IN THE HIGH COEJRT 0:2′ KAFENATAKA,
{BATES THIS THE 2ND DAY cs? .1L::q;«;,:72§»c:s3:v ” ‘ ‘
ts:;:1«*e:’>1«z;'{::””‘ V ‘ V L A
THE I~f€)N’B¥,F, MR. J{IS’F!(::’§F.__ 
WRIT PETITION ‘V ‘
RF1’E’WF.1F’.N:
1
SR: A VENKATESHAPPA 3,40 3&1′ ‘MVEANTHAPPA
AGED ABOUT 56 YEARS, ?R1.NC§IPAL=. 
(zzwrwre (“IE-TT)$.3;RS 33:2 f)’f$§’J{lSSA_L) ‘Rr%.’J¥NDRA
PRE~UNIvE£:s:TY Czouiézca, ..c’H’AL–LAI<ERE
cH1TRA_–mI.RG.A';'.a'1sgrkim,=.P1+2;«:sE»NTLY R /AT
2ND CRO$S._,.11G'33_I'ra:.'i:3r EGARQ COLONY
'1'H,iAG_A;»:Au'A :;§\¥AGAi-{._ 'c:~iA141..z*;t41a;1<r:; 'TOWN, {game
PF3TI'I'i()NER.
{By Sri B Rv.T§ATIENT:é’i_;’A’ATjX{, 4 3
V Ann; _g’ ”
KARNATAKA
 ‘ ” RE’? 1%?’ SFICR ETARY
P&iM;»\,Rs*..AN’n SECONDARY EBIICATION DEPT.
’93Ar_:u1’a?;g:LAYA«11, M,S,Bl_£iL1)1NGS
A “”«8AI§GM;ORE–56O 001
” # ‘r.~.’>
TIT! MMISWONFER
‘ “‘DEPA¥?TMEN’I’ 012′
V’ PRF1~IIN?VERS{TY F3Di.i(‘.:ATI(}N
18TH CROSS, MALLFLSWARAM
SAMPIGE ROAD
RANGAL(‘)R’E»f§5O 003
RAVINQRA VIDVA SAM%HE
(_1HALLAK}$Rb3
REP. BY ITS Af)MIN§€§’}”RA’l’GR AND
AS?-SIS?AN’T COMMISSIONER
CHFTRADIERGA SUB-I*”)¥V¥SION
CHWRADIIRGA DFSTQICT
(Ry Srfi Sv?’a.A.: KHI.iRESHI_, A.G.Ag
THIS wp FILFZD uNnER.»Aa_’r;c:;R$”226 s<.Nf3 52,27 §');:' 'rEaI}'a.:
mswrmmom, PRAVING TO (j}I_JR§-SH THE V'5Mfi¥_1,}N"{}Efi ORDER
DT.7.3.€)8, OF THE R2, VIDE ANN¥'P_'._ _ – 
THIS PETITION C();.§}fiN(}«'_f)¥\§ .f§(}I§'F'RE_l,IMfNARY HEARING
THES mv, THE com-z:'r MADE THE ;«'n§;iv.=£}wiNG;
Affrr a1__T-g,,,{';1."~;._.»;"g5Ij1$_';V_«;1;*.' si(:1'§:'!f§ "t§.1fn£A%.;;' V1;-armed counsel appearing
for the would avail the alternate
remedy zifffiiing a§1' r{1_}*3;S€aL1VTA":1:i'1a1er section 94 of the Karnataka
Fgizlcafign Aci-.«.. * TV
" Rc;sf:4i$if:'g:fl}ibefiy to the petitioner to do so, the writ. petition
stai;.c§§*b}i:§jx;;§§{§rf '<§fZ All ctmtentions are left spasm. The appeal
'shali he.-fora the Appellate Authority within :3 perirzsd
V' f?)I[1i-'._§ve:=.V' ks Fmm today'
Sd/é
Iudéfa
vane
; '; "¥§F;'Si5iT)§IDF:!§T$';».. _