IN THE HIGH COURT OF KARNATAKA cmcurr BEMBB "
GULBARGA
DATED THIS THE 1}§:"'DAY OF r4U¢:,%72m8 * ' '
PREsEN'r[% % .%
THE HONBLE MR. JUSTICE
THE HONTSLE MR. fiowm
m». :39. H839} '
BETWEEN:
Nayeemuntlisa, . V _ ' -
D/0. Mohd. Abdul
C/0. Mohd adici, V _ = .
Aged about 4?"
_ "R/o. '1--- 103', "Hc}c1'apur,
C}"u1ba'rg'a 535103. § Petitioner
(By Sizi _VJaVid_ Hussa§z_1;* Advocate)
3939*
of
' " 'By its
i Educ;afiofi--.¢Dcpa1'unent,
_ 'Ms, :3;xz2«.1mg,
--~-- 560 001.
- u V Cibmmissioncr for Pubiic instmctions,
Rxblic Omens, Nruprathunw. Road,
Bangalore- 560 001.
3. The Joint Director,
Dept. of Public Instructitrns,
Gulbarga Division,
Gulbarga.
4. The Deputy Director of Public 2 V
Gulbarga District, "
Gulbanga.
{By 811 M. Kumar, AGA)
' ' :4 " Rcspéiidcfifs
This W.P. is filed qtlashthe order
dated 28.3.2007 the Honfbie
Kamataka __'I*;f§bui1aj1 in application
No.3104/2002 and a.;i10;,W the filed by the
petitioner !{ .'A.V'I'." the respondents to
select and appoint ti1:%jpcIiV1.:ioz14<:'1!.._to tfm post of Primary School
Teacher (Engli=s_h)= havilzg-»..duf:'V"–regaI*d to her merit with all
consequential "
This Writ “on for orders this day, the
SREE1§NASE , maria the fol1owing:-
ORDE
Tfle’ an applicant for the post of Primary
‘rc~a§1;er, English subject in Kannada Medium
” xéépondents did not ooasider her case far
Z A’ A ground that she has not studied Kmnaada as
or second langw in the qualifying examination for
post. The applicant aggrieved by the action of the
respondents in not oonmidering her car: has
application in A.No-.3104/2062 before K.A.T.
to the respondents to consider her u V
according to the ranking obtained
appointment order. The KAT by %
28.3.2007 dismissed her appl§cationV_Ii{§i$.iIig{ not
studied Kannada as first or the quamying
examma’ tions. The apgghcanf t of KAT
has preferred this : ‘
2. The for the petit:io1m* has
ouygtliat Education Department
of Public Ixxstructicm) (Recruitment)
;–Rules, (hereinafter called ‘the Ruks) the
caggdidate appne-41 air the post of Primary School Teacher in
Kannada Mmium School need not have
j, as first: or second language in the quahfy’ ing
prescribed for the post and the Tribunal Without
considering the Rules properly has erred in rejecting her
application.
3. The learned Counsel appearing for 1
submits that this case is squarely ‘
the Division Bench of this _ ”
W.P.No.34064/ 2004 vide AI1I1ext11*e–1’\E;_ :f;=:;¢
appearing for the respondents’ the
4. Aeeordingly, the The
mpugned order of is set aside.
The the case of the
applicant for of Primary School
Teachers Kennada Medium School or in
accordance with the Rules Armexure–
1A(1) WitfliI1 3 the date of receipt of the copy of
tVheoVI’dVer.
Iudge
Sd/-‘
Judge