High Court Karnataka High Court

G S Jayadevappa vs The Director For Secondary … on 8 July, 2009

Karnataka High Court
G S Jayadevappa vs The Director For Secondary … on 8 July, 2009
Author: K.L.Manjunath And Malimath
y...

IN THE HIGH COURT OF KARHATAKA AT BgfiaA§¢§Ef* *

DA$EE $315 THE 8"'aAy.ev-JuL$; ée§3 % ;'

pmssgmwia '"

THE gem BLE MR.JUsf:C K :.gAmdufi§$H~V'
$33 HON'BLE HR5J3S$IQE"RA§I MALEHA$E

W.A.N5X2$7%_§§ ééflsifiafie)
BETWEER: '. V *w "4x=

1 G s JA$AQEVEEPA'; 3*" "q_='~w»

sxo LAmE'sa$vA§A§Jg§2AI"

AGED ArsU*351  '. % 

R/A$~$QNbEDAflAL£:xaTAEEKERE EALQK

aaxCKMA$AL3E_szS$Rz¢$
'. . . =fi«"w V. » . APPELLANT

{By Sr; : §«9gn§A§AB3a;aav,3

         

V 1'; %fi§*9iRg¢§QR FGR SECGRDARY E$flSATIQH

. Enghargxaw SF PUBLIC I§STRUCTIG&S
K9FFzcE*¢E was COMZSSIURER 302 PUBLIQ
xusmgflcious, mmw ?§BLZC QFFIQE
V_ BUELfl$fiG
= 'xRU?A$HURGA Rfififi
*',3%NGALcRE

 V_ § ;?HE SECRETARY
= --7§E?RA§I vzsya SAMS?EE{R)

.'-.: 

 

SEEEMQGA7 '? 3&1

3 E§ER%§E~E§:§FA
1329?'? EQGRKING AS AS3'.i'¢,E~§.?§.S'1'ER



hi

E*~?E'I'HAJ'I VIDFEA SA§»$?'3Z'§§E (R)
VIRG 

SHIMOGA*5?7 301  ~W~-' , _4 ~_ v,. ;
'V .§; REs?eNm£fi$s,.
(By Sm: A.n.v:JAyA, AGAfE-'QR Ri.;_"'

gm xv. LAKs2m1:NARAY.au~:A mag: 
SRIFJEERESH EUDIKAL FOR R2  _

tmzs wax: APFEAI;...<_§'fELE--D §:,i"s' 6;? THE KARNA*rAI<A
awe: ccauxzw Aer' p12.a.2+z1¢c,=" TO.V1"£§E';'LT'-ASIDE was omen
mssnzzz IN Ti-IE saanrr 9E TI.'.¥.'I._0II  ":#iro.2--9r:'2/2032 DATED
3/2/2005

. “.. * 2:.’ai. ‘”«

$313 A.§PEZ§££’,. 01;”-“_F€>_j:<.,_aEARING THIS DAY,
MAHJEINATH .3", ._9EL:'g\r&:ré.En 'mag A' 'FoL;r..0wING:

” = H.

The uéhaézzt gnu}-.§.=~::iiian that arises for

..;”3}}$i(f§.’€%3f2Ei:’:§3;.2:.§$)§1 …i%:;._h;;Ls Court in this appeal is

w:u;e~:;;-m~% 63:9 ‘f:g*év;ersion af the appellant. frcxzn the

Vpos*t” ¢:E I-§e}’§.¥L§I:’:a§é.:t:eJ:° apyointing czna Smtfiananmla 3.

serziax I:;<§s.jt: Leuturer as Headznaster is just and

After hearing, we hava naticed the

"–«.A 'fjl;owing unciisputed faczzts in this appeal:

fi/.

Acaording to the appellant, he was

an Assistant Teacher and thereafi:e :~–…V

prcnanoteci as a. I-Ieadznastexf gags: déA1:*:i._fig ‘ V 23.35:

seniority and was posted as’ E§eé.ci;fi’azaste:*.v*’V–a%;v I«§§e’tgh’3§.’jj. ”

High School, Vinabhanagar;V.u ‘£hi:m:.£ga\ Tavijs ‘iyer the
order c1+.:.:.4.19.1999 ‘§;_.é;aue.fi 14g;.§§~~..%3″* réémndent.
Later on, he has r;c>t__ work as a

Headrnaster. 4 3;7I~;erefl:€o3je’;: the Writ

Petitior;vV”:i4éqLi§eiiSrt:iuf?g§;’ Cc$9§ir’t”V to issue a Writ of
iéand.a.r;rus.,<§::@$;3~cndent ta yerznit the

appellant té» %e':::».$:3: éischarge the ciutias as

and farther direct the respcnderztu ts

3533.? '}";:_:~:é'?'.'744.i;3i:;;,:3'3.'1«C:}3's$I.' 'the salary attaaheci £19 the

'»., pcrst"__§;$f Schml Graéuate assistant wifih

.. Tj'_j.,.e;§-;':%;T@cz+t ffidm 1»';,1§§§9 and ta ccntimza is pay the

«$,é..;ifa.r:3!"""A_:;ané. aiso ta cazmifieg 9.226; §is§$$& aff 'aha

'"*-..s'.%;lf¢$prges§n:at;f.en 5:z.:,:4a:.2;.2@9:, me represezztatiaéa

in be rejeated by the laamed Single fiudge

an 3" Fabruary 2833 are tha grourzé that fiazrzamzza

wag fmzné to be a $2-anjfiar masfi lgatzzrarg

~r"/

4. At this stage, Mr.

counsel for the appellant, »AA>Vcc>nt€tz:c2.*=3;~::j~’..i:}(:%.t_

client has not been pexznittégi €§<;'§

Assistant Mastezr. If7 :Z__'§: sq,f I*:g.,.,_H1j;as %tx’u§_;»’,.vL” tcabnrxot grant any
relief in this.v_appea–.’§.v.’_;§2s.o’ — £=’.~_1_z° ‘.3:s “‘.ivpénnittizzg the
appellant tz; .:~1$.=.A Master sf the
Scho<3l.V'V"' Ii:T. fax the appellant to

app:z:¢ach .his Ve:zp'ié§:é2:_ 'T2'§<;;; his redressal,

5; " With gbwe observation; tha Eérit

Sd/-n
Judge

C Séffi
}iE§§@