High Court Karnataka High Court

Sri C Channakeshava S/O Late C … vs The Karnataka Veterinary Animal … on 12 November, 2008

Karnataka High Court
Sri C Channakeshava S/O Late C … vs The Karnataka Veterinary Animal … on 12 November, 2008
Author: Anand Byrareddy
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 12?" DAY OF NGVEMBER 200-3

BEFORE:

THE H()N"'BL}E. MR. JUSTICE ANAND BYR$.:REE§V§'f   Q *   

WRIT PETI’1’lON Ne:».884O -mi :68-I~’c’ES) —
BETWEEN: % % %

Sri. C. Channakcshava, 56 years
Sic Late C Ashwaflmazayang
Adminisiratiws ()!I}cer V V”

Institute of ‘
Veterinary BiL’l0g§’ugl_s”‘~M ” ”

Hcbbal, Bangal¢re–5é{} %
Residing at No. 8?

Lanc,Na_garth’pet_’ .

 C. T. cross    L &
 'x'3.anga:.l<5rt%%56i3.{}02       j  mrrrzonga

   Advocate: is absent)

‘ ” The I~;{31’;1a,iaka Vttterinary

” Anixnai and Fisheries Service:
“;Ufii*écrsiEy, Rapretscntcd by Has
Registrar, Nandi Niagara.

“Fiidar 535 am

3 x 2. The Director

Instimte of Animal Health and

Veterinary Biokmgicals
Hebbal
Bangakm:-S60 O24 RESPONHENTS

(By Shri. H. K. Vasudeva Raddy, Advocate)

##3##?

This Writ ?eiiliLm is fiicd underfiiriicles 225% 227;;1′ fiat: L Z

Constitutien ef Iadia praying to Ixfisfiz

EST:ADA:05-(}6:’2866, dated 20.3.2006 :n1_arkcd’v_:3.1″A::n§:3:ijtf::4’i3{
insofar as it relates to shifiring eftis-;’._V post’::f1–‘,<3m§2;iS11*.:!i1gf: Offica V '

from Bangalore to Beiga-sum as ul'E'm w.ires of §.hc"Ap!mvi&;ions :3!' the
Kamataka Vetarinaxy Animal a:1:_:_i__ Scie:3{;c$vVv§University
Act 2004 and aim vi0ki_1i'v.v; of A_rtit:l;::-; 16 and 21 of the
Constitutien. ' -.

Ti}-is Wrii an for Preiiminary Hearing this
day, the made; ¥i:é –f:§i’i:r§.-*.*i£’:g: –

. §RDER

?C:.ij:ii2.se! for the: petitioner having retired, Court notice:

petitioner and the same has beta} served. The

–V pcliii;jn§r;V.ah6\$.}evcr, has remained absent. Hence? the peliiiun is

‘ ..]<§i:§Ii1Liv:ssed for nun-prosecution.

Sd/-in
fudge'

{IV