1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY OF SEPTEMBER 2009
BEFORE:
THE HON'BLE MR. JUSTICE ANAND BYR«EA;REIE.E5fJEE?
BETWEEN :
Smt.S.Suma,
Aged about 35 years,
LectureVr.inV
Sri.S.E&.ArtsE and_,K.Cf,P Science College,
Bijapuiz '-- E E = E E PETITIONER
(By Shri.V;L.§ikshrn%_nEaIraEy'3.IéEa, Advocate)
.....
1″. E” A. »of..eEIE<'arIIataka,
Re'pEI_esen.ted by the Chief Secretary,
Vjdharaa Soudha,
E BE'anga1ore–56G 001.
E EE ~ ‘E TEE State of Karnataka,
” Represented by the Principal Secretary,
Education Department,
M.S.Bui1diI1g,
Dr.Ambedkar Road,
Banga1orew560 O01.
WRIT PETITION No. 28035′ as 2on9.LLs;.<REESa) AA I M
T0
3. The Commissioner of Collegiate Education,
State of Karnataka,
Seshadri Road,
Bangalore~560 009.
4. The Joint Director of CollegiateeEd.=icat.i0ni,VI” 5 4 i
ix/I3/tore–570 005. r 0 0
5. Vijapur Liberal Districtf
Education Association, 0 V
Smt.Bangarernma_Sajjana,____”*._ —
Avarana, Solapurikopad, 00 0 V
Vijapur-586103,
Represented by its vVC_liai.rrnalri.: 0 it
6. Tuhesprinéipa , A
;VSri.S.Al3*.ArtsA and i{;C}P. it
Science 0 ‘
Bijaplur. 0 RESPONDENTS
‘f’liis lVV«t’it Petition is filed under Articles 226 and 227 of
the “C.orrstitit4t”io_ri’:.of India praying to Direct the respondents to
exterid 3′ jJr”_e.ar’s, time to acquire additional qualification from the
date of» app.o’intment in terms of Government Order dated
10.7.1998 and other Government Orders produced at Annexure–
Dpseries. and also para 5(3) of the averments made by the state
f of Karnataka in SLP filed before the Hon’b1e Supreme Court
. ‘~A_Be–tw’een State of Karnataka Vs., Suvarnamalini, reported in
‘ (2.001) 7 SCC 728 and etc.,
Z
This Writ Petition coming 0:’iiimfO’r’Q1’ti.ers’
Court made the foiiowing: – i” V’
The petitioner is the petition, with
liberty to approaeii the V’
Se/m
Judge