH Tffi EEQRKS
SHOWK IR ‘Fi-E EAST 113$? §EV&.LE5§§”I§§ £58 PER
AK§2’EXE}RE ‘E’ D$s”I”£IZ§ §9*%.2&% 3%’ SQ FEE $8 TEE
%’F.€’FIC%?iER AS HAVWG SEQUEEE3 3% RE BEQLSQY
E¥S’Z’EfiB ii}? 42; ETQ,

«wwswwwwm Hmmm M 2» W? mmmwmaflmm HNJEH

ms WIT ?E’§’I’T’Em¥ aazmg mi §%3Rkk%§R§§§%§s

31-33 mm, Tm sewn? Mam; Tim 2«?*$:.:.;f~:;3″§;,2’m;;:<&':*:_F: _

Cmzzzsal fer £113 pe:itian;é:__ ~
2m'2'.2ca9 waking
rmarvizxg liberty ta p-a:t§§;arz:<"'%ha§ierzgi§:§

the sumaqueni zfmpanéant,
9:2' the writ pefitimz is
rmaxwfi,

Sd/Q"

Iudge