High Court Karnataka High Court

Sri Satyam Educational Society vs The Registrar on 24 April, 2008

Karnataka High Court
Sri Satyam Educational Society vs The Registrar on 24 April, 2008
Author: L.Narayana Swamy


IN THE HICIH COURT OF KARNATAFLA AT BANGALORE

mmn 11113 THE 24th my or APRIL 2003

BENFEEN: .»
Sri Satgmrn Edunatinnal Society} V
13,125, F.1″‘…’.|.l’.’£’.’.l.’|:. C.-amgi.
hsalnary-aux um, ‘ __ V’ V
Rayrmnta-lbyTh

{ad 5] .

G111barga;’i:y. , ‘

find

‘ ‘.h…4..:-….. ‘l”\……….._.;a._…………

?_I!_.1L….. ‘I’.’| z..’ 4;
. I..Jg,Iw’.’1!1′ mpuuvatmu .I.J|5}.|l:l.l.l..l.|:.lfiI.I.I.~

…REsI=~oHDEN’rs

– for R1, Sri R.Sha.ra1:h Chmflra

— féf 1§.’§}”

= : mw.p £3 filed under Articles 225 and 227 ofthe
C3-qxasstitutiun of India praying to direct the first

1:; mu: m apglinaflgn 1br;.r1._ far t.Lt.2

‘I4 ‘IQ”Ir”gvI”uvuI-I-I:
1

nf M.Ed. course tn flue patifinner society, etc.

Thia W.P’ morning an for: orders this day. the Court

u A made tha f:-11::-Wing:

J’ I

°”\
\

T.

E

I3

M:

11*
I

;:ay-A.4%4 « f-{j

1111531 for the petitioner

.2 E911″ LL!