High Court Karnataka High Court

Bhimanna vs The State Of Karnataka on 16 October, 2008

Karnataka High Court
Bhimanna vs The State Of Karnataka on 16 October, 2008
Author: Ajit J Gunjal
3|-f COURT OF KARNATAKA HIGH  OF KARNATAKA I-HGI-E COURT OF KARNATAKA "HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO

IN THE Hi{}H COURT OF §Q'~XRNA'I'AKA
CIRCUIT BENCH AT GULBARGA

QATED '1'H:s ma 15m my 01? OCTOBER 4' 

BEFORE

THE HONBLE MR. 
WRIT PETITION NQ_f_73;4'{2007(G--M}{Ré$)*:  

Between:

3.

Bhimainia, V _ ._ 5
S/o.Jateppa Pujafi;  '-
Aged about 42 years; ._
Occ:Presid¢11§, ; '   .  »
S.II}.M.C:;'oi'£s3vt.:;._ =:   X   
 3g§f.s    V
Scvhohi, $fiimaidu_,"-ff- :  

    "

D:ViStI'iCt  ijapugf, 3., _

  
S / 0. C."Do<laman~.*,, V "
 ab01:Lkl%3 years,

._ 'Gqc; P1'esidér1t;------« "
S.D.M_. of Govt,

V' 3 " Kafifiafla Boys I-iighcr

  
'B~B~iI1g£=;igi,

'"'*--'£'a1uk='3ir1aigi,

Ifigstriczt -- Bijapur. .. .PI3'FI'¥'IONERS

(By Sri.C§.G.Chagashetti &
Sr1.J.R. Biradar, Advs.)

 44  Am,:

3. The State of Kamataka,

By its Secrtztary,
Departmént of Education,
IvI.S.Bu_i1ding, Bangalore.



EH COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO

This writ petition coming on for preliminary
hearing in 'B' Group, this day, the Court maTdt:T the
foilowixlg:  

ORDER

Mr.G.C}.Chagashetty, iear1′:eti–. ‘ x

for the petitioner submits that

infructuous.

2. Placing ractsrfi, petition
stands cflsmissgd as §%:fi’1′{1ctuous.

8. V Adéitional
Gwern1nentV’Ad¢0§’;r§:?§ ‘fax; 1 to 4
is per1I}itted:vV’tQrf11Mé within four
Weaks. ‘L A »

sd/w-

judge