High Court Karnataka High Court

The Regional Director vs Mruthunjaya Vidya Peetha on 16 February, 2010

Karnataka High Court
The Regional Director vs Mruthunjaya Vidya Peetha on 16 February, 2010
Author: N.K.Patil And A.S.Pachhapure
IN THE HIGH COURT OF' KARNATAKA, CIRCUIT BENCH AT

DI-IARWAD. _
DATED THIS THE 16th DAY OF' FEBRUARY 2o;o.'..u
PRESENT u"WuCC.'
THE I-ION'BLE MR.JUsT1¢E.,N_.'K.PATIL:'Iii'_';».    C
THE I-ION'BLE MR. JUSTi_(3--E..A.$2.PACHI{Ajé5U.}§:E.,,  :3

Writ ArJDea1No. 5_d46:_of.2008'  vi?

BETWEEN:

THE REGIoNA--L,DIRE:cTQR; _ ,  :
NATIONAL C.oU,NC_IL.,P*oR,_ _  " 
TEACHER,-s" EDUcATI0N--,.,,  _ _  ' '
1ST FLOOR,CiSE2VBLDG,,"{' ,. 
HMT mgr, JALAI~€IALL--I,  
BANC.}ALOR}337.+ 3;-_  

 '- A   '  APPELLANT

(BY sRI."AJ_A'~:.  .PC13:TI'LA.:F5'OR ASHOK HARANAI-IALLI ASSTS.
ADv--.;. F A  '-

  "M_RUT:%i»1jN;iAYA VIDYA PEETI-IA

=HANsABHAV'1,' I-IIREKERUR,

TALUK.~IJI_R'EKERUR,
DIST. HAVERI,

 REPT-B1Y CHAIRMAN,

  'PASUPATHEPPA

 C. s_/0;. VEERAPPA KERUDI,

  "AGED ABOUT 68 YEARS,
 V' Hocc. CHAIRMAN,

I//....4



R/O. I-IANSABI-IAVI,
I-IIREKERUR, I-IAVERI.
 RESPONDENT

(BY SRI. PRAMOD. P. KULKARNI, ADV.)

TI-HS WRIT APPEAL IS FILED UNDER SECTIOl§lV.V:OE’THE
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO.y..SET”.4X’SI’DE

THE INTERIM ORDER DT. 6/O8/2008 PASSED IN w.RIT’RE-Tt_Ti<)_Ni.,

NO. 8211/2008.

THIS WRIT APPEAL COMING ON:’F’C)R’H_E3lAR1Nj
SR1. N.K.PATIL J., DELIVERED THE FOI,LO_WIzNG:eE..

JUDGMENT ‘

*r{HIs1’DAY, A

The appellant assailing the cdrrectnesslof drder dtd.i

O6/O8/2008 passed by the learned’; singae lfiidgé in WP.

No.821 1 / 2008 _h.as’lp’res_en te’dLtl1i_S appeal.

2. We.’ have .heard”Vthe._’jearned counsel appearing for

appellant. After”c.areful’v,pertisal of the order sheet maintained in

appeal, ’emerges that the matter has come up on

20Q8v,4:the»appeal filed by appellant is admitted, issued ad

=__..interim stay Df”th_e..Ebperati0n of the impugned order passed by the

learned Si11gle_dDdge dated 06/ 08 / 2008 for a period of six weeks,

notice to the respondent.

/’