DATED THIS THE 23rd HAY ,:U%N:3:’_:z(§0-22 ‘ _V [ T
PR:+:$EN’1V*fl
AND”
IN THE HIGH coum OF KARNATAKA ”
THE HON’BLE MR. ma. BIFé§KARAN;” 31:35:02
THE HON’BLE aMR;Ji}§3i*ICE_ V;–{}5S’A_}3HAHFF
“(Eff PET:j’I(§’N1j’f4o;V537fw2zV
Bmwazfl: .- ‘
1
Aim ‘
t_1
sR3..BAsAvARA.J BAL_:GAR—-»…
S/0 S0h%iAPPA4 , % %
F;’..RS*}” I31vrSj’O N’ A,S€1_S”i’AI*é’T,
KUVEMPU umifmksfxwg’
sHAI~e1u<A:2Ac3AH1'11a
5?? 451, ' V.
__;fBHaoRAvAT{H1 TALUK
V. ‘srggmom Drsmcr.
?1*Hi«: ,r<ARNA*rAIR.B. RAMBEDKAR VEEDHI
BANGALORE.
SR} KOUSHIK MUKARJi IAS
MANAGING DIRECTOR
KARNTAKA STATE FINANCE
. .. PETITIONER
1′-vif{:’W%.§:IJ§.}NATHA mo BHCNSLE )
University. The said’ note was _a;;p_1nvcci'”b§,«-
Lokayukta and being
approval of the same by thzi H9n’bi£:,.
petition is filed contending asvL4L’th;1§:1’e>.V xio in the
Universities Act to taltfi _t’)}vcr and therefore,
the Said” 11095 is iifiblfi Set ‘ V *
2. cozmscl appearing tbr
the pctitiotiéi’-.v%”‘%
3. ‘Fh é.Al<:=:ar.ficd: for the pctitioner
reitcxated the the writ petition arid stated
:1',-hat thc.ii€'«:isE_fio Universities Act in takae ow!'
. the note approved by the Honfble
vLoka.yu.l§ta° is in be set aside and direction may be
issaned foi"'11.oV1d"'v 14' .gv 4' proper enquiry in acoorcianec with law.
have given cazcful consideration to the
H of the learned counsel appeanh g for the
Agxjtiiiioner and scrutinisad the material on mconi.
\)'
rdicfin the writ petition afi pass the '4
T1: Writ petition is ….. %
A I' A' …..
Au » Vfioisté Yééfiy No