High Court Karnataka High Court

Akhila Karnataka Prathamika … vs The Secretary Department Of … on 7 July, 2008

Karnataka High Court
Akhila Karnataka Prathamika … vs The Secretary Department Of … on 7 July, 2008
Author: S.Abdul Nazeer


IN THE HIGH COURT or KARNATAKA’v:”‘: f % _ If

CIRCUIT BENCH AT = j % A ‘

DATED THIS THE 7*” my of zsafasi 1 ‘% [ ° jg

BEFORE”

THE’ HONBLE Mzzm

w7c1TPErIr1o1mf(1:¢39}¥k;aa2%

Alchila Kamataka 4′ ‘_
Navalgt-mc7gTa1uka f._.;a, , _ —
Behind Vijaya’l3aI$,’ ‘
Hiremath Building, Na,

Dha:-wad13isn4§a:,” _ %
By its Presidextt Si} Bmrazawa: Petitioner

A. …..

of Edusation,
» Govnci’
A’ M-._,AS. Bldg,

__ The Commissioner,
Dept. of Fubiic Instructiems,
Nrupaflnmy Rmd,
Bangalore.

2. The submissiozta of the learned Coumei ‘ V. ‘

is placed on record and the writ petitioxji is i j

become infiucmous. No costs.