High Court Karnataka High Court

The Nethaji Education Society (R) vs The State Of Karnataka Rep By Its … on 26 May, 2009

Karnataka High Court
The Nethaji Education Society (R) vs The State Of Karnataka Rep By Its … on 26 May, 2009
Author: N.K.Patil
'bssww'vm9nmI: urn l£Id'&'II'ILI8't"\'&ls'"m5%VA0l unw-uwanm «>9»-nmmvmum jeawq-ea mmwmnmwwrmnxe-wnwmr-m mgaamw-n\.c= x:~;/:';,r~0(§1'f»¢ muvq gwwwmawymgymqww ;g|;w:,,,z-q,g-2 -¢.,,,g,,ge~9sg\;g W fi'pQg'§'r"nnpQ r"'zf-3 hmglaflflg 'war   

IN '1':-m HIGH covm or Kmmmicn AT BANGALORE'

DATED 1135 THE 26" BAY or my 2005?'  

BEFORE   

TEE H€)l~'i'BLE MR.JU'3TICE §:'. F5])?A?r1:.     

war? E'E'.'!'I'I'IO3I H0.3.12Ufl.,!;:E~5$9{'3FB{rK3R§  

firE}'T"9l'E£EN:

'1'!-{E NEFPPIAJI a:2u::A*r:'"--- 
AGa:z>;Aac>UT' +3.0 ..f_rE.a;a-.e=..,  Q ~
am' "L§.KKA§'.fi.L'3.-xi"  = "
TAHIKEEE', "wAL'mir;;   «
sHIzaI<x;A':3_Is'£'RI<:T; _   PETITIONER

:8? Sat « :5': mwxxumaa,  , 3


1 " '.!_'3V-'§E"3__ %s':*'::~.<1*'§. _ osf 
V REE BY 
_ mm' 62.5' Rservmtm
 14.5. BUILDERS
  V " My 3 a=»AMesnxa.a 'arm:
~ 3ma;;.mam~55uaa1 .

  m,xs§iIc'r arms':-am

V%    ma amcrswaawzae car saczmrazs

'smvaxosn nrsrmm
s1-{Ir-toga . .. nssecmnmms

"  {BY SR: 1-: '9 rszaam-snag saasm, 1-may

This writ petition is filed under Articles
226 mad 22'? (if the Cmwfidtutim of Intiia pzraying



 } Ey

mwm: war" wctmiwmmmmw Wmrfi 'aw'w)%:4fi§€A E,-'{;J?;:r KflKNA'§l&i%.£% NEG?! CCBUKT UF KARNRYKKA i*"HG3"§ CWUKT U? KfliflN&"§"MKfi. §~'é%%'$!§*"'f WWWRY 0?' KAKNATKKA RKGH CGURT

ta quash the impugnad order dated 9§§1i}§?{

passed by the R2, wide §nn*E.

This petition coming on for _§r£limihary _ =

hearing this day, the Csurt mgda the f51l¢yihg§  ,

0 R .0 1:1=: V.. 

Tha petitiqne:  i$ _a aa§a£i@ng5 the
correctness of Vt$§_i9§fi#£V i@@ugnnd dateé
5.11.200

? pagagfi by”§§§ fiafigfifiygfiéfiandent wide
Annaxura:_H¥$é2l;”fi§%*:.P#33é§f§3 thifi Writ
petit;9QAV,r 1 V V” V

é; :$V h§§§ §§a$§ ‘the learned fiaunael

a@paa:i§gaf¢r,thé}§éEitianer.

“=,fi 3;:_After aarerul. perusal at the prayer

a-<:Ifighi:" the petiticnex and the other

maféri§$* placed an recomfi, in faat the

'7 patitibnez has an effective alternative remedy

V ":raara$sing his grievance before the

Vumépprapriate competent autharity. But, without

availing such ramady, the patiticner has come
before this Court and presented the wxit

patitian.

4. I-Ian:-a, writ petition stan:z?é.spaséss§if”–«. “‘.,A
of. Ordered accordingly.

new.

.2333 fiafifi ifiiwggmfigdm kw; 3.3.33 Pfifiu: §.,§.?:§.u:.§?§§ aunt ¢.va%:$lis amhflaga ¥..3;f.amfl.§¥as.§.sw¢w «:3 s§.&§%.a._z.a wv,.,.¥£:u_ s§?g:a:¥u§?§u m.a§._ mggfiifii mwfisgwa ?u3.,g#.§a.9..a¥»fusL..§ 3).. a$§…3s…