High Court Karnataka High Court

Vidyavati D/O Sharanayya … vs State Of Karnataka on 13 August, 2008

Karnataka High Court
Vidyavati D/O Sharanayya … vs State Of Karnataka on 13 August, 2008
Author: Ravi Malimath
WP3034l.D8

1
II THE BIG!!! 001131' (3? KA%'I'AKA
CIRCUIT 33% AT DHARWAB

DATED ms mm 3.3"! DAY or Afiflflfil'.   ~ 

an-can _ %
1'!-IE Hoxmm MR.JtIB'l'ICE   ' fI ~ _

Betvre¢n:

Vidyavati,

D/o Sharanayya Hiremath,  .

R/o Gulaguli, Postzsudi,  *      _

Tq; Ron, Dist:Gadag.V "   i  __§'l'l'!'l'!0fiR

(Br   .. 

1. State  M " " "
By its UndgarvSec:fett-gryaj-g
Woman and  W£'&e Department,

 » Workers Selection Cammiflec,

  by its President.

L   neéekipment (moor,

Ron,  

* _ Rbn, I)ist:Gadag.

D/o S Ma Bclavfi

wan' PETITIOH H0.3034;[f_,J@ A "   '  T 7



WP3034E.w

Ase:Ma3'or.
R/'0 Gajenxiragad, Tq:Ron,

qaym.x.vuyaaun,w-mmandnq

This petition is filed under  222?'Vof'thc"'.
Constitution of India praying to quash_the- 
issued by the 4*" respondent at Ann-V13'-"anti  

selection list dt.24.o6.2o08 issued by rznd at , *

Anncxurc-H in so far it pertains tefii-3s:>5*** cam,

This pctition comingzgn day,
the Court made thcfollow§1_;g:._ ‘ ‘. V V” ‘ __

Counsel? a_ memo sec.&g
H ‘ ….. .. ”