&cfiIWWwI"W. wxwwdtxk wwvwxw we cw-ammmnmrww. awwmw mwwau U!" nfimmflifihfl mmrm %%JW3f&% W? %MMNnM§"%%fl Wgfifl $3
an m men mm or ICARHATAKA arr mnczmom
mmrz: 'IHISTHE set» m? or
BEFORE %
'11-m HOHBLE Mr. JUSTICE 9.JI'l'J AA A { 'A
no.zs,3~Icmu, .
Extez1aia1,Gubbi-573..2j16,-_ A L
wAim "~.l,;i'E'I'1'I'IOI'1EI3€
(sari Kvnam; §Bi1nhan.,: 'ff 3'
1.
mmbamm, eubm*s72%%2:e,
A affiiblic ,
% kk%’%’1’u2nimrD*I8fn*i<=t(3°l1thJ.
L 3; n£1=uhhc' Imtruct:nzm'
3 Hmpathuma Road,
M%af Le31&l¢'tveAaaml:ly
T Gubkzi, 'I'umIa1rIlfisB'ict:-572 216.
/1 . ,. " fifisiutant Ex:am1:tva' E:-xgzm'
I{P'I'CL, Sub-Diviaian. Tumkur …RmPGfilDENTS
.1 -vyvo~ma1'\m0<5.*s.¢.' Wu mwwumwm-mmmwm. oz'mM.m'1A mawfwmfl LIE" mkflflfififlfifiiflfl "WWW %WMfl% ¥%%flNM.Tfi%& Qflfifl Qfi
3. Whmthenaatt:.r’waa listed bafore this Caution
the last date of hearing, Mr.K.V.IIamsi1:nhan,
counsel appcafim for the peetitioner
by the petitic>nm’-Imtrimfinn.
4. mm ma maths: up amaavn
‘n and by one of the
have alruady
“mud ‘C’: ‘U: ‘E’ and ‘F’
in the; pefi.ti:onw-Institution
the alwtch stated that they have
atnmture. Paragraphs –~ 2
mada as follawa:
No.5 haw submitted the
_ Hoxfble Court that the class room at
in’ ‘G’ in mama tlw pmoh1’bibed aimma an
hofmntal cleamme, Ihwue dezmlishod it
16.12.2003.
As regards the: A,B,C,D,E and F atructurm are
concerned they belong to Land Indy Stat.
‘-‘anltwse. Inaofir an ‘(Pin
a