Karnataka High Court
Sri B H Javalli S/O Hanumanthappa vs The Commissioner on 9 December, 2010
2
Bangalore.
{NJ
The Joint Director of Public Inst,ructio_n"s"',<l
(Admn}, Nrupathunga Road, -' " ~ l
Bangalore .
3. The Deputy Director of "
[Admn], Davanagere District,
Davanagere ~ 4. * l'
4. Sri. Kumaraswarny, ' _
Working as First Div Assist'ani:',--.Govt PV."U;'College,
Santhebennur; '_
y Channagiri Taluk 3577-'--.2'
_ Respondents
[By ,f_AGA)
Qu'ash";-V tlié: "Order Dt.'l6.11.10, passed by the
Karna.tak_a. Ad_mi_nist1*ative' Tribunal in vide application
No.6956/10; filedbyvthie.Applicant/Petitioner vide Ann--B,
81 furthergtoi allcwthe Application N0.6956/ 10 filed by the
Applicant/'I?etitioner'=_8:"to Quash the Order Dt.1l.ll.10.
passeds..by the R1, by vide its Order No.C5(1_} Varga
..V_'Mafrpad.u: v0A5:2OIU¥'Ill Vide Ann--A5.
..4"pet'ition coming on for Orders, this day.
A .' delivered the following:
ORDER
.v:l”A_Tl1is Writ petition is filed challenging the order
passed by the Karnataka Administrative Tribunal
dt.. 16«11-10, declining to interfere with t.he»-{order of
transfer, on the ground that the
alternative, efficacious remedy by x
before the Cadre Management l
2. When the petitioner anv.alter’*1a’tiye, efficacious
remedy, first the pe’t~i.tionerWhas to-._exhaust”vthat remedy
before he approachlesf: Administrative
Tribunal.
we do not find any
ground ‘l the order passed by the
Karnataka Tribunal. Hence, the writ
petition’ .
Sd/-
JUDGE
Sd/-
JUDGE
Mgn/-
vay of’ a. _petiti’o.n