High Court Karnataka High Court

Smt Shahikala W/O Veerabhadraiah vs The President Selection … on 11 July, 2008

Karnataka High Court
Smt Shahikala W/O Veerabhadraiah vs The President Selection … on 11 July, 2008
Author: Ajit J Gunjal


.. n.r-uu1rur-Iru’| mun §,k’§JKl Ur KAKNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

IN THE I-IEGI-I COURT {DF KARKATAKA AT BANGALORE
RATED THIS THE 1193 DAY OF JULY 2008
BEFORE

‘rm HONBLE !u1r.JUS’I’ICE am J GIII3«é?’A!«{Tj V

BETWEEN :

Smt.ShasJ:n’lm1a,
W! at Vaarabhadmiah,

Ageds.bout.24-yeai.m, A ..
V

L VH3″; .,. _ . , &
far &sv.C’hik;1. Wefire
Hessian. .

2, mm      --m}c.,m.~m,
 " *  _ mu}:   Gmce,

a.msEa,% .Se!ect==m’ Cammw ,
T&1ukP9..nc:hayat 0%,

ofKarna1;aka,

byita Secretary;

£’L.’=sc&1 We1£a:-a De

Vxlluana ,

‘-

5. Sn1t.Poor’r1ima,
W’! o Ravfixumar Dcshani,
Agw 2.5 years, _
Rla Jawaylfiohli,
Arsiimre Taluk, Hanan Iliatrict. …RESPOHI);ER-‘Tffii V’ ~.

(Sri H.T.Naz-wmdra Prasad, HCGP)

11$ ‘W? is filed undue: ArficI:eé”E26Aa;nd; 3_’2’?_:=f
Cinnstitutian of India pwaying oalifijr
leading ta rejawticsn Inf petifionm-*5 appFa;1m&x:z1;v_§;};1a:5h *
report seimsting the R5 viie ‘the
rwasprntlent in mmidm the c:a.’ss.=-,’i3fth.e
in the light at’ the above state:

ms wt? omnmg’ …. :m- A L’ this
day. the Ccaurt. 1
HCGP is

dxmcted’ :’*m~

mxmca-aim dated 21.06.2006,

izzviheai fax the past of Anganawadi
J are haued by the Govea-meat far
% Angannwadi Worlnen on 03.11.2001?

% A Les :2» decésion of this Court. Further
are ‘mined on 95.12.2007. The list of
candidatm of the Anganawadi Workers h

.._……… \JI” Mmmmm mu!-I couli? or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA men c

publxsfi .T1wpet1no”nm*haafiledebject:xm’ tothesaid

– -vu I ‘Iu\ilJl\I \.I!

– n.Hlu’I.Hll-\l\H rm.-:I’-1 tA.§.3,lA.IK’I Of KARNATAKA HIGH COURT OF KARNIEAKA HIGH COUR? OF KARNATAKA i*IlGI-E COURT OF KARNATAKA HIGH C

aaiecfian List. The giwanoe ofthc petitioner ‘3 that she

was mt mfied for , inasmuch

endnmaezwt ‘3 iaauad, at copy at which is
Amman-B at S1.Ho.’?’l atatirlg that the
I-{awe am writ petition fin’ a

the aam;;a’ 11 of the fifth atOAmz.re-O % O

Learned apm petitioner
aumm that hzaazrxsach
as. hm’ No.5.

4;. mm HCGP submits
that si.:a;§ceL apfi not a:coompanmd’ by the

not cafied for interview and

cf fifth respcmdemt.

‘V V’ the madar%timt2e made by the
V .:’_4aa’:.11tI*§1nr&i.t:im ‘n that her apph:ca’ tion was not aocampamed’
the $81.6 mam card which is emmpulsory. Whang

{fl

up;-g .

_ _V_,._…’. .. .\…m.-mm mun count or KARNATAKA HIGH COURT or KARNATAKA men court? 05 KARNATAKA men c

the applicaiian itwfi’ in incomplete. the question of she

being-ralladfiarimerviewdoasnxat ar’mt’.~. Hence
camnot quesuian the: seluactim effifih r05P0&nt; ”

HE) merit. Pefition auandsrejacteii; ‘_

mmam pm, ma»

m file 2% of

mg-