High Court Karnataka High Court

Sri B S Kiran vs The State Of Karnataka on 26 May, 2008

Karnataka High Court
Sri B S Kiran vs The State Of Karnataka on 26 May, 2008
Author: Cyriac Joseph Gowda
'  SR.1'§eo1~;z$L1§'éALDHANA

'   raw?) I~HREBAiLU, HIREBMLU POST 57712:

IN THE HIGH COL§_R'I' 01:' KARNATAKA AT BANG.aL~a§iV:,é_'__;'  " 

DATED 'THIS 3';-13: 26TH BAY OF MAY 290$---V..V ' L.

PRESENT » %T _ T A L

THE HONBLE MRCYRIAC Jf:)sEPI;§;--.§§'1ar.®S' q :.r'.:aff:'cE n  
AND   V. V V.   'V
THE? HONBLE MR.JUST':1c3ER;::< .T;#'.LUi{
"  c§A;.IC;i:s2:A_(;A;1;o1;;:E D131'.

. AGED ABOUT 34 YARS
 s/;(}EI*.V__   
HIREBAILU :?r;3:=s'3:j;15?712.1;~vJ_' H  
MUDIGERE._'r;<xLU";¢:;,wV. " .  
CHECKMAGALLEL? w1;;1s'r-Ricfr _ -

7 SR1 sUDAVR;3HA're.,_ ' '  ~
AGED ABOEIT 44 Y.EARSw_
8/ 0 ALATE CI3iANDR'E Gowm
 R/G¥?GD!NA§{O'E.Hi3E _
 -¥{EREB2-'§I1.U"* P08"? 5*?*?121,
V. »M'i;,u31<3ERE.fm.I,UK
 _C't¢iIC}~{I§iiA£}A'LU:f€ DISFRECYT.

. AGED ABG'U'T 39 YEARS
 =._s;€:: LATE; U. HASANABBA
»   iéIREBAiLU POST 5717121,
 '~ « _ " §*e1UD*{.GERE TALUK
 'CHESKMAGALQRE DIS'i'RIC'I'.
;  PETITIONERS



JUDGMENT

CZYRIAC JQSEPH Cd. (Oral)

U (1) $55; per AI11::.eX’ure~»A GOVernmé:1j1t (:3-Z?;I;:1L”–Cl ‘3{£;.’ft:i’

Government sanctioned 3 Pm-University Cfiiflggc (}’s.r[.i;:=;)A’ ;

in Mudigare taluk. Thai: Sm 1’esp0nd§.:fiiA Principal
of the said College as per’ _date{i H}vf?.6.2{)G?’.

Hsawever through c€;mmuni§;§iiie§n the 5th
respemdent reported’ then not even a
single student ‘.20{}’?~G8. The above
informativnfi?’é§ Goéffifient sf Keuizaiaka by the
SW1 resp0ndf€f:fi,t” letter dated 16.8.2007. In
Annexure-VEu th-cg 3’d ‘ r¢g§;}3oA1S;{3b;éI3,’£ statétd that since thticre are no
figéciizgg ayafiéB1e,——–Lhere were no atimjésmloxz of studfxaftss in

niversity College at Hirebailu for 111%: yzzar

Q16 Cellegfi may be trazqsferrfid to any other

piacé. ” Tiiemupon the Govemmeht issued Am:1exurc:~F’ erder

..:&11eHE:arIier order dated ‘?.6.2OQ? amd granting permission

‘-4″_V~.Vto’-«éofiagfiéfice the Pre-University Collage: at Balehok: in Mudigerc

Based 011 An1:1exure–F’ ordsr dated 12.93200′? the 2115*

‘ E

respondent – Director, P1e-Univers.ity Education, ée_3_:11:,

AnneXure–(3 letter dated 4.1G;’.2,G{}’? cemmunicating __t.’f1e…dVeeisiQ13_T’03’ K

the Govemment and éixecting the 3″? resffionrient ‘ts;

action and submit report rega1~ding»s_ueh ectien “;’§°ggr§.e€ieei

by the caneeliatien of the sanctioir. start” :.f.’re3{Jn{versity

college at Hirebaflu and gjfazgt to eV’té3Lr1i’ t11e Pram
Univereity eoiiege at Balehoieg to the
Government on According
to the p€fifi0I1BIT§”V1€.;[fi:_E:V taken any action on
Armexured-I t ‘l1″1w–s}uch cixeumstances, the
petitioners 3:2._av”eL hpetition praying to quash
Amlexures-E’ Respondents 1 to 3 to restore
Aneexureege B A

Iearned counsel fer the petitieuers and

havi1§,gVVVeQi3Vsi.rj£:re(3 the_].matextia1s placed an record, We do not find

va}.it;i»..;-;V11c1 Veélfieient ground to entertain. this Writ petition It is

.. Gofiefiflneni to decide Where the P1″e–UI1ivers;i1:y Ceflege

a’é;:sta¥3]ishea&. it is 3130 for the Government to modify or

earlier decision taken in the matter for valid and

” G*rder Aci–.-agted.v_.~1%_’2A.’j9. .2GG? does net indicate that the {§ecisi.<3m
tgcfitaiaeé fibefein was based on the m)1:1–avaj1abi}j1y of feeding
would apyear that the Government was persuaded by

h aeit that 330 admissions were made during the year '20i.')7–08

sufficient reasotzs. The reasen Stated £11 the :Lmpug:1ed.V~«<;–::i1jer§;e'
there was met; admission 9:" sméents zsimzing tilfii. yeétf _
2€}C}'?–G8 cannzst be Saitfi is be an ;3nva}j;;:3. or i:.;re1evs:n:.__fe:a;s~s:;:i'Vff

s

canceling the earlier decisicm and tn=aF&€t’thfe’–C031e§e”.e_i:é§ ‘a1’1jy;

place. Thezefore it W111 net be pro}3e:*’*fe3r f:Ir1is:. C3r::”si1?t Vuifiierfere VV

with the impugned decision of 13:31: G:§i?er’r§.:;1ef:-ti

(3) However learned c<'$ui1:se1"* ee.j;-€:§*_i'éi__1″t dated’ EQQ?.{£1e:..’}5§3i1″.fe$p0ndent had
only stated that the year Z2{}G7–€}8
and that he are not available.

The 1ear11ed:’-.veouns§ei’*f7:fle,j*geemis: cut that While fomzardglng fine

report of the :”Sfi*..re$p0r1r1ei2i’ ta)” %}OV€1’I1II16I1t, the 3″ respondent

added in ;fL1111exure~E-,A feeding schools are not available in the
iaiaee’. A the ie§§111ed counael the said statement of the

3″ respon(§1e;itV.. is factuafly incerrect. Afln€:x’u5:e–§-?’ G0″J€;{“I1II1€:I’i’E