High Court Karnataka High Court

Smt.Mallawwa Basappa Hulakund vs State Of Karnataka on 19 February, 2010

Karnataka High Court
Smt.Mallawwa Basappa Hulakund vs State Of Karnataka on 19 February, 2010
Author: Subhash B.Adi
WP N0.6S698 of 2009

IN THE HIGH COURT OF KARNATAKA H
CIRCUIT BENCH AT DHARWAD "

DATED THIS THE 19TH DAY OF FEBRUAET'_écsEi'Q:* 
BEFORE i   i L
THE I-ION!BLE MR.JUsT1e§E SUBEIAST-;[Tj;;AD$ I"ii 
WRIT PETITION N,o.§5698-,z2'o--o9 (s}E.E'sg ''  
BETWEEN: it A i
Smt. Maliawwa Bas'e:p"pa 
Age: 50 years, Occ: House hoId=w_'r1_<f,»._  .
R/0: Rabakavi;-S873  _    "  
'Fa1:Jamkhandai,v-.Dis§:t:  '  ' ...PETITIONER
(By Sri. 

1. The State of K.arnataje:a,
By its Secretary,  
~13ep't. of Prirnaijyand Secondary
V"  Educaté on, M . S . Building,

, - 'y _13an4ga}prév.-.56OO0 1 .

not  

.""E'heV  (Primary Education),
'~Dept.' <)f'Pub1ic Instructions,
I\§z"up_atunga Road, BangaIore--02.

A Q' The Deputy Director of Public

 'Instructions, Bagalkot,
Dist: Bagalkot.



WP N0.65698 of 2009

4. The Block Education Officer,
Jamkhandi, Dist: Bagalkot.

5. Poornaprajnya Education Association
Rabakavi,  

Shri. B.K.Jotawar Kannada Medium  
Primary School, Rampur,  '
At/Po: Rabakavi--58'7314.  .  pl
Ta}: Jamkhandi, Dist: BagaIko't..__ 

6. The President,  «. ._ - _.
Poornaprajnya Education___A'e.sociation ~. _

Rabakavi, .  .
At/Po: Rabakavi--58--?7.3 143, ._ _  he 
Tal: Jarnkhandi, Dist: -i~fE3_aga1I<:ot_.~«._V " V  RESPONDENTS

(By Smt. K.§:'i'dya'Jath.i,   
Shri. _He'rnanVth.R.Chandanagoudar, Adv. for R5 85 6)

Vrhig wl-it filed under Articles 226 3:. 227
of the u"Constitu_ticn"  India praying to direct the
repsponedent "Nos.V5 and 6 to forward the proposal of

  to consider the representation of

 'vpetitioiierv 30.05.2009 by respondents produced

'and mar1§é_d.r:;as Annexure--C in terms of the order passed

byuxthis .1?i.on'b1e Court in W.P.No.32736--39/2008 as

  regarding petitioner is concerned and etc.

This writ petition coming on for orders this day,

0  the Court made the following:



WP No.65698 of 2009

ORDER

Petitioner has sought for a writ of _to
respondent Nos.5 and 6 to forward the
petitioner and to consider theiii’
petitioner dated 30.05.2009 at

2. The grievance peititiohnerf the
petitioner is e1igib1Ve’.,,’§p° ito””‘th’e post of
Primary School case is not

considered. ‘ –

‘appearing for the contesting
respondents .,siibmitted..’c’that, the posts were advertised

in:the_0i1eyvspaper,___yin pursuance of which, applications

‘ were invited,’ and now, after processing the applications,

‘names haVj_’e5’a1ready been recommended and the process

of appointment is already complete.

4. This writ petition is only for a writ of

0′ “mandamus. Since the process of appointment is already

»%«.;=f£»~

‘(“-

WP i\!0.65698 Of’ 2009

complete, no purpose would be served in considering
the case for issuance of mandamus. Howe\*ei’,”..fI’i}§”ertj5/
could be reserved to the petitioner to –c:19ia11e:I:1″g”et

appointments, if the same is miadeiri ctinti’éJi’}%’.toV:laiis/.

Accordingly, writ petitioti stémds
t

Kms*