High Court Karnataka High Court

Smt And Srithimmajamma And … vs The Union Of India Rep By Its … on 20 April, 2009

Karnataka High Court
Smt And Srithimmajamma And … vs The Union Of India Rep By Its … on 20 April, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit

IN THE HIGH cock? 0? KARXCATAICA AT ~ u

must: 1111s we 20″‘ DAY or APRIL’ 2:339 J H

PRESENT

THE HoN*nLE MR. 9.9. nxHA;caRaS1$.J;~c;§1En4’g:x§s1*:cE{ ‘~.. ‘ ”

was I-ION’BLE MvR…,:¥US’I_’3’€3E. nV–.fG’;3ABHAHITA” ‘2
wan APPEAL No. 2Q.DE§:”€vE;_E_§N–REG–P)

BETWEEN:

1 s3v;’1*&. sRrTH.:MMAJAM’M’A Am
CHOWDRI ‘1’i~1:1\r:r;r;§«;V.G0 \as§A” ‘
EDLECATIONAL-_TR[IST_’ I
NC) 1914,–.HOSUE”<"'VILLAGE;–. % ~
N.H 48,<B.M ROM}
CHANNARAYAPATNA f1'A1;tgK
HASSAN 2:)1's'1'R:c:';'€–. ,

V REVPQBY ITS CHAJVRMAEE
" * _ SE-§_.AG0VINDE"Gf)WDA

u.APPELLANT

" {By sfi ..- V 1:: 'LE§1};xi{§é1sHNAN, ADVOCATE )

%

A'i';HE'AUNIoN OF INDEA

…R'E;P BY ITS SECRETARY
MWSTRY ()1? HUMAN
fiaEs0UR<::Es EJEVELOPMENT
DEPARTMENT OF' ELEMENTARY

3. The memo filed by the learned Jfixe
appeliant is taken on record and accordingly,’ napfjeég» _

is dismissed as not presséd.

I3::.dcx:YeKé/No %