High Court Karnataka High Court

Master H M Preetham vs Council For The Indian School … on 18 February, 2009

Karnataka High Court
Master H M Preetham vs Council For The Indian School … on 18 February, 2009
Author: Ajit J Gunjal
....... annuity' 3-.59?' RAKNAIAKA EIGH COURT OF KARRATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HfGR

COURT

O 3" ' ~ 'A~ .   iEzfi5m'snzfl
O   Council fiat the Imi1an' Schaai Cm'tfica' ha

'A "»,Exami1'1ai:£on Pragathi House, 37*' Floar,
" " " fio.4?'48, Nehru Phee,

11: THE man COURT or KARNA'T'fkKP;s  
1:m'E1:> ms THE mm   *

BEr"ciE3 O _
Ti-IE I+I('JK*BLE  JL;3'11;?:*.3  J; §U'§JAL

   

  '4BN-

HETWEEH %  

 

Agadaf:§out"1;'2V53geaf§; 
Rwic1itmg--at«Na.3$'i'3g.V. 
K.P.W.D.Qu.ar*;:¢*5,_ '. " , 
Jaemn_VBheé2:aVa Hagar? "

 ,  ..... .. v

    ted by his mm

. .Pet:it1'onm*.

Haw De]1'Li- 1 10 03.9.

 d by the  Antlmzéty,
cm Exeeutixe and Senretaxy.

 



E
E

2.310-ck Education Clmeer,
Myaare Taluk,
Mysom.

3.Myaore Public Schoal,
H.D.Kotc Road,
Rayanalnene 30.,
Mysore-56O U08.  . _    
Repwfited by im P1*in-aipal  2   
Dr.M.C.AHesm1;1¢af§  " "
«mcami            
Double Rea"-<1.  '  »  "
Rewemtéd taxis: A
Smt.Gectha'¢M.Rga...LjV' .  »  " e 

V     %  :RESPC}NDEH'I'3
  am, as by Szifiubmmarfi £91'

"zsshczs;  & mam , R-4 by

  Aasm ., R-1 sewed)

% -  is aed uncier Articles 225 anti 22?
cf fly:  <21' India praym ta quash thc Trarzsfcr

  issued by the third mspondent schasai pxoducfi

'   Tamzaazicuz-e~'K' B.Ha.-fl-457 dated 1-12-2837 and

_ A s  "  dfrecfing tlm thw xmpcndmt Institute to

 " _E.=af1'2e .?"i"raamfm* C ' ta in favour of the pstifienm will
  msultas pmmowd 12:: tm next higher smnadard.

flfiapefitfioneamingonfor 

 " % 7day, the Court made the raxbwizg:

 



 

Wham rm petifiomrV'TV§vg§  
schaol, it appmra the L be
admmed to some ath§r...'£ahr;¢'1;.:.»'  admitbod ta
respondwxt Hcf.4    zm 'I'rar.:afex~
0&3:    E made,

  '  mre~*F=£orsssuam

 

of a fiairsuant 113 than said requeast
  isaued a Tmmfier Cerfiaefi ts,

  pmduced at Annexure-'K'. In the
 a mtg 75 made that the promofltn to

xfefizsad. The pmmt writ petitiavn is film

&    &u~  j % %"o£me exam-aemm mam the pmmacaun
_ A   Cwficate. 0:2 mfim Respondent ma

‘ M ap and filed afatmc.-:21 cafrz.-bject.:ans’ .

2. It is m be natioed M1-.N.3.Satl:fis}:1
Chandra was appearing far tm p-etitianer. He had filaci a
memo $1′ xefiram afiaw iasuirzg flue mfine tn ;:eti:¥3’onm*”s~

fir»

…sma.u an »..mn…. .. …-.

guard1an.’ It is also notmed’ t11aif.’th¢ vmsafi A’

has left. Hanna, the m
mt1r&’ 0:15-12-2338. V V

3. Learned. 110.3
suhmim azmmmz in
yicomefion tn the wt crlaas is

_ chart.

mt aufimfifl in the ‘ tinn

A» is 199 and the awwtae average is 27%.
_ . is also mafia in the ‘I’ransfer C&’%t.e fhat he is
in v1 mm. mm facts: which would 39
afiimt the pafitionw is that a complaint is ledges)! before
thajm-;adam’am1 pofizze can 22-11-2007 that the!’ 4