Karnataka High Court
I.K.Sulthapuri S/O Kasimsab vs State Of Karnataka on 3 February, 2010
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT
DHARWAD.
DATED THIS THE 3rd DAY 01:' FEBRUARY zoiof T 'V
PRESENT
THE HON'BLE MRJUSTICE i§;L»;r.iANJ'tIN_,¥m71'<_ D
AND Q
THE HON'BLE MR. JUS1';IQEv..ARAVIND'
Writ Petition Nos. 65804 toi65i8'05' 2OC}9'(S.--.KA;'i')
Between:
1. I.K.Su1thapuri V " Q
S/o Kasimsab, Argeii. years =
Working as 'D'.--GroL'{p_E3nip1oyee _ D
District Prirnei-cry E'ducation""?1I'0j'ect_: A
Block ReSo1,1rce~.CE;ri«fi._,¢, 1\T.aV'e,lgund_VTa1i1k
District Dvhafwadl V' V' D"
2. Sri M.M. Navalur .
S / o Mohammad Sab
Aged about 45"§rear$ ._
Working "as. 'D' Group Employee
" '~Distrifct~Prirma,_ry Edt1ca--tio'n Project
Block Resoiircerfllentre, Kundagol
'Hubli Taluk,' R District Dharwad .. Petitioners
{By Sri Advocate)
..':'~.5fid?
iiflfite State of Karnataka
_Rc.p"res:e'nted by its Secretary--II
" « «Education Department
-P.r_1'fi1aIy 81. Secondary Education
(BySriVCiS,Pati1,_ii:Addl. Govt. Advocate)
Dharwadi District' A.
. The Deputy Director
M.S.Building, Bangalore --- 560 001
The Commissioner for Public
Instructions in Karnataka
New Public Offices
Nrupathunga Road
Bangalore 560 001
The State Project Director
District Primary Education Project
No.8, K.S.C.M.F'. Building V.
2"' Floor, 3" Block, Cunningham__F{oad
Bangalore --- 560 001 ' V. "
Of Public Instructions--EX§lO£i'ic-i.o~ P
District Primary EducationH_Pr'oj_ectV_ L
Bijapur District _: '
The Co--Ordin_ato'r" _
Block Resource Ce"vé1'%tre » 4' - '
(D.P.E.P.) Navalgu'l1'd:Talul{ "
Dharwacl"Dist'ricjLf. 'V
The Co-Ordinator " V
Block ResourcellCen'tre".Al »-- Vi
(D.P.E.P_.) Kun'd.ago1,_I---Iubli Taluk
.. Respondents
petitions are filed under Articles 226 and 227 of
lii*-.__,the Co1istitutions.ofAclIndia praying to quash the impugned order dt.
25.10.2007 rriade"lin Application Nos. 4762 and 4763 of 2003 and
A These petitions coming on for preliminary hearing this day,
l§_rai'rind--Kumar J., delivered the following:
ORDER
Heard learned counsel appearing for the part,ies;;’.._r~..The
petitioners are challenging the legality and correctnessroi’gj145}§i’,
Passed in O.A.No.4762 and 4763 of 2003. During. \c%§ur$eai:£)i”~ .
arguments it is brought to our notice that th.e_faotS.iin”thelpresent
case and the relief sought for in the present case isfisirnivlar to thatl»
in writ petition No.6567l. of 2009._ lT’otllay_ welllhaxaretiisniissed the
said appeal. Following the andiifori reasons stated therein,
the present petitions are dismissed, 1
1 ..