High Court Karnataka High Court

The Management vs The State Of Karnataka on 10 August, 2009

Karnataka High Court
The Management vs The State Of Karnataka on 10 August, 2009
Author: B.S.Patil
EN THE H.f{3'H €3{_}[J'RT OF KARN}§'I'AKA Eff 
Datecl the HE?" ciay efatzgust; BOCJQ. f  A' 
:BEFORE:  ' 'L

'I'E~.i§: :+11§:*1*:'1'1;ra:* N05. :23 161 4.552; 2%c1é:{y::%%r£%::;*3$::R143§;;:%T:'
BE'I'V&fE§iN : A   %

'E'£"1e Qriaxiagtzmerit,
Punacha Pariyalthadiza, .  :4 
Aided I'~ii.gh6:1* i"4'I*iII1aI'3;'-_§:":'.C}:A1or;¢:)}.,%.j.>' ;    M
Punacha, Bantwal Taluii,     _ 
Daks}f1iz1a Kannada If)is'¢:--:i§:t~E'i?4_ :28 1   '
irepresentetg. iiijé its {1i_)1T¢s§}or;déIi*£ V. .. 
81211:. I,Is11a..Laks§h1?i1i}  _  « 

    . "  ..£Petjti0r1€1*

 """  " «   Acivacate. )
A N 15;' " . ' A % K
1.

V ‘ The S:?:a_.i:c::~ tzsf Kéinéiitaka,

V’ rep. 1:}; iiizs Se<::Ijr:f;a1j; to G0Vé:rI).me11t,
85 Sétiiontiarv Education _E)epaI'i;I}:1r:nf:,

Bengaluruwiiéfi 0:31.

12 Eiciucaticrz Officer,

Bantigfgfal, Bantwal Taluk,
” [}3k’Shina Karmada –~ {W4 2} 1.

” . * ,..Res;:>0I:deni:s

‘v…!f1T3§: Sri B.fv§3I10E1ar, A(i&§« G:3ve}:’I’m1€1″1t Afivocate. )

‘efifrii: P€f;iI§{}I1S am filed prayilzg {:0 quasfi {he

impugnaé §Ii{iOI”S€111€I”1f, dategi 4.5.2009 iéasuttzi E232 1&2 as

p23’ A;;11’1@Xz:”rr:~g% and <i.i.r@C3': Rwfi to xfifease the $}8,§é:i.'i."f£

E331}. it is this COI¥1.H111I1iC£iti{3I1 that is crhalieiagedhi this

writ: petition.

3. Ltzarried Courzsei ft)? the petiiionezj

{Jim 8300}: Eci1_:cat.ion OfT’1t:se1* r1Q 4$1;=,.(§h T_

powar. He also Co:1teI1ds :t_h..f:1t I1()”€_)}”)§)01″$i13i”1i’i§_§?V:\v§fi8.S j’_g:iiic:+I”_1 ‘ ;

tn the petitjsner to have ‘i:,31}r§ ‘lilafffir before

re¥:uIni13,g the

4. Leamled . ,i¢i’:.r_.idi1;i{i$’1ia.i’~::: Advocate Shri.
Mariahar __Respo{1dt:nt No.2 anti

aim i:(j(“}I}’£fC$IxT£’dv§33 ..,j_ffi’i§i’£”..’fli{:I”€ jis an altcmafive rfimedy
avai13E§L:_t9M fi’1f: }T;fiti.:{fi’O¥fiif:1″. to approach the Diz’ec:tu:):’ Qf

i~”‘u§3}i.(_: £11s5fi’s,;§:t:E{>i’1 :35; Section 1.13 of {I33 Karnataka

. . _ …..

5,’ 1 the ieanzed {;’€§U.’f1S€l fer tha paxties,

<311..:é§_ 6f the matsrial an pecard, I find that,

aginiiiégiiiy, the Qrdar passfid by this ceurt has at:1:.ai:1e<:i

iéflaéity. "i'h€ managamaxii has 11:)": campiied with the

' :3 uirenzarfit c:.«f mmotin the seliier rsen :0 the: 3:
Q P g P'? W

gf .E:{€:ad. Mjasi;€1', B3 ma? as it Iitzajgz tiUheti1€:' tile Block:

%

' 6. Hence, this wlii' hpetitlrg

5

Edu{:a*:_iv:m €;}fi’ic:e1″ zreuici have: I’€’°;t.U}’I1€(i the salary biii or

W}1a¥:,hez’ thé pnwer is; rightly exercised arid xvi1ethe§:””at 2311

he hat; got any such power am 311 I:13.tt.c:1″s ;w%ii(:Ii_L’

not be gene iflti) by this C{}L’iI’i1 as them i.:=:.,g;i_jf1.§ii4:€§:’:1e:11’i?{: u

and efficacituus irezlxeiiy pmvideigi tqfiifi

an appeal urader Secti-:m.__ H}f§:’s 33f t.E’1’€

Educafiorl Act.

4 .V_:;:?js*:’:r:iss€hiti§i{3I”;E:r vt:i>”.§3z\.’._’;§j1..’i.’lI’1»:: éai’i;s3:£’I}atiVe 2″f:1I1_6:d.j;,

Sd/-

JUDGE