Karnataka High Court
Dr.Saraswathi V Kapali vs The Registrar on 24 February, 2010
TI-VHS PETITION COMING ow FOR PRLY. GROUP THIS DAY, THE COURT MADE THE :, 1 ORDER. _ The petitioner is cailing in tjues--tion the .order 4.11.2009 passed by the 13' resipondentj isfirripugned at Annexure -- H to the :'petitio.r1'§"' * T T V 2. The contention..pu_t::afor'thpetiitioner is that as per the order Annexure--G, the petitioner of Linguistics as a per week as indicated thereirih The petitioner in this petition is that by Annexure--.H, theivisaid order dated 09.09.2009 was «.rnodified":tre--ating thiempetitioner as Guest Faculty, instead of It is in that context, the petitioner is bafpfé thisicaxilrt. .. is also to be noticed at this stage that this Court driterim order dated 15.12.2009 had directed the _,respondents to treat the petitioner as Teaching Assistant
without prejudice to the rights of the parties. When the
4
“M