High Court Karnataka High Court

Ambadas S/O Mukund Rao Biradar vs The State Of Karnataka on 3 July, 2009

Karnataka High Court
Ambadas S/O Mukund Rao Biradar vs The State Of Karnataka on 3 July, 2009
Author: B.S.Patil
BEFWBSEZN ;

1.

IN THE EH31′! COURT OF’ KARF€ATA}§’g5;i”

CERCIEIT §?3E3§\}£”‘;H ATp.;i5:;,-£agR–‘{;A_,”. ” j” ‘

DATED ‘I”H1$’I’H¥:”E 3% :)A§i”0E{;3′{}L?;’–9_§%:>@§ _

13E«:§s*é;§e5;_ _ V _
ms: HON’°’BL_Ei .;v:§2.Jiju.éfi*§s%:E..__B.s;?;2m_g,
w, P. Na},s.:9é:;:2;sa2s;;;o:é{‘s3;;2?:’§s;*::;}M

a:~.§BA;;f§Afé:_;«.., V’ .

:3; :3 ME_§K:E§§é£D R.-Kc}. é:.;2AbAR

AG-{S-:3_8A ‘2%.EARts;. O’€§C}:.NIL ” V V

S; {:3 ‘RP-.Ifv¥ }?&A_{“5 –BER£s–!”})’sI%,
AC}E:3.’:§ YEARS, ‘{}C£’;_;.’;\’IL

,, ._;f B;i>*?H ARER RAMTIRTHWABL

v- ‘i’Q.’:-BHALKI, i3fS’I’E BEIJAR,

A T_ ” :<A*afi';€"%' " .

::«;’a:> B.A}3.l;}”RAG
‘AG§:;3;};i__yEARs,

“«–.{}€f.%Z3:’I*~é..li;, R/O MADHAV MQAR,

AA NAUBAD, Bmzm

fA:~:i>»

1 .

NEAR RAK COLLEGE,

PETITIEENF,-RS

(3? SRE.S2’%N”T’OSH ANNAPPA, zmv.)

THE STATE {DP KARNATAKA
REP. BY i’1″‘§:§ SEEQERETAIQY
0}?’ }?3.{)£I(3A’E.’i{3}’€
BA?’~{fC};*§LORE§.

193. TF5 E: C3:{‘3M?v’iE’SSE{)NER

§%{{}E”%.§§§2 E’Hf}i}CATi{_)N ESGAED,
NRUPATUNGIX ROAD, BAN€}AL(}RE3,

3. THE SELECTION AUTHORETY

3:5 I§§VIS§{)?éAL SEECREITARY,
KSEIECB 5:. DEZSZGNATED
J€”}TiN”i” ZERECTOR 0? PUBLiC3′ – . , _ _
iNST’L§RC3T¥ONS GULBARGA E)I\!I,E3i(}i£\E ‘
GULBARGA. ” ‘-

(BY SR;£.M.KL¥MAR, AGA)
“§E~§IS wm’ §2E’,’§’I*r’:::«–,*=.t_§f1%;”; i?’ELE;.?zII>:. ‘s;:..1%s;»3i$i§;~}%_» ART§{3LEZS 2:25 85

:22? 09* “m E33 (:9Ns’:*;T:_;rr1IAv.AP}?AYING TO ::>:;21?,:;’1′ -:13 V ‘:–:\:3;sT THE PET§’_¥’EONERS (*2?-cm
(mam§2~:v::;%s;”x’:A<:i:§::' AS 32?:-i€.R '–:s;c:;-ti*I::'::::;é«;*:*3' xz:_–v:”>,;;;94,P:e:;>r3::_cn::: AT A§’&’i*éE1XmE: yme ‘§’HE POST’
{>9 3z::3;»; S€§{{}f)i,’A£E.S’£’;.TEEACLERER 1;»: mmm BEJBJECT

‘:’§-::s;-}i>§st’:i:’:’§Q:»%'<?:»z{; cm FCBE Evgamz E-{E.A§€Ei’-$6 “T?-HS
52:95, T%§E <:<::':;%:i;1' §'=£E%;{3E;'v_?'E-{'§:1 F'C}LL{)WiNG:

' ….. .. "

iI1 this: Writ patition is to {ha matifacatien

§.:ss:%:z,:é<:i ¥i{§iEL§§.I1fl€XHf€*E in so far 31$ it sztiptiiatas 1:116

",_<°:a;1{i§tiQf}';.t}13t 'L115 (;'§1'I:l{iidé1€.€ should havae sfadied Hizndi and

"2;-:V:V2.§:.'%ii~1_:er 1a11g11a.ge aa 3. '{6aC.E1.i11g subjtzct in Rfiiifequzivalaiit

' fifiiaxiziizatziorz.

2. Exiazffraetti ASA Coifiififkdfi that ‘chi: stlbjfict mattsi”
}”}€i’i”{[:Ei§1i?é {,0 ‘that: rec:r1.1i’£m€’ni. its $336: Civi} }§}{)S’£S imrzitzr ‘ijhs? Stats

{§~r:3vs:r§m’1:3n’£, :a:i3.a:§ the :3.<2tifi€:3.E;£z3I1 tthaiiztiigfici can be 3

-‘Er

.:§E.sf».f}N;3:5:N1’S ” ‘

311113}-ect matter of dispute before the Kwnaffiko K V’

Tribunal. He submits that sir:.’CéA’V ‘a1te;nativ3_Aj i”»e.mV¢tijf is’.

available to the petitioners, thing {V171}; pefitiofl 2 15§”m;$t’~.’V

majntajnable.

3. I find COnS’ig1’n.E5fabIl3A s1:1IVA3véf«_’,=V._:3.oé«.i11 his submission.
The petition is fhCI13fOI\3vV’V(_1.’iS_lVI]i..’;-?§J5VEid liberty to the

petitioners to giheiiéziifiatokjéi ‘Ap.p:-‘ellate Tribunal.

4,-. ——– of””~thefi notification may be

rettlrned to .. ‘

_____