High Court Karnataka High Court

Sarvamangala vs Principal Secretary Department … on 25 November, 2008

Karnataka High Court
Sarvamangala vs Principal Secretary Department … on 25 November, 2008
Author: N.Kumar
IN THE HIGH COURT OF' KARAWATAIEA CIRCUIT BENCH
AT DHARWAD

Dated this the 25th day of November, 2008  
BEFORE '

THE Horvsm MR. JUSTICE N. Kunixgg' lfjjj 

Writ Petition No. 7039 of 2o _Q'5 gs'«R£ts)V__': =   ' _ 

Between;

Smt. Salvamangala

M. Kudaxti

Age 36 years

R/o Masari

Vidya Nagar -. vv

At Gada.g---582 10.1  . if   v_ «V 

District           ...Petific-ner

{By  S.   Advcacates -- absent)

And:

 V.  1 _"  

_  Défiarimcnt of (Higher) Education
  .. !VrlV,S'BuiICiing
 560 001

2  The Cdmmiasioncr
' Fe:-i:*_Co11<--:§"ate Education
 Piac/B Road
" ' 4_ Bangalore -----~ 570 O0 1

--    "The Joint Director

of Cofiegiate Education
Education Board

Regonal Omce at Dhanvad
District Dharwad



-3,

4 Dr. Puttaraj Gavaigalavara
Blinds Education Society
Gadag
Represented by its Secretary   
At Gadag -- 582 101  T

5 Principal    -
Pandit Panchakshari Gavajgealavar" .
Music College  V'
At Gadag----582 10.1. 'A _ --_   
District Gadag '  . E _ V  --. , '~-.,..Respondents

(By Sri R K HHaHte,_r:’Cs§? t’m§’Eé-1V1~:g3.’.~R3;
Sri C.I-I. Jaaihav, _ie:r:3RV4 “R5 — absent)

This \?JI:it.:’I3″”e_:,tit:i<3-':1.is'–sfiied'—-11nder"a1"ticles 226 and 227 of
the Consfitufiqfl' <;=§__I1V3di;=i; prayixggg ta?) direct the respondent-4
and 5 tb the7"pet:ifio1};er to iizbrk as lectuxer in Kannada
subject'-sin ._the cciilect, pursuant to the order
passed .b.y respon(iei:.t¥1._ii;,_I§evision Petition No.58/2000 as
yer Annexutfe–C. ' '

:'T"nis Wfii» Pefiiiofi ceming on for heaxing this ciay, the

'~ flue fdflewing:

ORQER

impugned order, the {transfer of the petitioner

‘ufwase–~.set aside and he was directed to apgamach the Joint

— lfixeefor Of Collegate Education, Dhazwad for getting the other .

” sought for in the revision.

2. In this writ petition the petitioner

enforce the said order. Virtually, this writ petitioji isoofiiéd 5:

executing the said order. For execufiooof tho o1¥i_é1*’;;asséd

revision, writ pefition is not the

rejected. Liberty is resewed ‘the s:S11Ch ‘ ‘

action if the impugned oitior is&..d’isoi;je}}éd_by ti:ie*z11.atfio1*ifi’cs.

kspi—