High Court Karnataka High Court

Jaya Naik S/O. Swamy Naik vs Registrar Karnataka Veterinary … on 4 February, 2010

Karnataka High Court
Jaya Naik S/O. Swamy Naik vs Registrar Karnataka Veterinary … on 4 February, 2010
Author: Mohan Shantanagoudar
 

 

IN THE HIGH COURT OF 
CIRCUIT BENCH AT GULBARGA   T

DATED THIS THE ow? DAY OF FEEBRUA 

BEFOREM b

THE HONBLE MRJUSTICE MOI;LAN:;'SH;ANTANAf} (5'U_1j}*.}§

WRIT PETITION NO.V'8O4zi 5 oFi:2o1oilfs'=«lflREs)
BETWEEN: 1 A i ;

Jaya Naik S / o Swamya7Nai'k  ;    'A 

Age: 36 years, Oec: Nii T _   ' V'

R/0 Aralikoppa'--Hi1"iyui'(P},f _  - 
BhadrawathffT'9¥sl?§ika,"._     
Dist:Shir1io»g-a,  " ' ..   .

 Petitioner

(By  SI1iv'aI{'£;ti1-st'  Advocate}

AND:

 i. Regis'trar Kar'na_i:__z;_Lka Veterinary

- A "Anifrial and Fisheries Science,
» _ " iIniveitsity'Nandinagar, Bidar.

2; A Regionafl jC.(1)r11n"u'ssioner,
Office of the Regiona} Commissioner,

Gulbuarga-Divisi_on, Guibarga.
 " ... Respondents

“hays M. Kumar. AGA)

r»»/N

Ix”)

This Writ Petition is filed imder Articles and
227 of the Constitution of India praying to dviVre.ete_the
respondents to Consider the ease of the petitior1’er”t’or_ the

post of appointment o{Assist.a11t Professo_1fj”i’I1–fE’i._s:t’1eify_
college at Managalore by calling the 1;-.et1itione3*’i.fo1* ‘

counselling under S.C. category. _ L
respondents to Consider the represe-ntat–i’0n_s An_nexu’res-7
G & H and direct: t.he respC;nden.tsL to ‘ call the

,_ ;1d11~e.¢t ._ the V.

petitioner for the post of Assistant. ‘F_’rotessor’~in
Coliege at Mangalore by’ -oalliiig the epet.i*tio_ne1j§ for._>

counselling under S.C. category

in the ir1~t:erv¢3st:VoVfhjustice
and equity and etc. ”

This Writ Petit.io;1_ ._f0r preiirninary
hearing this day, the Court made following:

Hearst
‘it’ for a direction to

respondeunetpshtto e’0.ns¥i_c1’erz_”..the representations Anr1eXL1res~

‘G’v.»atnti filed praying for appointment to
..pos_t’.tofr”Ass1stant Professor In Fisheries Coliege,

Mar’1g’a1ore.’Lpj~–

i3;=-elince, it is for the respondents to consider the

t’ , i*epresentat_ions on merits and in accordance with law,

fix,’

..Nf?_W
K

this Court declines to comment anythiiig on ni’e’r;’t:s of

the matter. It is for the concerned ai1thoriti.e.s<'_t.o__'eieeide

the prayer of the petitioner on merits.

Accordingly, the respo1vidAenf.5 Vairei"

consider the representations Vide.A1111exL1,resrf'G" ai;1<:i"'H""*,
on merits and in accordaiioeoeiwith Iaiw..z:ifi'.er into

consideration all the 'fe1_eva:iit _r'na:t'eri'a1,

Writ petition is accordingly.

Ex}; “”” 5.

JUDGE

swk