High Court Karnataka High Court

K M Siddalingappa A vs The Director Of Tourism on 27 July, 2010

Karnataka High Court
K M Siddalingappa A vs The Director Of Tourism on 27 July, 2010
Author: Ram Mohan Reddy
£0 ¢ .'

IN THE) HIGH COURT OF' KARNATAKA AT  

IJATED THIS THE 27m 1)5y OF .J'Ui;Y:'2,0'}wO'* _
BEFORE  
THE H0N'13LE MR.JUS;1'i'*C..E RAM' r./Iomxig';mzE:.Ii1DY%
WRIT PE'TI'I'IO_i_\E NO. £..QV88_{3=QF 20*1«0,(s;FzE*_eg%

B I'.':'l'\7V HEN I V V. n
K.E\/I.SIDDAI.IN(}APE3A    

AGED Arsomj 4.9 YE,AR;;s__ V    

WORKING AS A (;';fjP.()LfP fi_1\/l1:'I.(_)Y[~3{4j. " 

0/ O TOU .."{'):1"§':-F=)~?."'1R"VI'§\/_i_, V  V '

MAI)IKERI.';' . _ _, é  '  ,
I<():)A(_}uW{)1'sfi'R:'AN«1.:§I=«:./3'E13; A[)\/.}
AND: V' . '

1. _'1i'1:11?, D1R':~:(_;'1'R' ()r~"-'10 U RISM.
,, ._s.;\:c>.2:s). 2M» I='i.:()OR,V
- K:---:A.N1zA E3I~IAVA1N'[
I'2ACIj3 £:(;I.._J R813 ROAD.
" ~ .£;;ANc;A.1;c)m~:.

V"i'I"iE U1 \:"DI'3R SI'£CRI3']}'-\RY.
 (L}C)\Ts'IEF§I4\T1\/IEN']' OF KARNAT/-\KA.
" DP}'v\R. "\/I{)I~IANA SOU DI--IA.

E3'AN GA] .0 RE.

 H  .L H "D F3PAR"i'M I?) N!' OF ENF'()RM.A'I'i ON.

« ~'i"Y.)U'RISI\/E ii: Y(')ETJ'l'I--i SI*3RVlCI*3S.
(}()V{:',RNMI'CN"§' OF KARNA'l'AK/\.
BAN G AI .0 R123.

BY ITS SI3C,'RE'i'ARY.

4. 'l'I"'I I3 ASS] STAN'? DI REC OTR.
RI.*3(..}lONAI, 'l'()URlSM (.)I"I~'§(II?3.

 



01.1.) IEZXI-iIi3I'i'I(')i\E [%UIIJ[)§§\%(1.
EZRVIN ROAD.

MYS()RI'£, _ 
...RI§SPO§\I i)EN'I'S

This Writ Pei1iti0n is filed under 
227 of the C01isi:ii'_ui'.i0n of India prezyiiig'-*;§) quash 
order datecl 26.12.2007 passed  t.he_-1'res--}.1QnCieVnt nc). I V

and order dated 09.09.2008 'p;is_s::d ,«  thd 4.1:;
respondent vide Annexure E &  r5;'SP..ecti'>[§i§V " " 

This Writ Peiit.i()r1 ‘is”~r;()1i1iIi~gg on A..p:.’.Q1iniiné11y:i»

hearing on this dayi the c()L’i’ri°n121de i’h_e’i7o1§=0Wi1ig:

~”i”i”1e _p”tf?i.itAi’:(§:}1(3I””SGITVQS”T:ih€”:StEit€ in the Department
of ii”iji’orr_naiio1é,”=0,’Fr)Li*riS’m and Youth Service, and
t,i1erefc)1’é”his grir:va.V1’1(.:ia’7Vi’1eeds to be redressed before the

}{;_ii~’1’1;;;1.ifa1«<;a Adn':i-nis{.1'aiive '1'ribun21i functioning undc-:1'

i;_h(:d.Adn1irii$t'ra1:.ive Tribunal Act, 1985, as an aiternative

and (?vffi(“,’c3iff’1:()tlS remedy.

” _ _Fie1’i(1e She Writ: Petition is E'(;?_§(‘(.’.I.t3C1.

sad’
3099?’