u -urns': vr1[r'\l\rI
.....,. . ...uum vr umumnmnn HIGH couarr OF KARNATAKA HIGH coma
IN TEE HIGH COURT OF KARIHATAIEA AT BANGALORE
DATE!) THIS T}-3 3RD DAY OF DECEMBER
BEFORE
wanmwmmwm¢mmxmH3mwm%p [=2
sm.1:m.<:2AHaA1mm,
wxemmumm,
AGED Anomesvmm-,. % J X _
mrAA.I~:.<:omsY,
K.E.B. ROsAD,8lD11AIflA1'.!_. ~kmw.ni,
[av smvxvngx '
amu~ _*"L %%%% % '
:. ma mam kor %
REP Bi' ms
nzpnmtmairr as FAEILYAKD
<:m'r,.D wmmans, %
ll.£3.Etf~!1J)lI'I{3,_. é
.....
11!mEG’1’OR cm wmmu
” cnmxnsrmmmm
_ 3. ‘?£5.¥.iE’;.BEL-EETIOH GORIEIITEE FOR
L V A. RE€R'(.TI1’hIElI’i’ OF AKGAITWILDI
V -ARE? BY’Ii’$ CHAIRHAH,
THE EEPUTY DREGTOR OF WOIIEH
AND »’.3HII.D,(}HIK8A’BALI.AP’UR DISTRICT,
SIIIIAGHATPA TOWN,
SIDIAGHATTA.
4. THE CHILE IJEVELO?llIEN’!’ OFFICER,
3§’)LAGHATTA TAIJUK, V.
(E? am. ‘I’.’.P.Sm1I’r9’A3,AGA3
“£333 wart Pmmor: mm ‘ m”1:”z ‘.v. 2’26’ ;
AND 227 0? THE ccnsnnmflfi CF fin ‘
Ema? ‘rm memmznrs 1’%’ro»4*A1¢o’r fro, HA.T§T..TH.E
Rxciwnmmm 1=12o-was 1%? THE mm’ oF*V–£aNGA1IiKVi’AD:,
arr Azmmcaam Axmmwanx zw1.wRA.A~_smmGHAnA
Town 111 mmuancz V%%%»k_.22.2.2oc5 mun: mm
mm wm Emma ‘cu; rmznmmmr
magma m I%.G£0§3’F’2’1Ei3.E %nmr, sum: mm
Heard % }»9arr1e:lA & fa;-L petitiranar and
aka the
% % 2. xmhs. under Articluu 226 and
:2? sf of India, the petitioner has
= n h V V directing the respondents-
t.n 4 the panama of mcru:i1::n:r1.t to the past
wrorlew at Aaadxmm anganawadi
1 13″ Ib”n’
.. ….— – nun – v..-urw-__* ‘\n nrsnuvnlnnn HIV” \.\JUN” VT KRKWAIMKA 9115″ COURT OF
14/