High Court Karnataka High Court

Sri Mrutyunjaya S Hallikeri vs The State Of Karnataka on 23 May, 2011

Karnataka High Court
Sri Mrutyunjaya S Hallikeri vs The State Of Karnataka on 23 May, 2011
Author: J.S.Khehar(Cj) And H.G.Ramesh

1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 23″‘ clay” sf 201 l
PRESENT _ _

THE HC)N’BLE MR.J.s.KaeHAR. cHieF_ ”
AND V. . 0

THE HONBLE MR.JUsfrieE
we Nos. 1601 1- 160 12/20 i:1..l.{i::i:$3g~i:;§§sP’iL.)’ 0 ._ :’

Between :

l.


l\..)

(By       J

Sri Mrutyunjaya S Hallikeri ”
S/() S V Hallikeri. 0
Aged about 27 years. _ _ V .,
Advocate, N0. l23,”R R. N~§.la*;za.
Rajarajeshwari Nagar _ :
Bangaloreg” _ . ._
lranag0Lid2{‘.;1Kabbi–ir
S/O Kalivanagcjiida: ” T v .
Aged’abQ:u”L_.27 0
CZQKL l?a’t;?;;l.., Line Bazar…..,.._

Dharw’a.rj£. _v

Petitioners

I. ~ The State Of Karnataka
A ” Reipreeented by its Chief Secretary
‘Jidhan_avS__oudha, Bangalore 560001
E ‘ {if Karnataka
Represented by its Principal Secretary
” D’epai”iment of Higher Education
Vikasa Soudha, Bangalore 560001
_ llljniversiéy Grants Coinrnissien
” 0 ” Bahadur Shah Zafar Marg
New Delhi l l0 002
By its Chairman
University 01’ Mysere

Pareeksha Bhavan
Crawford Hall. Mysore 560 005
By its Registrar.

Responéeriie

(By Sri Basaazaraj Kareédy. Prl. GA}