High Court Karnataka High Court

Shri R Nanje Gowda S/O Ramappa vs The Director(Higher Education) on 16 June, 2008

Karnataka High Court
Shri R Nanje Gowda S/O Ramappa vs The Director(Higher Education) on 16 June, 2008
Author: Ajit J Gunjal
  .   THE DEPUFY DIRECTOR OF PUBLIC Hvs'1'RUc'r1oNs

IN THE HIGH coum or-' KARNATAKA, BANGALORE.
DATED THIS THE 16m my 01? JUNE, 2o:ea%% % 
BEFORE    %kn  
THE HONBLE MR. JUSTICE  c2~Ur3JAL   '  
WRIT PETYFION No #1553 01? mos {3;%%%%4 f  1  
BETWEEN   Vk VL V V 
1 SHRI R NANJE Gown; s/LO yfimfipg

AGED ABOUT 43    %      '.

URIGILI VILLAGE, SUGUTUR ms'?  %   

KOLAR TALUKAND  V' % 

NOW woRK:N<:~*~A_s .P'.E.'  '-   

AT BAPWI '1'~£IGH'SCHQQLV__ ~ L  .' % %

13.0. Bmavmaf, KOLAR' « _ j 
 L % " *    a   %  PE*rm0NER.
(By Smt. VAN} H,' ;\IZV)".l.'    
AND:  % A   '_

1  M Tim L§112EcT0R{h*1sHER EDUCATION)
 A 0FFECE'QF"THE COMMISSIONER
 % i)Ei-'AkTME1\IT--.OF PUBLIC INSTRUCTIONS
% Naupamumcn ROAD
BANGAI.Oi%}?:-560 001

3 529103 014' THE ADDL. DIRECTOR
    13EmR'rMEN'r 01? PUBLIC EDUCATION
 :12}';LmmARY
, .hF;.éRiNQ_THIS DAY, THE coum MADE THE FOLLOWING:

T  "As against Annexure-G, an appeal is provided under

 130 of the Karnataka Education Act. Indeed an

KOLAR TALUK
KOLAR-563 10 I

4 Tm»: STATE OF KARNATAKA   
I~3Y1'I'SSECRE'l'ARY   '      A  ;
DEPARTMENT OF PUBLIC INSTR';UCfI'lONS~. 2 2 D  
M.S.I3UILDING     2
BAN(}ALORE---560001

%   
(By Sri S.Z.A. KHURESHI,      

THIS W.P. FD.DDUN:)ER'  226 AND 227 OF
THE CONSTYPUTIVC)N,i;1§-'R.%.YINL'} 'TO Dsm' ABEDE THE ORDER
DT. 1o.1o.2oos2= PASSED By  RESPONDENT

VIBE ANNEX--G.        .2  

sm' Asmta' E:§DoRsEMEN'r DT. 12.9.2003
ISSUED BY  SECDNDDRESPQNDENT VIBE ANNEX-D.

SET As1DE..%12{DREJD§:T1oN ORDER DT. 13.5.2004
ISSUED D'x"r1e-IE THIRD RESPONDENT VIDE ANNEX-E.

   RDSPDNDEMS TO CONSIDER THE
APPIJC3A'i'IOI*¥_D'1';19.3.2005 VIDE ANNEX-F FILED BY THE
PETI'1'£ONER* _A.Ni")" TO GRANT TIME BOUND

ORDER

appeal is to be filed Within 30 days from the date of

«fig-

knowledge. It is noticed that the order f on
10.10.2005. But, however, liberty is,
petitioner to file an appeal
such an appeal is p1’efe1*x~edV,e’ tjge
the question of delay. u 1
Petitian disposeti: . ” ‘ ~ e _
; Judge