High Court Karnataka High Court

The State Of Karnataka vs Ms Saraswathi on 3 March, 2009

Karnataka High Court
The State Of Karnataka vs Ms Saraswathi on 3 March, 2009
Author: P.D.Dinakaran(Cj) And K.L.Manjunath
E

Efi $53 3193 couam OF KARNAEAKA AS Bafiaggfigzg",

mamas wars was 3"'nAX 09 MARcg,»2¢G§=i T

FR§SERTi'

TEE HON'ELE ER. P.D. Dl§éKAR§H;=CHIEE_§USTi€E~V

T33 8QN'BLE MR; fiUs§i§S §,£;_M§§fififi$ra
WRIT AEEEAL Ho:zg§:j:oes"{3p£«Ex)

1" The State--QffKarnétaxa,
Rfby i:sVSe&;&ta:§,
Educatifinvflayartmént,
K§é.£.M.SLaEuilding,
 at  ..... 

 3 I V i*."'1';~.:=+v "§;7%V3'.;;*:»V,*9=;cf:§;:;.:J:.* ,

.'nsEg§;;§gsake:eha11i,
Afianashaaxari IE1 fitge,
Eangglbre.

; *':.?jfna 'Frincipal ,

r _ fi$£R'1* {Bangalcre Urban) ,
V Réajarajaahwari Iiagax,

F Eangalore.

"4. fhe Qhairman,

Kamataka atate fiecnndary



2

Education Examination BO3.1'.'d.,

Malleshwaram,
3analore~3. .. AEPELLAETS

(By s,.v::;. . 3. veerappa, cm)

1.

saraswathi dlc Padmana5h§n,u
28 years, 5 m”-°= *

2. Aral Selvam s/<2 Sana' '
30 years, _ ,w,_a L 2 "

R-1 a2 any-‘e :ma:.-, :=_5ti1;~.i3,an’t.s
of Bangg.-z1¢m~-V-c:ty._,n.’m;’_ C3£.>3.2.’ege,
IT: Campus, 3233 Héénékshi Temple,
E-1’L:l13:;:si.v11_
§ationa1 Park R0ad,_ .’

Banga1¢xe~7S{M.=

3. (‘§.Babyu’d_V/ ov. , ‘«…§c years,
I Sea: B.E§;”Student af
Ri€.i*?U._Ev.Ed. flailfiz-ge {Tami}

, ., , 3&1; ézisaixdgsa, Hesarghatta

1′,fiain,:¢;fi,.mEI Layaut,
v Banga;Qre§_v

: ” 4. ¥;Lo$a£$ sis M.fiadaiah,

29 years,

A’:¢:%;’1?.;eb,;=,r dict: {2.§!£u21ira§,

e,§3Jyears,

% –_fi«4 & § are 1 year B,Ed.

Student af Efiaxi Valley fi.E&.

Cmliege, Mirza Rgad, Anakal~562 186.
Bangaiare Urban fiiafi,

3

5. ?.Qajalakshmi dfa R.K.Eamil
Arasan, 20 years; 1 year D.E&.

Sfiufiflfit cf Eadagrabhu Kempegawda
§aEd* Gallee (English),
§¢.é§§i1, Behind ETC and
Santa: Gadawn, fiasur Read,
Bbmmanahaili, Banga1ore–$8¢__

?. S.Zni§ha éla $hanmugavel} f
28 yaars, TV >

3. Sayalalitha fija Ku§§a§;J*
2% gears; _u”

9. éfifirews sis én§¢ny,’,3[}

Efi geax5§ 5 “”

Rm? ta E aza”1fy&ar §aEd;'”T. W
$tu§efits.Q£.K§§apxabhu 2′; V
Kfimegawfia Q Ea ufiéiiégagfamil)
ao.ééé§%s*§§§:g¢ ET§”an§_¢efitre
Goégwg Egsar R§§§¢”$¢mmahéhal1i,

Bangg;aza~§§g« *% RESPQNDEHTS

“fiéége §:i$ §§§éa1$ ara £i;e§,und@r 8aQ.é of

j ?he-Kaxggfiaxa Ei§h’fiaurt Act ta set aside the
‘,order §a$$e& 13 §? §e;1?23G/2607 dated

1§;7,2$&§;M*_~

.%§&$§”%§§&ai$ are camzfig an fox greiiminary

_V _hearifig~j§hi5 day; fiA§§§§&§E J. deiivexed. hhe
H_ufi9iiw:§§:

4?

