…..qrua-
…v…… u. wnmununnn ruun ELIOKI Ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HiGH C
3%} WE? Efifzfi $3531} R’? C}? KARRATMQ F531″ BANGAIAQRE
DA’§'”E§ TI’HS “fig: 333 EBAY C}? -§{}LY 3903 
EEFQEE
Harima Mr. JESHCE AJFI’ J A :
mg mmxafi §i::x.g851§.
EE4»’3%EN:
firi Saifihiwxaju,
SN: Late Siddaiah,
kad a&ug 33 ifiy _
17~?midir1g at 1133:; ”.?”*-‘h Rs’afi;g V O’ _
{fifzikiwa fidagmdi Extn. .. A
Bfia1:::2’e3.-%G . _ 
(am:
M93 …. _.
3,. Tim Effiamia
B®w.w%~.§§m1%;– £’;{s?_g*orsap3Een.;
Rwménm fiv itéi» mrwtar.
Ha,1_’?’f 55 E’1;r;:.e:;r;’~.
EIm:k;,V..£}nit3: Emffifigg
, _ A z1.::%z§:s:,aa%,O%jBanm:4e.-5&9 $22.
M V
‘- I’i¢.1?V,§’f*5s’g’L:.’2§¥5’FIaar,
Eiticlc, Unity B ,
$.52 r&56fi 832.
$m:;§§mEm” ,
–..V’;2%§ie:a:i abnut 34 ywm,
‘iwaykiw at fienuai Fnmmmr
V. ._ ..O?r Ezmfifmta, E3355} 3:,
C3′? Rsaé, Guinéyr,
Gimfi-ém $3223’. ..;RE}$PCfl’DEN’I”S
23:73″? 533% av-1O”<'j'E7f'*¥'~'~ft_
…….J-A-.V-_.~aV n.-n.- vr nnuwu-unuun niun LUUKI Of' KARNATAKA HIGH COURT OF KARNATAKA H16?-I COURT OF KARNATAKA HIGH I
{Sr}: Esizgrr E} adv". fer RE; Sri Sr%.z1"c11.R; Adv. for
E3; E3 Si}; ~}
 %".P' is filed undaar §§3&% 226 arid 22.7?
Ccnséimiésan ct? Enfiia pcmyig is quash the £3I'fié'{f :2i&'t&d
§i2,§'§'"§;'.'»§{}if3'.2 waged by R}. atfi R2 a3 the;-.
wiikwat ffilawérzg flue groméure laéfi dewn'*&§,r law'
as E1:§.'.3'}'1 Qéw sama is mfia wit}1m2t§;pp1§naftibn.§Gf " "
$2? wm2.r:g' am far '.
Qauri ma£3 the faflmving: _
0 3:13:33: %
w’d&:i3m’ &.
aavmargci $1333 Dépiama from the
Eaaamé sf t af
for some: time in 8.
 Liam. irzdeed, he
has gas: ezxf wark wpmiancca H-5
swim;-£§;Ez.e %;}m?; %’:}’za saeifiafigi §:mw3£i£:nt invited apsplicaticrm
‘mg-_._ ta $1 up the past of Mmmgar
Deareiapmemjg, parauantt. to 3
L nafifi;:~,;.»;::::zg%§§§:;aa 2?:%3,1*§3’§8. Tm pctiticnar ma
 % wig past. :2. appeazfi the gzmmzew did mt
311$ it was %eing gwtponaci. But hrswmm,
VT rmfiffiafisa was» isaufi applications Er
x u U {ha mama $3: pigrsumt tn: ms nmtffimtixzsn. da
I’%p{3$;§fi%fi:IEi mg aifim Em ‘xmisggs ts: fidi Kawfaka (30)
his cfiafmi augfi ta have been wmiéaaaig
En zmpcma is the xwtiszze issued ”
rwpasgfimzt H93 has entamé V
sszammria fif abja:&mg it V L»
fi1;Z1§%*?ti£’3;§’% thai 3.3 an Elm ‘V
mafia er: agapficafimrzg
ass, she swam 3:3}: It is alas}
amtfl am: we mm-dame with
law” and “‘a§-:3 beings to Adi
saiectu:m’ *
mafia that rm scbcticsn procmaa was
m ad1a1’*E§am:a:m and mm the
as; thyd” raeapoaficnt Warm a.ppfican’ ts.
;_1%.§;§£%aSc§.tiQt: and 32% mgfliaamzaa af hatla. the pcfificnm
…v.. :.1_\-IVV’TJl\l- vr nnawnnann I”lil..7l1 L.UUKl’ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
VT 33.33 was effim srzxpzizrxitm that the t%’d
x :mmmé£+z:t ymuki be better $ui£e& far 23¢ post of
K