ruur-I LUUKI or KAKNAIAKR I-«nun f.,L1_E_JIH Ur KAKNAIAKI-I HIGH (.0UR¥ OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH
' lug
121 am man czmm 0? xARNA'm:A AT
mmn ms Tim 2% ms: are' my _
'um H<:aH='BL£t 2&!R.JUS'_}"I(2_E E' 3- * 3
'W.P..I'I¢. 139251" "2009 'E-Gfii -Bil)' "
$mi:.Lalmhm%,
Agedaboutfl years,' 5
Wfmlate Srifl " .
R/c:.Z'mk1§m:,5%_Cra%a.,.., _~«.V V '
Eiosanaw, '
Tahxk, " ...PE*I*rrz0zm1=e
{By Sri 21 c
film; at 'q 2 '.
"rm cam fin
Dvix-gwtxzrfcg-r 6?a.=._Ci*éi} Suppfiea,
Road,
~. fflcvfl' &::"{}zv;1' Supphm},
'I'2ze"'T;%}1s»fldar,
h * Bhadravafifi Tahxlc,
_ Assistant Disracter af
Fufi. & Civil Suppfiw,
Infcarfl fiafinmm Azw,
Bhadraavathi Taiuk,
Sifinc:-ga $3Bt1'ict. .. RES%I€'QER"'I".3
{By Sri 3 B Vxafiwwm, Afifii
This Writ mama in am under Articles
at' the Camfimtion of India, praying .*:q1Laisi:.'?h£:.A'eerti¢;.: elated
17.1.:3C=G9 pasaed by thus 3.3'! rwptzznfigzit in"£{¢.--£3P'.;S?.§"xpp@.al
85f'2€06-0'? at G
Run? in 4 to mrmidar the
fer tramfcrfimsue sf ané "m1fimri;aafien on
eampaaaicnate as $16"-»09$ p£~_a-srgzai in-W'~.aHo.35s5jmu5 at
12.3.2063
iasuad ~-.1:}fxn to Gaverrxmmt,
t Qf*Ezmd in F88 1204 ERA
2903 at the eduxmtinnal
qua1i%&«’J:1 $3.3. to the mine of the
” ‘ on for ‘
‘F …..-u..–. — «awn – \..-.4-unv wt |\.r’\l\!”!l”lI!”H\-l”‘\ ruurr MUUKF U!’ !\AKNAiAKA HIGH
11% thee feflawing:
‘ dimm
A $o Adwczats aecepm
V12, ‘fix: aasaihng’ tm carrwtnwa of the
;e:i1f;.ri5£;ra%*:aéé;ar1é2%1t dams}. 24.4,2ma issued. by the W
in NM-*sn;1mL/ca 3412904»-261%, ms
sand mrmequmzfly quash the arém dated
1?.1.2€3fi§ waaad by tjiw 1″ rwpcnderzt in Hes.CF$jApm1
§a.85{2m&-«G? Vida G aitfi fL1rt% mugm fit’ &
dimetican ix: rwpxmdsmts Hm? ta 4 ts aemidfir firm
LW
g}
“M” *-vw” vr ‘\HfiWH*HIv* Wu” Lupus Ur nnuwnimm I-mu-I LUURI U!’ KARNATAKA HIGH COUR’! OF KARNATAKA HIGH count 0:: §(A¢zNA1’m(;. H153
rcprmntatian at’ that: geiiitkmer far trar1$fe:{ sf
finance and autbarimafian an
fight sf this :>rde;r dated 21.11.2_O«’}$§.:’::’~..f§:é3§§s»sA£»
W.P.?K¢3.S586[2€30fi (R (.’3r.aj.rat1:::t’§1 «-s;g§
H, has Writ: .
3. I have Imrfi petitioner
4- I lg £01' {EB [)fiI'tl%s'
at that the subject matter :33
mm” ma zciiapmed ca’ 913 21.,3.1g2€x35. in
~.% by R €}ayat1’1r:’. -*%’a* m as cars.
ifngfgy’-.§ubmittafi that fly instant marker may be
the shzmlar’ Ema,
‘A suhm’ aim; mew by the munsel app&1’%’ far
&a+;:h :he mm” is piaemsi on mm.
V é. Tha imtant, writ petiticm. aha stanéa dhpmed aft’
fbilawing {Em srdm éatsed 21.§.1.%Q8 pwszsad in W.P.858&
E ma {E Gayathri «Haw» Di: & era.) far tha rwsarzs atamd
L
5′
……… …. nnnmnrnnfl :-m.m LUUKI or MRNATAKA HIGH COURT OF KARNATAKA H16}-1 com;
V ‘T ‘ V . m%hiI1fOII1″‘ wmim.
therein. The cmamanmrzt aam
2% mgondm in fln.F’S’I1’}/KRL]~ER
Anncsmrrga-D and the ::srd¢:?:_ ‘V
xa.c2:~3;Appea1
the 1*! rwwndant are I §
*2. 1: is hereby deahreti’ $ mm tinted
12.8.2393 2193 the educatinnal
quahfi’ gm” ‘ mar ia cscwrzcerned
‘m not 4;}. . ‘ ~
3. Hg? to 4 are d1recmd’ is mnzider
by the petitimacrr am: pass an
thaw in axsaardamwiih lawwiihirza
Wm ¢£*s§e ;:¥w:um mm the am sf map: afmam.
~ mm Aédiuma’ 1 Ga Adumm is
–‘ :0 Elle mama cf appwanw ibr the rmndents
S6!-32
Tuflgg
E3321.