High Court Karnataka High Court

S V Channaiah S/O S Veeraiah vs The State Of Karnataka on 8 April, 2009

Karnataka High Court
S V Channaiah S/O S Veeraiah vs The State Of Karnataka on 8 April, 2009
Author: Huluvadi G.Ramesh


(By Srijagadeesh Mtsndaragé, GA}

ms xzsret Petétinzz is flied under Arficies 225. 3,11′: ‘er

the C-anstitution sf India praying to direct the _
consgidering the rapregematiens of the pefficiuner :.;E€,._3Q,.§§.§}§§ °ai=’.d_f
1031,08 for comizmaiien afhis S&1’i–‘i£:€ {iii 116_{+1ii’i&»i11}’S»t§i€.,3.33:6 Qf

60 years markeei as Ann-F and in ‘ilzéligilt ;f:=f,fhv_.t.Vv(T3’z*<ie::*".
ét;28."?.08, marked as Am';-C in st; {ha =p_eii'€§é:2:'e1f

concarned.

T.’n:§$ Writ Petit.i{m’ C(3i’£3§¥}g.. If(“£i’ pré¥iI:a.i.:;a:f._§’ hearing
thig; day, me Cour: mafia :he_f0l3ox>;_§§2g:.

2, T§;€’ C0unf§::§’f:§f”§!ié’;éétit§11de::t }-:’0_2-the Bapuji Flducational

}’%us:§{i’c*é.a{%’§?§x1 26-331}? wheram fixes Gzwernmem Cfyder dated

“ZS.”?._€3.T$ this iigfit czf retirexzxeni %%0m 38 to 68 j«;€:aE’s

V Vv _ wit}§ ei’i%.~§;:f Li E .88 has been mnciifiafi £:’i§}€1 the said {.”3§’d€§”

appiécabia from 1″7.”?.f}8§ by wfiiciz, the £::”:2;fr§£2};”€:€::;

— ‘§ve’re retired {mm gays-‘ice bei’wec11 E’?’.7.{}S and }.§E.Q8

” Hiifixa-*6 beam a.:~:§,ve~v