Karnataka High Court
Udaya Bharathi Educational … vs The State Of Karnataka on 15 July, 2009
1
IN THE HIGH COURT OF KARNAEAKA AT BANGQLGRE
9A$ED THIS was 1s"'nA3 OF JUL¥p_2O§§3V
THE HON'BLE MR. JUSTI§fi K;QLaM#§%fiE#@fi 'W
Aflfl,' :,, T_.. '_ -
THE H9N'SLE MR. fiu§i1cE Ray: Qaiififiié
WEI? AP?£AL'No;25fiizé@Q4 kéénzé)
BETWEEN:
Sri.wUdéya*Eharaflhi * W
Educatidnai Society (Regd.),
N¢W.S$i;UdayaMBh£aEhi'
Educaticnal Charitable Trust
(Regal; byits7$éQretary &
Managing Trustee Sri.Shivaiah,
~52 years, flo,21, Earth Road,
..,A "andksVT9wn, Banga1cre~84. .. BPPELLANT
$, '{Ey"$dfibcae Sri.K.N.Haridasan Nambiar &
'a:;}s.K.venkata Raddy ~ Absent)
'V An§:x'
3»;'1, Tfie state ofi Karnataka,
_fBy its Secretary,
Prawvhiversity Educaticn,
M.$.Building, Bangalore.
2. The fiirector of Pre--University
Boaré, Palace Road, Bangalore.
'.2
3. N.Siddaraju as/;5;A) * '
This Writ Appeal i$*£i1ég undéx"sec.4 of
The Kazrnataka High. fC_o1.:_rt.j_'A¢tj set aside the
order passed in a W? "<mp.1§axe/2004 dated
12.4.2004
. .. ,»w»C= -.: ‘~ ‘J
This ii, iéé final hearing
this day; MgHJfinamH{;.’dg1ivered the following:
“4y_- «;*ufn_$fM E H T
Couf1Sa1” :Ef;i§r ‘-%§:?ie:£V appellant is continuously
He Viéas—–«not present Yesterday so also
<:an date of hearing. Case was
called Hixi._7;the ramming, sincze there was no
'=.__ _';:~apre:a¢r:t:ation on behalf of the appellant,
A Caggin the gatter is callad at 3-15 p.m.. How
there: is no rapresantatian on behalf cwf
éflvthe appellant.
(fix
3
2. In the circumstances, the appea$! is
éismissed for non–prosecution.
M_j Judg@’
.A S§FN_
= = :?fi&ge
.53/170799