Karnataka High Court
T G Chandrashekharappa vs The State Of Karnataka Rep By … on 3 December, 2009
IN THE HIGH COURT OF KARNATAKA,
DATED THIS TI-IE 3rd DAY OF DECEMf':fi3Rg'Q2(}O9hV.'/'_.'
BEFORE
THE HONBLE MR.JUs',I.=:IcE RAMOMofn31§*AREDmfE
WRIT PETITION No. O543? 0F'2.'(V)(}'-.3VhV-[SV§'R'1VVEVV(})
T G cHANDRA5HEKwxRA?PA"
S/O.TSIDDAP¥?A' '_ ''
AGE 46 Y}E1\RS{ ~ 4 _ ~ '
GANAPA'I'HI LAYOUT (V:DYA_1\fAO-AR)
11MA:N_,_s1=1.{1viO«z3AL\1sT.'= ~ PETITIONER
{BY SMT, ADV)
: _
V' ?*1*HEA.sTATE"'O'1¥" KARNATAKA
.. A » SECRETARY TO
* .,.,E.DUC;Af:.iON DEPARTMENT
(H1fGH,'-'ER EDUCATION]
M _Sj:3UILD1NG, BANGALORE -- 1.
A 2 " COMMISSIONER OF
COLLEGIATE EDUCATION
SHESHADRI ROAD
BANGALORE -- 1.
3 THE REGISTRAR
KUVEMPU UNIVERSITY
SHANKAR GPLATTA, SHIMOGA.
M
-3-
as partwtime lecturers in the Karnataka
Department Service (Department of,
Education][SpeciaJ) Rules, 19'9p6,_ sin.c'§.,.
Worked in a Government F.irstfe..C}rade'e. :'CoIiege"*::Veor
Sahyadri Arts and Comrrieree College .for"',:vno_tv«-£.eVss3 thant"
two academic years __as onppt.h.e*}.ast. day '0f.,the3acadeInic
year 1994--95.
2. In?__'tiiajt»i:.Vie{2iiofphtiie petitioner is not
entitled toithe ?3,re1ief.._'of a Hrnandamus to direct the
respondent to_'ai4bso1'b_""t1'ie petitioner into services in
Saiiy’adri ‘and.”Commerce College, as a lecturer in
26.32003.
petition is accordingly rejected.
Sd/-
JUDGE
In.