Karnataka High Court
Shri Nagappa S/O Rudrappa vs The Director / Commissioner Of … on 3 June, 2008
IN THE HIGH COLFRT OF KA.R_NATAKA AT BANGALORE
DATES THIS THE SR9 DAY OF JUNE 2008
t:t:;1«'£_>1<y;-r -
THE HQNBLE MR. .ms'r1<::3 J'G'£rNJA.LA
WRIT PETITION NQ.5§92
BETWEEN:
sass: NAGAPPA «
S/O RLIDRAPPP; '
AGE «MYEAIQS, _
W(')F£*KiN(§AS A:*i'T?;;*%i'";n:::e'. " _
sm.g«2ru:;H_:«::<_:tx.;e2 '' _: " .
PRE~I.¥N;VEI3si'I%*{ '{'.,GLi;E(3¥£'.=,.'j '
<:::ITAGUPPA';~.'r.*:LL§:%;:1:L¥M.z',Nm::z;$ V
DIST: 5310312" -- .. . _ ..._P}::'i'1'i'I()1\i1::1<'
(:33; sr:;§é:¢c1;§:::d;:;g{3.+;31Pu3a:1, Adv.)
AND:
.« ., ,3, n1.REcTd§2']'Ci0MM1ss:oNER
§$.'J' " ' re
€}It*V.{*E?.§3%i£1'\¥'§'JI3'.I~3SI'I"§',
_t::s;3a,1:~:«cL':fg<_s§; ;31::::»:.a.:~e'1*1s¢2:rn:
-__ .M'n..:;;.,5s::~:mvnmm, 1:-rm (:3:-:<:*:-22;,
BANCALEDRE-560 018
1' THE 1339131? DIRECETCIR
EDUCATEON DEPARTMENT
" BIDAR DXSFRICYT, mmag
'A THE PR'E§3i£DEN'I'
C1-IANDRASHEKAR EDUCATION
SOCIETY, MANN-A-KHELLI
TALUK: HUMANABAD
BEST: BIIJAR ...KJ:*3SFC3NiJh§NTS
{By Sri.S.Z'A.I{huresf1i, ASA for R1 & R2}
a
Vpttitisfi;:%;i x=s;;a.s_ _nc$t-- the 13* respenclent by the 3rd
V. :«3{1id,I1ence thug dciay has occasianed.
' 'Advoc;é1tcV"'apj§§3a:iI1g for the State submits that there is a
"s:1.'eIay_"€si' fiiflffifl years in filing the Review petitien.
fétizae 1$'%-msggxxdentf $231' twe reasons, mm
/'
-3..
Insfittutien excluding the name of the pefificngn
Subsequently, on I'?¢Q1.2004, the 1*' -
inciudad the name 9:' the petitiener in the
S<:.heme,. Since the benefit v;7a_V.3!"":1c3!; '_
petititaner flied a review L.'/as V'
resgmndent. The said $11
tbs gonna that there, fla no
reaszms are forthcaming
5. Thfi the petitioner
submits " Vthc 1st respondent
was inasmuch as it was
sent »~z§$;§éndent. The said review
H ” 6; learned Additienal Geverrmcnt
‘3’. I ha’s;’_e_ pczfu-sad; __§’1§__i§;p3u§1ed csrders passed by
‘1