High Court Karnataka High Court

Kumari Mahadevi vs The State Of Karnataka on 3 December, 2008

Karnataka High Court
Kumari Mahadevi vs The State Of Karnataka on 3 December, 2008
Author: H.Billappa
 '~ .10 

...z,

in THE urea COURT or mraurmg  f    u
omen ms THE 03" on or nsceuam; %% ll_ "   '

THE Howaus MR.JUsTlCE'AH§'.3 i§A.;°:V ,9?' If'    

 

Kumarimahadevi   

D10. Siddappawodeyar.   '
Aaedaboutszwaas.   _ 
R!at.\fIdya Nanak.     "  
Harugeri.Tq:_Rait~g§-,._,..f. " Q    »
Beigaum .3   »  .;~--.FETmONER

(By  . . ' .  '   .
1. The am ca Kamaciaka.,_    
 by  ' mtasry

mmwmmm    '

M.$.._Buiidira.   

Ba!-rrsflare.' ;  A

~V 2. The 
 'Kf§*6psm'a6e:1tédbyflsAsaimnt ~.
'  soudme.
_  001.  RESPOPWNTS

%k _ % * (39 Sri.S.S.Kamadi. HCGP for m.
" '  Sri T.Natayana Swamy for R2).

V.



.,[,'2_,

This Writ Pafifien is flied under Articles 226 and 
constitution d india praying to qumh the  _
the respondent N02 dated 14-11-2008 vide  * 4_

that the petitionar does not have required qua!ificat§em_;a.app¢w my ” –« .. ”
thefinal KES exam. A M ‘4 ‘

Thiswrit Petition coming on for Praammy fiey; ~
thecourtmadelhefofiowingz : ” ‘

‘ fir»

SflTflmmmmwmmflgpafimwiéfl@&£mahflxfim

2. has filed a
nwm°st=fi”93w¢’fi’~a”f% an
wmmmwmmmflgwwamfig¢§¢g@mwmummm

3 £mqdfifi+fi£ am fimmm 3 aammaias
resents” %-arty.’ taappmachmeaaxgzgggf’ 4

“hé&£mmmfiahngwmm

toreturnthaorininaldocurmtotlma

Sdfw
Judge