IH THE HIGH COIIRT OF’ KARHATAKA AT .
Dated this the 16th day c3fJu1y, 12009 ”
PRESENT)
THE Hownnm ma. gII_3BTi<'.3.lf3 1'§ V = " "
AND, % % _
THE HOIVBLE MR. JI33fIICEyA'
CCC i\i':.~.' 343$ :9
BETWEEN;
Raizshiflaa N .- ‘
33/0 Sri 3*’-f*–1g 5–‘?1’–‘*.£’§.,
Aged abtmt $31 yeétrfl-._”
Rtisiliillg ai Nu.64–.?;V .’ V_
6* Block, it?’ ‘E’ = ”
Rajajmagar ” ” ‘ =
V %m§@mrS&Hfl§ ‘ .”&mmhmmfi
IL (By Sri K’ Nagaraja, Advocate)
1 Dry-~”K, §’utta1aju
(Evaluation)
A Bangaiorc University
A ‘T ‘xCEe11tI4a1 Ccallege Campus
* Bangabare ‘
Sri if S Karla’
Pzincipai
KLE Sv::.iety’s S. Piijalirzgappa. College
25d Block, Rajaji:uaga1′
Bangaiortt – 560 010 …,Acouseti
2
(By Sri P bi Rajeshwar for M)’ :3. Gmitam & Rajeswa1i”—-»
Advocates}
This CCC is filed under section 11
Contempt of Ccttlrt Act praying ta» ixxitiatc ::>o1:1te1I;1:i’;__1::m<3¢::t§di3::g.?;
against the accused for disobeying the order dat¢d_f}:.1¥02+2GQ9 " =
passed in Writ Petition N0. 1787'] 2009 (E:in,;v;e1e.;A:;m:;n;:e4c,
This GQC1 Qeming an fé5rA:"–0rderf.s:V."_~A i'i1i3 n
N. xvamx J,, made the foflowi;jg:'
r9RnE§[ ,
The complainant has effbct that in
terms of the o1*dsr"e}f _'the the marks card
1m been zisslmd :above}"m;np:ajn:.
2, Memgzgis sgkefi in View of the same this
mmplajgg % 'h;.m Aammtfiéfis. Aecariingly. it is
Sd/as
Iudgé
Sdfw %—-~
Judge «r
ESP/'