IN THE H!GI-I COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 0131' DAY OF APRIL 2008
BEFORE
THE I-ION'BLE Mr. JUSTICE H N NAGAMOHAN:"'£§ASVA_.": V
-------------------- -:-
srwr LATHAMANI G
is C:
AGED ABOUT 20 ms,
R/'O THIRUMALA
DEVARA HA'I"I'I,
SATHNAHALLI POST' V ;
CHELURHOBLI, qmaaxj"
TUMKUR . E '
V. .".L_PE*rI1*IoNER
(By Sri : xEEEE*EAi(IE?EHL;' "
1 THE EEPu'rYI§:EEcd5oR
._'W7OM.EI3E AND CHE.-«J ' DEVELOPMENT
DEPARTMENT, '!'U.MK.UR; KANDAYA BHAVAN
« " 'NEAR VMII€IAVI.DHANA'S0UDHA
' "
2 ' TEE A¢.G.-EEJAWADI WORKERS EEL-Ec.1oE
COM--MIT'PEE, GUBBI
A 'I'TJi'a!KUR. ..E.D. BYITS EEQEJMEY
: 'JEEEEEE'.'ELoP. _EN'{' OFFICER
'*-C-HILD DEVELOPMENT DEPARTMENT
* r'1n1::n::n _
E \J$JL7E71 '.
r TUMKUR
,\/'~-/
0!». -
4 THE CHILD DEVELOPMENT PROJECT
OFFICER, GUBBI
TUMKUR
5 N.R.RADHA
c/0 RAVISHANKAR
CHELUR, GUBBI TALUK
TUMKUR DISTRICT. _
._,....REsPoN'oEN5rs t
(By Sri: S.Z.A.KHURESHI, AGA FOR m7,.e¢3 am. 3 t '
THIS wm' PETITIDN IS Filgif.-3. IINDER '.A.1=é'1*e.I.r.='ir,:ei.F:;;.._'9'.:.e:~..
AND 227 OF' THE CONS'!'I'I'UTIOli'Vi=..C§-2:' INDIA VPRAYIHG TO -
DIRECT THE RESPONDENT AUTHQ!?I'I'!ES--~TO C0?-APLETE THE
SELECTION PROCESS FOi§_ ‘I’_’HE_ ‘PoeTi’~.–oF ANGANWADI
WORKER oz? THIRUMALA DE’-.-‘ARA EELECTING
cm; AMONG THREE APPLICAI*i’I’S_.~.. INCLUDING THE
t)t:\fr\tfnl(\h.lE|D lllun, LIA h c!!.tDl’H,T*IVfln’lI’\ 4r\Lrn\1i:: , “ii DDI rruirr\:n1\u: .
I 1:: 1 I. I .I.\.ll’l.’.I1’\, Iv l1\J .1u’u.I .’h.lI\.)c–J!l-VVH. J I. mu 1 u1:4u\ , n1 1 unvnl. uzuu
WITHIN THE ‘r1ME4s1?E»c1F:::ED:,
This 1″‘i:’*.:_ti§’«:_ior1ii”c3=o’1<r,;ii1§i,r'-:3_zi' for orders this day, the court
made the following: »
initialiythia was filed for a writ of mandamus –
_c1irecé_:tii1.g V_respo'ndent..authoritiee to complete the selection
process for' 'thc.:15oet of Anganawadi worker to Thimmala Devara
_the'}5endency of this writ petition the respondents
_ havei""~–con._ioleted the process of selection and selected 561
:i'eeponcici:t.; This selection of 5th respondent is pursuant to the
it j'C';cverii-ment Notification dated 15.7.2006. All selections made
hpiiirsuant to the notification dated 15.7.2006 came up for
J' \v1\A/
O\
consideration before this court in 'I'.J.Ma.njamrna Vs. State of
% Karnataka in W.P.No.1 1503/2007 disposed on 23.2.2003.
3. For the reasons stated in the ieitx 1 V’
W.P.No.11508/2007 and in term, conditions ar1d’oI5seifvef’iofie
contained therein, this writ petition is vhereby if
order as to costs and without referenrge to heaponderst hog5:._,