A REGIONAL' DIRECTOR
" * CEANOALOREAI
'NAT1ONAL'CO"O.VNCrL FOR
1
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE 15112 DAY OF NOVEMEERC.._2Oi "
BEFORE
THE HONELE MR.JUST'ICE:'SIABDUi, I
WRIT PETITION No.27S73 OE2Qi-ti iEDN'--REO-p}"
BETWEEN:
ADI DRAWDA VIDDYA SAMSi1'HE"(R)_ .
SASUVEHALLI, HONNALI TALUK ;
DAVANAOERE DISTRICT A " '
REP BY ITS SECRETARY
MR KRISHNA MUE?II'h'Y
4 V _ ij ...PETI'I'IONER
{By S1*__1':«"".A'L 1A*2.K.R1SH;\1A *BHA:'I',':ADV.}
THE STATE OE KARNATAKA-. _ '
REP BY ITS S.EcRETARy_ '
EDUCATION DEPARTMENT
v1D1«IANA*~SOUDHA _
V TEACHER EDUCATION
*3 S'TC-ELOVORCCSOV BUILDING, HMT POST
BANGALOREé§_36005I
REPR_ESEN'l'ED BY ITS
RESPONDENTS
. ,'[:B3* Sn M [KESHAVA REDDY, AGA FOR R1
V SR: VINAYAK, ADV. FOR M/S. ASHOK HARNAHALLI
ASSOCIATES, ADVS;
THIS VJRIT PETITIOI\I IS FILED UNDER ARTICLE 226’AND
227 OF’ THE CONSTITUTION OF INDIA, PRAYING TO ‘DIRECT
THE 2ND RESPONDENT TO CONSIDER AND PASS ..
ORDERS ON THE APPLICATION SUBMITTEDQV BY
PETITIONER ON 6.2.2008 AT ANNEXURE–A VVITHIi\.I_ I
SPECIFIED BY THE HOI\I’BLE COURT. ‘. ~~ — ,\ _
THIS WRIT PE’i’lTION COMING; ONI PREi.ll\fIEl_\IARY
HEARING ‘B’ GROUP THIS DAY, THE c1oI;?RI’*.PAssED
FOLLOWING:
,QRns§_~
In this case, the for a Writ of
mandamus directing consider the
application; been filed by the
to start D.Ed. course
at Hon”a_lli’ “District.
Learnled —- -Advocate appearing for the 2*”
that the application filed by the
petui:tion.er’ been closed in the year 2008 itself. At
this “st__age, the learned Advocate appearing for the
‘pe_titioner submits that the petitioner may be permitted
I ». to file a fresh application for grant of recognition to start
D.Ed. course.
_M”…..,m..,
“V.
…3_.
3. Since the application filed by the petitioner has
aiready been closed by the 2″” respondent, the ques:’t.i.o’;1V
of directing the 2″” respondent to .
application does not arise. However, 41ibert’y”‘_’rese1fvVedc.
to the petitioner to file a fresh 2ipp1icatiori._to
D.Ed. course. If such an is i1i;i’ec1:,v..thV¢_i§25d
respondent is directed toV____t:co:nsi_der.”the same in
accordance with law.
Writ petition st{1nds:’¥dispo.sedf’. iaccordingly. No
Sd/H
Judge