nu...
fx.)
THE SECRETARY _ . ,
M/S. ANAND SOCLALS: EDUCATIONAL SOCIETY
.BANOAP:PA COLOm2..YESI:1wANTRAPURA
E'ANOAT..ORE--5SO 022 " """ "
JVOImfjD,iRECTOR OF PUBLIC INSTRUCTIONS
BANGALORE DIVISION, K.G.ROAD
V'..NEAR'MYSORET'_EANK, EANOALORE560 009
THE DIRECTOR FOR PREUNTVERSITY EDUCATION
_ " ' PALACE ROAD, NEAR MAI-IARANI COLLEGE
BANGALORE, NOW SHIFTED TO 18TH CROSS
' 1_\/EALLESWARAM, BANGALORE3
ME,
IN THE HIGH COURT OF KARNATAKA, BANOAEORE
DATED THIS THE 04TH DAY OF NOVEMEER;
BEFORE m_ m' V" u
THE I-ION'BLE MRJUSTICE
WRIT PETITION No.V»i--v.$:'248 OE.2OOT,
BETWEEN K ' _ ' " i
SR1 S V RAMESH S /O
AGED ABOUT 42 YEARS % A ~ EA -
R/AT SARALA VILLAGE
THIRTHAHALLI
SHIMOGA,f)ISTRI.C'f{'. " " PETITIONER
(By Sr: .; TR 's«Tr:1YAGARAJA, ADVS)
RESPONDENTS
$2
[By Sri. : HARISH HV,ADV FOR R1)
{BY SR1. RAGHAVENDRA G GAYATHRI. AGA FOR R2′ ._
THIS PETITION FILED UNDER ARTICLE 2V2:6″:é:”I2.2Y 4_
OF THE CONSTITUTION OF INDIA PRAYING=.TO._fQUASII.I
THE IMPUGNED ORDER DT. 6.1.2.2005 VIDE ANX~D AI§IDE’ E ‘
IN SO FAR As REJECTING ‘Ij>RAY?ER._ THE
PETITIONER FOR REINSTATEMENT wIT”~:~I A’DIRECTIO’N
THE R1 TO REINSTATE THEPETI-TIO-NEE INTO’ SEP~’fV”ICE’g
AND TO PAY HIM THE S1, “TRY FRQM_ “I’HE=__’DATE OF-
TERMINATION TILL THE DATE”-OF REIN’ST’;ATI::¢MENT IN
THE PAY SCALE OF__R.196Q_+.3:550’=..AND TQ_HG_PLANT ALL
CONSEQUENTIAL BENEF_ITSi AND .ETO._
THIS PETITION COMIN ‘Gi5()I$l._fFQR’ORDERS, THIS
DAY, THE COURT FOLLOWING’:
TaHI;Ing_:br1:.;;§¢¢¢raI: themanic filed by the learned
counsel for petition is dismissed as
w1’thdraw1T”‘
Sd/”‘
Iudqe