High Court Karnataka High Court

Sri Suresh vs State Of Karnataka on 11 November, 2008

Karnataka High Court
Sri Suresh vs State Of Karnataka on 11 November, 2008
Author: N.K.Patil


‘ Q2″ MtNiS’fEfZ’FOR womenacazm wa_r-me

H GRAMA PAMCHAYATH

IN 135$ HIGH COIIRT OF KARNATAKA AT BANGALORE WRNO. 33525 G’ 2068
-1-

in me man COURT or KARNA TAKA Aranusazass
mrmn nus mu um my on xovsun1;;§;%,
ms Hoarsae MR. JU$!?cE.I{.lc’:I5)i.j’?f;–‘I,
w_P_No. 1 1&5 OF 2(;oa% (GM;R}_;g
aanuaen ‘

1 smsuassu

3:0 Bcaameeoavm…

AGED asom” 3? _
K.ARALN<ATl'E VILLAGE _ —
MALAVALLY YALUK. –. = A
usmovamsrmcr. '

mo:

1 earns OF KARNETAKA
EDUCATION ‘aE;=~AR.:Tae–r+;Nr.
vlauma soum–IA,._vIaHANA veemn

, — aameaacxae ‘-

.. RE:=>RE&EN*rs.-in av ,
“(HE semmmv;–~ ‘

‘ {fi¥ERNMEfiT OF KARNATAKA,
2 8hH{3=.A_LQ_RE~G1.

3 GGVERNMENT HIGH SCHODL
.. BYADARAHALLY VILLAGE,
MALAVALLY TALUK,
” I MANGYA WSTRQCT,
REPRE%NTED BY THE PRQNCIPAL

BYAf3fi.RAHALi.Y GRAMA
MALAVALLY TALUK

MANDYA fiSTRlCT,

REPRESENTED BY THE SECRETARY.

IR THE }{§GH COURT OF KARNATAKA All’ BANGALORE WPNG. H525 OF 2008

IN TIE HIGH COURT OF KARNATAKA AT BANGALORE. ’91.P.N0. 11525 OF 2008
.2-

5 SEAT PREMA
WK) MADEGOWDA
AGED ABOUT 46 YEARS BYAOARAHALLY GRAMA
MALAVALLY TALUK
MANDYA DISTRCCT

9352!. HT. NARENDRA PRASAD H£GP FOR .FM’ 3743 3 –
SR1. $2.8. RAVI AQV. FOR R-5; R-4 SERVED): ‘ ~ ”

“mas wp. IS FiLED {moan ART£€:LEs:_ £26 Am 3227*.
couswmmon 0*; mm Paavznea TC} ” ._oEcLA 5″-mar ma A .
RESOLUTKEN DT. 11.3.2003 WHiCH as K? ANX-OAS :.s1s;c;{1sMsI:”rt::s<3NAL, "

iL£.EGA£. AND IN CAPABLE OF ATION. ”

mas wp. comes on L.:H:s’b:w, we comm
MADE THE FOLLOWING: ‘ 5 V j

The pefh’t§.§f.gr % sought for a
declaration’, “d§§el§r’#iég tfes%t:. %”fi1ev”:}’é§.~§p£ufion dated 1 1.3.2003
by Vida Anne-xure–E is iliegai,
unconstitufionaf to implement.

,, 2. l learned oounsei appearing for

Manje Gowda

‘ * counsel appearing for petitioner, at the

met that, the writ petition filed by petitioner

VA *5.’ dismissed as wiflrdrawn, raserving liberty to the

to file a frmh writ pefition, an the same cause

/

IN um HIGH CCHJRT OF Kfi.§lNATfi.K.A AT BANGALORE WPNO. 11525 G7 35938

IN’ THE HIGH CO{IRT OF XARNATAKA AT BANGALORE. WPNO. 11525 OF 2008
-3-

of action, after going flarough the reievant
issued by the Government. ”

4. The submission macje ”
appearing for petitioner as ‘.

5. The writ petitimfiaeq isdiszfiimed as
withdrawn, reserving to redress his
grievance beferefihe Forum on the
same at if need arise.

Al! the petition are left
Open’ ._ V .,

Ordered mmdangay.

Sd/-~
Judge

IN THE HIGH COURT OF KARNATAKA AT BANGALORE WPNO, 12525 01″” E08