IR’ ‘THE HXGH CGXIRT OF §(ARNATA§{,A. AT
mamas rnzs TI-{E 215* may or J:3L?;””2o!€’;§f
was HQZTBLE M&JB’$T1fiE ;3;3.1¥5;’i*Vz:;-V. ‘ 1′
wart mwrxox m.19m5 cs?’ 29:99 (IV-::”:«;§i.?:zéG¥’;?i2″‘
BE1’§’WEE;?€
?;E2E;N§a E§§3ijCfiTEQN;’=,-J; i$::0c:m?if* V
}’aE€’EC§ES’TER§2E} S€3C’£E’T£’Y_ ‘ * T ‘
s«2:3y1*1’$ SacRE:*I’AI;i$z_ ._ ‘
8RIpM,S¢JANA_R’B__§–IAN7A s§2’E::*:’%z
&GEED§xE3{3§;E’E’%$.S;.YRSi._
;»s:E:$*:’:+1R:4.;:>;:a1_,:¢a,_«_v_ ~ .
AR§;B§C ”
Bammegzg»-i.4::s,, ~ Pm’:*:r~sE§
::3§? at 4:3 ;+§;g:’~mv:_~»L,rA*s, Aim;
AND :>
” ,S’i’fi;’f’E: <3? KAR%€AT&KA
1 __:2:E:_? BY ITS—-P§3'iE*€CI?fi,L SECRETARY
:'921:=»§g§¥ ANS SEC{}£'€§;3.Za2":' ED§,%CA'E"'£ON ,,
~ '::s:«:;:?;Ai§~2':':«;§Er~€'I', §az£.s.B2_H:,D§r~1G
* _ %3A:'~:'C;£fi_:GQ Em 1
" .__:% .£'.35'E;;{!Z%£§_;£SSI{}§'~§E£R FOR
§3UBiLE'C E§'§S'F¥REJCT'§GN
~~ AE?EPfiR'§'FviEE'sf?' GE' ?;§UC;%'E'§%Z}§'°J
–‘NRU§’s5sTUNG;% EQAD,
BANGA LB}? 8-3}
“gé aapmy EERECTGR 0;?
WJBLEC IZ*$S’FRL}{IZ’§’l{fJN
8&N{3AL{}RE NQRTR
BfiNGz5sLORE»G2 RESPff)NDELE’~§’§’S
{By Sri.R’F.SA’FYANARAE’A§V’A SENSE, I~3C,2{§~P.}
3. Having hetard the ieaxned counsal f 0r ‘the
patties and an considemficn {if the mate1:ialS_.Q_1;:1 “I
fine} that the facts in this casa am S’:-}’}f¥.”,iiI;’;=;”J;__”” 0233:: V’
imzalved in Writ Petition Nos.§3g9%1¥i§3Q5gf&?.,QfC3’§f”‘ :g[m%gf
the Same, 3 similar ezficr d€s::i’>;2f6§–._té be paSi€~:fi€3.
casa as wail.
4. In Elm .I;§£;-‘tlit, in
part. The Vidfi A:z1ne>:é.§n* The 3*” resporident shali
ztansiéer” =:21é Vsé;’meL. accordancs with law smd pass
Q¥’V(‘3:.€.”I”‘:’-Li’ With;in fear wefiks from 1312*: éats sf
V ‘ ifiesigié “L¥i;§e” fgpjgiifzation.
R.P.Satyanara},2*a11a Smgh, Eaariied 5&3 £3
_ perm?2′–tEe§ ts fig memo of appeaxaace wiihin three weeks’
T Sal’
Iudqfi
U12
3