Karnataka High Court
Muralidhar S/O Shamrao Kulkarni vs State Of Karnataka By Its Secy-Ii on 7 July, 2008
IN THE HIGH COURT OF KARNATAKA
ClRCU!T BENCH AT GULBARGA
DATED THIS THE 7*" DAY or JULY AAf f
THE HON'BLE MR. Jusmsg fN;K,. i=iAnL A ; * A A 7
wan' PETITION N0..36522_§f 2092 3-Iées; %
BETWEEN:
MURALIDHAR, .
s/0. SHAMRAO KULKARN--!.__ ;
AGED ABOUT 56 YEARS, I -
OCCUPATION ; LECTURER ._ . V
woaxmcs AT; M%:s1" 0051905415.
JUNIOR COLLEGE, mic:-.;uR,. _
(av sfz%q._MAi+I;é§.=i;3gAsgA ADVOCATE)
1. TQE-; STATE
av ws SECRETARY -.n
EDlJCfi\'T§ON DEPT. (PR MARY 8: SECONDARY)
, BU|L9*NG.''BANGALORE.560001.
'' " « ,5." sécaETARv FOR
'A .. A Ri-':_Gl0NAL SECONDARY SCHOOL
EDUQATIONV BOARD AND DESIGNATED
A'JOlNT"v»{_)_lF'€ECTOR OF PUBLIC
V EDLJCAT.$_GN DEPARTMENT,
Gl.5L|3ARGA DIVJSION,
QULBARGA.
" _ sf THE oepunr DIRECTOR or PUBLIC
~ "PUBLIC INSTRUCTIONS, RAICHUR DIST.
RAICHUR.
4. THE BLOCK ED-UCATlON OFFICER,
RAICHUR.
4
4. After careful evaiuation of the records avaiiebie
on file, whet emerges is that, petitioner has made~ee§?eie!:_:"'
requwts and representations before u
authority for release of me saiary grent fiiiei ;
15' September 1986 to 30'"v*Jun.e to
Lecturer in Economics. The by
petitioner is dated 25" the same
has been duiy iespondents
1 and 2. censidered
nor t;etitioner has been
compelleci ,;'-_>e.'I:iI:i<:»ri. The respondent
oepamnent authority is nat jusfified
ti:-e fhe pefrticner is abeyance.
without expressing any opinion on
‘ef ifiie-eeise, ends of justice wouid be met, if
is issued to reepondenw 1 to 3 to
[the representation submitted by mtitioner dated
e f ‘ – September 2002.