High Court Karnataka High Court

Saraswathi N Pise vs The Commissioenr Of Collegiate … on 10 March, 2008

Karnataka High Court
Saraswathi N Pise vs The Commissioenr Of Collegiate … on 10 March, 2008
Author: H N Das
  f  [BY sm : HAREIIDRA. AINFOR

II! nwrn. 'l,I'l':'I'I_'J nrwrnm 111:! 1.!-.ntllI'n.-Ill-A'I'.l|.l All! II.l.I'lI"'!.l'l .l"1I:I'I:!|
ll'! 1 urn L-'JUN! ur nnI.'uIn1.ruu::.-n1 Dtutummrnu

mmn msnm mrm my on mnca. zoos
BEFORE % %%  

THE Hormm am. Jusncn  

mm-r rnvrrrrow zidfiifiui  

jjritfij -an -1- I

1.

sanaswmn N. %
1.21,-‘0. I.4+.’r’=- IW ‘T-‘”$E–_

am}:-‘ a.Iu’rnA4=.-A A

man 50 AR%3’T % % )1

2. RAGHAVEHDRA H;kré1sE%
fifififimm ‘:5 33535″ t %

4. .A_P!SE

n
._ n’uu:.-1.6. AM 1. J;-an

ia..lIur\

5 ma cmmwufi or-‘ %
* . A Lmn n.v.1=1sn [RETIRED LAB–A83’l’.]
% . ARE R[0.MRU’1’UlIJAY moan
‘ H % cnczssi QPP:l.5I-I.n\.!!I.,I\.J’!t.I.J..-I LAWYER
% “HOUSE, RANEBENNIJR. HAVERI.

. . . ‘PE”1″”‘I11u”‘n”£.”RS

3__|-.5 – mu n:;_A_§rnyA.g;.I’mwA A rm nvj nu
I KIIII TI: ‘$7 VIC CZCTXVI Hm.

‘CT flj”

/\Lv\/\-«
(/

“E5

‘THE COMMISSIONER OF COLLEGIATE’

E-DT_.TL3.A.”.f’IQ1’¢!, K_fi_E!!.l.=.Tfi~_T£.& _ V _T ” 4._

FBLQCJUKLW

E0

s.n.u.t«IuI ACID Japan-I ‘_

KARIIATAKA
mmmafifii fiflfifi

-I-Jul-In?’ \”|J’ Til’ lulu

EE}UCA’I’I{Z_’,*I€«.’ A
“”””‘iifif)’fi{‘iiz’)§i?i.,r’1i._C’3fFfi’aE

3. ‘H-‘m -ram? L-mcibgey cm.-L1; rims

4. %1:e;%r.fi.

1$(:IE;,HCE’AHI) commacs cannon

SEcRET!L’R’a””

k (aim: =s.m.,mum mu, nan FOR R1-3

._ 1=t’.-!–fl1’x!’-.fED}

wnrr mnnon 13 man UNDER ARTICLES
%é 22′! 0? Tim cezsslmvmou or MIJIA

Emma TO QUABH um LET’1’ER[ Enmnsnnmni’
‘TJ_T’.i’3.4.=’2W”? IWJEE HY ‘i”‘r1″E ‘RESr’7i.–‘JII’fiEI’l””i”3’.$ 1 Eu”?!

2118 PER AHNEJCURE-K BY DECLARING THE SAME

% – % % n.LEc:uu;. mm ETC. L
’11-II8 WRIT P’E’I’I’I’IC}N._COMIHCI- OR FOR ORDERS

“ii-i”I§ f)il”i, TE TE ‘T”‘1*-l.”‘l’E. F’CTl.L(‘}’W”i”N'(‘i:-

.L»\/u
U’

“I’l-IF. nrnrnmrrnn rm r¥n1j’.1’a*.- iwl-si’.’~..fi-in mi’ 1,’ltl’ 7.
Aa.1..|.(I|.Ia.\rJ.’I- VII. \f\Ill’_’ ‘ -I-‘I ..

1’]. ‘D 1”: U ‘E ‘
:-uu:.u.iLn
in writ the for
a -writ in the nature of the

audnrl-amzmt dated

«av
|u–l
:5
no
1!!
IE.

13′
1″ ‘T?

_ A as A
. 1&-

:”l-

1%
it
::

nn’ux:nx13”*””-” i’rfi fifI:’:I”1:1;r1uI:II.7’_”” “;$¢j:. 1
mrminnl barnafim of the
acabut

2-% an up for can-ideraasnn
mrom% %%%1%v.P,.Ho.3251;o7 dhpooed on
~…gx-any 1; with the um’ tnlum

it-. ¥.’.P.He.3251,’v””. am’. $1-

thus the

_____ – um

%’ % . [jj *1; writ petiifnn ‘n allowed in pan.

E
E
E
E

13.04.2007’ issued by the renpomlent
No.1 and 2 ‘H hm-shy qunshod.

__ _A_ .£.__I._

Ii’:’:.1 arui “” fif iuraan

=-*’.’..H a “–*-‘-‘ -* mn=1m.-‘- ‘cl-a ass 6.’

‘J_LA&.1.mL “Eh I
uurmlun say Lung um uuauv
‘(G

as *.:’.~.-.-.T’M=–in gm… _
Clark with other t:nrlaqu.ocm:in1

the light of the dimclium imsu§ui–
Court in w.P.no.25nso~s1,’
25.01.2005 and diapm L
accordance with
possible
thme months 1′:11o’dat§ a’-f of

is #9 appearance for raopondent
Hui.

Sd/-”