High Court Karnataka High Court

Sri Ganga Yamuna Vidya Samsthe (R) vs The Commissioner Public … on 2 December, 2009

Karnataka High Court
Sri Ganga Yamuna Vidya Samsthe (R) vs The Commissioner Public … on 2 December, 2009
Author: Mohan Shantanagoudar
H »mm-» V'\>"'-"\'4Wf"lW!'"'iI|'vvW WWW »w;m*"wwammw:#"'m>&a*"'VHWn99'""U6 mmwm mnawfwrws mm wwvmmzmwmwwmwh &""MWW"Tfl wwmfimi "MW" m».M:&mM%ma%M WIWHW swwmms my fig?-W€§"@T£'AVé§fi5§a%*$M WWWW gm':

R4' was man cezmr {BF mmmm,   "j  a A

mmn mm rm 2% my a? nmmwsa zséea if: "  

BEFGRE  

mm fi9§"fi»LE am. JUSTICE 

 

 ;

sax. eaxma vamrm vmsrn amm V  _ 
mcmm vmrzsxmza, (K£.3fl1~i':"'.3VI).&'%}_:3I{I.h§3A 
 m'mLm$E§   * i
3IiARVAR'ABEL.&?eO2¥;J&--.jH0§51J$ N   V
S Y&?A?K&V'TALUKg'.-- ,ADETmGT
 N  

   *

PEITTIGEER

.. Eiafifgg …… ..

mrn1:$:g..EDUc.a’1*$s ‘BEPAMWKT

– %-n311.”j’:,

_,_ _-V, . . ;.

:§’§$.;IT.3Efi.? ‘4’§I”‘.;’;f’I5;.’*iV§E§%’F5R as mmzm – % .

Envmmfi emasa {aw}

% fsaxxzx

§s€\’Mv*’t¢ W %w<m¥We:wM::\5.s€; 'writ

= % ~ ~

§"'9:¥WflW'-i %m%u3*'?b.r5W$§ W?" fisflfiwflfifififiéfi ¥"'%¥%',5W"'i Qafiflgéflfi WV %MWWW§M%k 'E'"?$¥*e».$"5€"3 mwmmweu WV flfififlfififlflflfiwfi §'9l£Vi.'Wi"?r wwmwa WK fimmmmfimwmmwm em

4 THE AS8IS'£'A.H'i' EDUCATIGN GFFICER {AEC3}
APURA C»LU8'I'ER, GGH5,
SEARAVAHABELGQLA,
G YA?ATHA TAIAIK
HAESAIV §I3'l'RIC"1'.

(By swig B. wsN<:2HA1s:, sea;

mm wm mrmon m amp U§%}'.3EE'. am*;s::I.§m" 225§1 %%

as 227 any 'rim cemmfiox Ofialfiffiifi 1r:ea;&<rms'r%a*:4e;LL
ma TI-IE macaw wmca ULTMTELY ~REYE${3LT:7:D IE’
nmsamn onmm VmE,;&NNEXfi.’=QU£.8EI mm QRDER
rm’ :.6.2w9 PA$$E}’D BY THE” 413 .R.EE§~§Q§DENT ms
AI*I’£¥EX–A. ~ V x

THIS PE’I”£’I’I_{}}§_’ ‘i:u§’:.__ :’»?§EL
Emma m ‘3’ eggs? rem nmrmm cgixaaé mans mm
mnmwma: ~ ; Q

…. _. ‘V l;,1.Z?.. V
By ¥§a”t;*Ett§V¥$r;1s:;f:’*azié;€s:Vf1:1;3;:aa:izr&~i¢L’ mama. 01.35.2639,

the 4th tbs pefitima ta ciaae the

“$3113.33, asthemixi

a:z§:i=ixzm “”” Biafinxa ta ‘ village

Ecizza wmiasifon firearm the eansvsarxmzl.

.1z?ewr V & 2%! that the mm’ enmminsfimfim

$i the yfifim wax running
AT at mmemapuza mm. same this whats}. mm
“at Kmthaajawura Villw bacamas di1apit3.ateé., new bufifing

\3i”>

wwwma Wmlfi va’~w~o.m:z’am’awNm&”& fi’lfl’:WW9 “Iw\tflWfi1%l Wflfii” W’hfi°’|s¥%fiV.’R”‘fiK:W%E’\I”& EWUVNET \a’§uW§J5M¥ Wimd9’&”‘ Wmkfifliflifiéfifimmfifi J§””[fiE%fi!§”§ ‘W

is mtad ta have been eenstructad by tha

li vmqe me: the: achrml in mm ta
Vfifi withnut tam} ‘ ‘ ficms. u
anthawifia. mmasmg ta the passamgg, T: T 7

is aiwut 1 ‘he 1% ma. away fiom,

Sixxtre the mdarasameat vicie ‘A’ ‘

that pwfifimm to class the ‘.1I;:’;_=’I1x:¢:}. fifigm ‘

‘mm ta Iimntlxasrgapwara. ..

a*,a-_ms      % 

3. Km ____ Hm _  __    appzmad the 'Writ

Pfi ‘an $57 -‘schcvei is slnftefi’ by the

_ fram the authoxfi

«warn

Ag._’;::ta:%’ ‘ auah p is maxi fam-

w’mr”¥e¥aw.m WW””mlHN”‘%F&\b¢””Q. up 9.

maria tfie ptmriaims nf fimka

;E%iu¢&aian.,,.¥”a;¢1§E¥:;infa:a~ {cam in the

” _ E.-acfisn of Privasta Eéaicafianai hwmtiazxa}

mv-wgma-mm» Vaww

Wavy»

rfimed as as “the Euies” far ahmtj.

3, 4 am 5 af the: afw:m Rnlzs sggaeify the

goceéure far change ?m the iaaafim af private: e&1&Jma2

€/5

l?'”¥M$fi”‘§ WWWWE W? mmmwmimam maww Kufifififlfifi 54.3?’ WWKWNEWWM WEWW mummy: WI” mmmmmwmwwm Wafiww wwwwm KM!’ mmmmmmnmmwm Mime;-ma wwwmz wa awmuummamawm was

msfimficns. me ;:riva.’§e adumtiena}. insfihzficn £5

the was mm. am the ymwciam rm ta take V
w’m.£sa:5ma fiam the eamsmed as per Z b
ta thapefifiumm he has fi1$ appfieaficléza I:

W-M wmfgyejsjauw vww mwr’w¢\umww’%«w’mzz:wt>”m Qawémwwe wwwmm wt uwmmwwmammww §’IMmN wvwmg MW’ WMKIVMQMWM NEW” MUUKE WW mmmwfimwmm fiawfi 5,1

mm nctwiah tn disturb fhaa acaéma samwsz cf the

gt. tfis stage,

5. In ‘trims’ afthe totality affine

at’ this case, aufica it ta abaarvja

czrmply with provisitms cf ma} 3;}; ma 5 cf
mmtinned supra. at; wtrly gs; ..;3ms;T11:}«+;§.11§;”:1_ot the
auta fixne cf 2 mtmths A253; pefitimer
emmpliea with tag fifiya at’ the
gag * by in
mmtha fivzm tha

éatazrf suéh ca’xaj§§i é:1§s§< ., ' '

in' ai' aaflingly.

Sd/-

JUDGE