nun count'! or mxnnlam mum yuan: or nnxmunnn mun count! or MRNAIAKA I-I56!-I COURT OF KAIINATAKA HIGH COURT OF KARNATAKA HIGH C [ff Yffi Eflfiii CGQIRT GE' £'~£PaRNfiTAKfi. ET EERGALQRE mimm *1':-as ffim 19% my :31? ngcmsemaa EE§*'fiRE fim Hmmm am. mmcg H.Efl¢I$FP.§:~.. % w.1=.m, 3.52:2 ARE w.p.maa.1aaa§'é"%7"s :33 3--Rg$:; E A BMWEK : 1.
mwfi, ;
Sffl K amm§ .
AGEB wow 43 % V
fimfi %
2.
Sm
AGE}? ABmr’*1:%éVs
mm-2% ‘ =
3.
Wm *
,«&fiEfi fi§;E4.§.;’3¥3*F?39
.»}–§QQifi}'{. ‘A
A *+.._ n,1Js-gc;.51@.awAt
V _ S§V€fi.AvI}EIE’«f3’3PPA,
~. ” –._AGE:’_.’s..am”:’UT 39 YE!%RS,,
cc*:<.1:<:.; *
5. aaamwm,
VA Wm rmmmrwar
, ‘gasm ABGEIT 45 s
*m«:3x;
‘ V6, c.:o.n§aLLAm11,
saw amm.
AGEE man? 42 mm,
cam;
t/
HIGH COURT OF KARNATAKA HIE! CDUKIOF KARNAIAKA HIGH COURT? OF KARMATAKA HIGH ¢
= ” J~%mfm:::::::
V’ 1.3533, 5?? FLQGR,
V . _ » “:&.3aEu2*1,amG,
‘ ., 1’ — ago mm,
mm COURT 0? xAxNA’rAxA ms:-I com? or KARNATAKA
M
?. ?. ,
Si {.3 PAPFAN%;
saga ABQUT 45 mw,
scams;
5. JAYAHIIE,
syn ammwm,
Afififi mmrr as Ymfl,
caox
9* ,
Sffl KAT’TfiLB€C§AFPA, {-
AGEE ABQUT 48 Y%,;
Afifififhfii” QQQK. L’
19.m.THI9pE3wnmY; ._ 5 V
we wmmxaa, _ ;
mmn Afl0TJT 40 mass,
Accmrwmm, – ~
AI.$..A%R_E.S»E?EI€’E$,5GF’:.
cm
PRE~u1z:v1s¢RIs:%;fmz:;%;s*r.% ‘!
A canLL~EzmH:2s€r£:L%;~%j
Jaauvfi, EfsV$$$’€fifi%ERE_ %
ngnariexrz:-3w5?=?.c2;a.T} ….’E’E’I’I’1″Ii}§ER$
gB?¥.,s;1:=.:..A;’;c§éah§Lé§i&AJ, mvmam
tea-mdunu
‘
1. sfrgfraltsé
REE§EE$E§:”1E”E?l§’3SY 1’93
SECRETARY ‘ffi mvmmmm,
V Lsmmx, §FELE’fixRE Dmmmmm,
~ M j £.G.fi§,3″.;B»E’H.DIlIG,
M am am.
IQEWER F33 Eflifi;
kk . ms: msmzm’ seam. WELFARE
GFFIEIEER, Dfifi.fAI§§GERE I3E”I’R1{£’3T,
DA’iIAfi£kGERE
2/
Q. TEIE CHEF EXEGUTWE QFFICER,
EREA PA§Ci1iIAYA.T,
flAVAKFi.GERE B}?8£’1’I§IC’I”,
I1&.’UAI{A£%ERE.
5. PRRECIPAL,
EEQRAIAE P1-IE-U1Ti’$1’ER8I’1″i’
CGLLEGE, JAGALUR,
mvmmamzg mmrRrcT«s?’?{c2a;’%~
as FER Tm: mum QRDEE m.i9, i2,§mosj %,%%%% – *
Rmmmsm -» 4 & 5 ARE_{}E§LETEB A T ‘
{BY sR1.s.s.:ecamnz, _I%€2l£§P- ;r0R 12Esr$s1
ms WRIT m;*1%1_*;?;s1s.r_ F.faiEL’*.”{32%”‘£:jER mmans 22:5
ARI? 22:? my Tm CC:I’I8fI*i’£”£a’?£’i(§I!I_.A(3F_=mI}IA, pmyma T0
nnamr mm A ‘PA? 1_Ia’:umaI:M ‘9’aEP;GES
mm o’rHE12..§gL1,;ave;a1v:c.§;.:.a¢.zwj–g;:31w>£’1Hz3E ‘rm PAY THE
mm B? Ex*rEHi:ms::;»»*i1’m;A “n2r~mE czamma
Faasfins EY THI$3’B¥.}H’*EII;E .§gr.;~,K9a,1759i am
91mm) 4.34574; 3G§4’i..If*1,f.28,=?.%fi’E36..VmE Mmmma AND
B RESPEC’E1’4’EI,’fj.§;IiB.’fV’– ¥é’.E£–IfiH*–¢Rr:ER HAS BEER’
}EB@LE1§$li”£’a_EI} E§’x”*;fi_E'<VR~;§.a':§'€;%_ Em-6»: A3 PER QRMR D!'
24.33%? Vim Em.
TEE: mg mg T
mwts nnmwzi ccxxmsr mas THE FoLLsw.mG:
mama! fin: the petitimmm and
‘ %ari…_ z Gmaammant Pkadmn
‘ 2}, Ir: wig wrfg prstitian undm mm’ lea. 2526 and
af the flonafimfinn of India} the petitjlaxw have
kaught far writ sf .-m
mar: uvuau vr nnnnninnn nivfl LHEJIKI Ur Iimmnmisa HIGH 1.500!” O!’ IIAKNATAKA HIGH COURT OF KAKNATAKA HIGH COURT OF KARNATAKA HIGH C
fit the rwpondants
by/%
“nun LUUIKI OF KARNATAKA HIGH ‘Q0-‘._:|R’l’ OF KAINATAKA HIGH COURT OF KARNATAKA H16}! COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
wpayfiwmixfimumwagmarflaka theathm
auawanm”mg:m-ma£umaraa~passaahyufis%c§;;mzx
W.P.Ro.17’591{220(H and W.P.i%.4»3£§7*§;§”fit§£}%!§.j:
~?’ and ‘A’.
3. This Caurt. Em v2&;Pti%§.436*:éi3:*:m{‘%ar:1
w.§.He.517591;2m4 has :5
gram: ail mmmumtfiz ” ‘
4. 51151
the Rwp9nd¢fia§’¥1«:.;5?”$ to pay the
tin mam’ m’ 5 an fiwm the am af reaw” 1+.
gr a :25″ term 92′ the arm” mm by
‘fi§.P.§m-43$’4,1’2Qfi’~’f- ma W..P..H:;:.
A
355*.-
jligfgg-9″
W