High Court Karnataka High Court

Sree Murali Vidya Samsthe (Regd.) vs The State Of Karnataka on 24 April, 2009

Karnataka High Court
Sree Murali Vidya Samsthe (Regd.) vs The State Of Karnataka on 24 April, 2009
Author: Mohan Shantanagoudar


MW mum W

I–‘;:?.’i

” W, m.W.M W mmwmm mam mum W mmmmm mm: mam W

2

3fi.”2’fiV:;}a””*:’,&. -PR.B:-§§§€E¥E?;$”E’E’?’ €QLL$GE FEW 3-i”%..%§,;_:”z”§:F.’?..%?
95′ :;’::–az:§é::«*.tg=a.z%*+z*;r-$:<:s«.%.§la.:?i2,::..: ??;§.£.§K, 'i'1iF£§*?,§R §zs*:*§,::¢1e§*3*.T $3
"T'£§R1§$&}§§.%'¥J£; *2'. ?*é§?E$'£E*?,I?:§; T3%.§.{L§§<: 5;? f=€'%'SQP;.E §:'§.3 é§'5Rl:'§:f?
A3 952 sm~:g%~s: .3-'gm 2: 3%: 2%. w

was E§'I'I"fE$§$ IE3 $9':%EE§i§ 9:»: ma 2r§;:.ss%%fl;' :i§;%.§;"2%'z:_"'_"T

*5}-£E.'E my, ":"§~§E $5335.? was '§"3~€fi §'c=LL$*g":§£$~: –

The pctiisiafiar has far éé tbs

raamnfienw is mz1:siat§ e3%*._ fir

sizaifiirg firm éayavfigfgg mafiage fwm

fiufiazflg . . Q
in Tahzk, Eiziygfire

fit me; am paififlhnw hm am

«v.r.:%.%mi§%§»3′:; sag mm gmym far the

gtifimz mm m be éfiyaarsfi sf 5::

2*.*’i*i’1?__”:’*§;a:£$;,:¥:: i’fV’x; ;.:§§3§ rm Siam sf’

mam fif the appzimm M by the

ggrmfiaifizi m ahfi 222$ esima

am yam ta awfimr planes ?i3§ this day?

‘ $:£e:sr: is net grafliafl is ahfi 23% mesllge. Emma $253

writ $333132; :73 filzeé.

i
Q
g

W ……, …. ..W..WWm wseww WW2 W mmwmmm mew-2 WW? W mwfimm New mum W mmmmm mm; mum W mm”‘”””””

3

:2. “§”£1¢ firéar flf Cagzfi éaiwzfiéfi

was pamed pr-émzér ms mmim intm fame thfi
Eé.uca*$&x1 East. ‘Fifi mm saw éms fmm
Wwafere, ii} is. gym fem” fiia
apprmztm. unaisr aaéw $5
Edwratimn Act and V. fie:

apfipxfim re-iifig If $1Z.jC1’1 the

3″$@!:>1’1fi$£2i”fi séwli
has: as 2

dfzagaseé fif with am

” .*2s:;!::f- 2?; E. 3%