Karnataka High Court
R B A N M S Educational Charities vs State Of Karnataka on 30 April, 2009
Mara «mam-ma vAz""n91w"'19;m\2u;M;5, 5; ggwwg
.. WWW mw..mmm nawm hwuflfi W mmmmm mum-1 K.;wMR'¥ W mmmmm mm mam W mmfigmm mm mm
IN THE men scum ox? KAR2i°ATAKA AT Bmaamégs
mmp Tms TEE am-= my GP APRIL _
BEFCIRE
THE I-IC."«H'BLE 1\m.JUs'r:<;:E H.iit.N1NE:R
_(f3Y"$'sRI_:_i*{.V.4.!§fig§;'IA.HJAY, mv.,}
= «L %%%%é:mi*£; kw
i?.EFRE;8ENTEDBYII'S
A % Pmzc31=.aL SECRETARY
« "_fjm's ammmaavmnucawas
1 M.3.E'£I1LDm'G
am.
AA ciramwsxemn Box mmxc IKSTRUCYHGR
» ' mpnxramm 0? mumfiom
* §'i'RUPA'I'UHGA RQAB
EANQALORE we 901.
'% A A "43; % mrmv 9fl2E(3'fCrR er? PIIELIG msmvemes
BAEGJKLORE XGRITI
BAHGALGRE 360 092. ,=.RESPGNDEN'I'$
{BY SRI:B.B. , I-I,C.G.P:}
. vmwvvvamwuw W. mwnmlummmlum mm-a wwwfg; mmnaunmnm nmm amwmu ur mnmmmmmmm rm..-m K..£(.3E.JK'E' KM" mwmmmm mm-1 COME? Q? KARNKENM. HEGH fiflilw'
.3, For the maaom stated ia tbs mm-%%a§a~;1
5.4.2909
; in Writ Petiifinn Na.fi394-95]2§K3§;,V’_~:–.’._’§§§i~!-.:~: :
failowing erfiar is mafia:
{:3 Writpstiticmia
gfi} The impugned wxdarsmsa. .
DV__ ta .. by
tm Th:
reapgggdgm directed tn petitiaxmr ta %%%% wxmag in
%;aw am an merits and ‘m
ufthe Full Bench in
_ : the aummurs our
smoxmmr smaam :3
-VS- ‘rm sum as’
BY 11-: jar,
2 ~ ‘ %’r;u#Jm1m car mvcmasam arms.
‘bfeptrrtefi in rm arm am 3:93. aa
m as paasihle andifi may eveznt,
not mmflmnfinmwwimfima the date 0f
mmiptfiaaapy ofthis cwdm:
<:7;.\/J
4. Sri.B.B.C’roudar, mm Govt. P1eaci¢i’.:. :”‘i§
dir%d ha fiie & menu: of a _
rwpondanms w1th1n’ ‘ t.m’eewee1m. A’ 1
3d/5%
Judge
VGR
WWQU 1&2…” §.§§§§ Eu $599 xmxx §$.€2«§ ma .wM3@U £@:.. ézzwazxtg L3 .3333 C§:._. f2.§2ir.g§: “£33? § ,§,;. . I: