Karnataka High Court
Sri G M Lalatakshamurthy vs The State Of Karnataka on 27 January, 2009
'5>':7«» .
" " --« ' " --'.Z.'* A Thé 'C§)}}3IfliSSi¥3I1€I'
IN THE HEGH COURT GP' KARNATAKA AT BANGALORE
DATED T HES THE 27?" DAY OF JANUARY 2009
EEFORE
THE HC)N'BLE MR. JLZSFICE S. ABDUL NAZ-EERL
WRIT PETITION NO.1187l'.2008 {S-REG'!
BETWEEN:
Sri. G.M. Lajiatakshamurthy
Aged. about 40 years
Lecturer in History
Pallagaili Adavappa A113 8;
("iommcrce Fimt Grade (".':r)}'ieg{+ _ EV VV "
Tiptur _
(By sun Aqv.)
AND :
' 'Rep;»._b'}: its Secretary to Government
-;E?c}.*'u<:é*;ti{$11 }31';pa1'tmc1}t
MQS. Buiiding
~ 560 O0 1
V. A ' E).¢pa11:1:nent of Colfcgiate Educatien
" --j1'_a]aCc Road
Bangalore ~ 560 001
3. The Director
Department ctaef Cellsegiate Educatifm
Palace Road
Bangalore -- 560 ml
4. The Joint Directer
of Public Instruction _ _
Palace Road, Bangaiore '
5. Kalpatm Vidya Samsthe
Tiptur . A_
Rep. by its ~ - '
6. The Principal --
Pallagatii Agiavappa ;, is ._
£_k3mmerc€: Cinficge. fa V
Tipiur ' « ' ...RESPONDEN'I'S
(By Sri. Sb2;shidi§}jgr Sfiazaxmgai, H'',"' for R-1 :9 4
as Ack. WR, % R+§_.$e:~ved;)' k M %
V. A E§'i?zi13V'5?§_etitio1v:W'_€', filed under Articles 2126 & 2127 of
the Con.sti!1_11:io21_ elf .__India,_. praying to direct the respondents
to'c:dns5£ier. th.;e"ca.-=1-§:..of the petitioner at the time of filling up
of th'«3yp'@st by service weightage and etc,
Tilié Petition coming on for Clrders this day, the
aaagda the foiiowing:
.,Cs
ORDER
Learned. Caunsei for the pefitigner mgmfi
seeking permission of this Com: to
petition. The said memo reads as u11€;it=:1_*’i’
« The Counsel foruu .§etitiGn.<fi}_:' I
this Hoxzfiblc m ay_ '£11;-: above n"aA m ed
zzaatter may ldndigi of the
petiticmer i'I'1S1iI'I1(}Tst3'1'1s- _c-f ':LiI\gency in
the
?V;-.–, In thé' 'asfoiesajd memo, writ petition is
dismissedxa;-3_ V. (teats.
3d/5
Iudg”-‘3