JEEBG-§’iEE§T

Apgaellants arm c?2alle.ug:ng:—.tZz1§4

fiQIf22’¥3€:”‘%:’Z2’1$$$ 493:’ the araiar ;pa$;e.$éf:1 “by “$1323., Eaa5e:.:_._z;:r;eV:c:T_V

sinyie Jadge :3 Q §}§a.1?29§3;¢$% ” aate¢*

1a.?*2a98, 3»: 3? 9 ~#§;g*.;hea”§at£t1oners
béfczre the laarnad’ They were
admittefi. ts zygag. _¢¢u§;a .§§;;ng% the agadfimic
year 2C%G§ ~.+:;g’.?_.._ ” in different
aalleges. ‘ 2:; ‘A Viaésnataka . the
list i;:.a,,§’– 4′ agprsaval sf their

aa*1::issiaz:}”L.__<R:3 V' .ra01i;ic§;¥;i that R-3. be 3 herein

_s~:ere..«;?:;9t.L'~e3.3;gi;ts:%;@_____:Ta3»r.* aamssicn mi REQ. aozzzsa

'_$ifi?.§€§ .'%;;'§2:%:§ir._ ""?;aa1 not snagged 132$ gzeacziiaeé.

51z;;:§i:f;;'§a%:é":§;';;~z '§§ex* Rages Qf Stata sf Karnataifaa.

Resgéfisntéx fiiiafi wzia petatien anaiieagzng

i;é.2;s.Iri«-'éa§:§;§z*§'a?a,Z"i. Qf their aaéxassiazz an the grmma:

'",_.gn§; in the Stata fif Eamgi Hadfig Tamii Heézum

"-«siiéiéezztg 3.3;"; studsy any fiuiaggsacts af their ztfizairza

arm? that they ham §assa;<:§; gre-L2n§.'€g'er5ity amci

(V

~.}

are eiizgibie fer aid. zzzmursa. Learned5a.V;$ing§.e

§3"z,,:e:ig& after amnsialering thaa caseT "'of–.._ r;;;f;§»::—;A_

parties, cam he the eQnc.1usi:2':;.. . fis:;*.:";2.r.e,f:.«.A &:,_ne

xewenéants swine "£13533 3'i;?.1r§:i:;=9§i 2"-f..V?fl_ :_:in.

conmrce; have alga atmizggré ':~Ia.'é:iw;@:zz;–1ii:i.g;v:3_V azs; §;f:e.=; »

of the aubjaaata and ..u%;:§.fi:*a€§msta:2me$
amiasian Qt' szzcifg " jmaen agyrovecl,
tfierefara alfi-ai'-3:-:eé«v,…. and 2.
fiirefitiamn azzxlaissicans
$1' tirzg éhfiiienging thm, saznaa,

@2223 erg: a,§§é;}:=.,;:. .3 V "z;re:.,% %.E

:32 v, Eaviagr = Ezeaxiéal the Qmzztssal fax the

'V/_va.pg?$*;."§_<.1.§a;_fi?;,5%;, mat gee any eggs: azfizmiizteaf

fibg-2 *==.:7s;ev._ aingie: Jufige in alireaizing the

@931; antsé ta apgzrsve aimzzigsimzz $3" 251%

.;*esp$';t:®3_=r2t;$ a» fifiaittfimy , respazwlénta Ezave

figs'-+§g.$5,ée.:-éfi gzra–unirsersity anafi. iearned. sizzgla fizaige

' '$25.5

aid that acnsiaiezizzg aim zzaturg :32'

" ' a subj eats reawndaants ézava atufiieei 3 wazglal

'(V

b
satigfy the E21135 gregcrzibeé by the a.Qgs&V.*:.-;i44.}.?.,Tz'V:';:.".$..
If the rasycnmients have satisfieaf. t;?3é .R!,§f§;ss§T.*5:T»

gtimiying the prescribed s:2:§*25jAé;r..:'tTs«, we: ;s3_ xi:-:>t T

any juafazificatian he intez*§i__ei’ae-7 with “they ».éi5I:<5iE:*z;'

gassed by fiche leazned sin§1_ é

3. &.c:cc:=zding1y, t1ié.._§3′

Chief Justice

Sd/-»
Judge

Rf 250369