High Court Karnataka High Court

Chandragouda Halanagouda … vs The State Of Karnataka on 16 July, 2009

Karnataka High Court
Chandragouda Halanagouda … vs The State Of Karnataka on 16 July, 2009
Author: Mohan Shantanagoudar
{N THE HIGH Comm' 0:2 KARNATAKA
czacurr BENCR AT DHARWAD _
DATED THIS THE 16TH DAY OF JULY,  .  V'  '
BEFORE:  . A  H  " '  ' V
THE HON'B¥..E MRJUSTICE MORAN  

wan' PETYFEON Nos. 53.%_ TO 63325": 2o99%'%':$~-RES} 

BETWEEN:

1.

CHANDRAGOUDA :{i=~.;_Amr3oUDA'vAbAcH1 
S/<1) HALANAGOUDA, £;GE:'?!O ';:;'E-ARS 

occ: PE TEACHER      _
saw KANAKADAS men SCI4I_OCiL F-i'=fCI1,'I'I'i-£i§1vI,__ 
'rQ.RAhzEB§;m;uR,;a:'s"r;.HAv1:R:._ V 

sHA1§'Mu;:P;APPé; B  

,s;--;--e. BH1§_RAN'Q'§PPfl'; _AG_E:4U YEARS,
 OCC.PECii6§, Rio zzamxanas HIGH
'SCHCOL, *:<.:3'.:f1:'~m.' 

TQ:RANEBE1\'Nug; ;--_!AiIER1

Naéaiipp. aVGoi;RAKii:11&avAR

-- .. we B;aL_APPA.; AGEDABQUT 39 YEARS,

C")CC.WA'X'€=HMAN '£30 KANAKADES HEGH SCHOOL

;_E<ZQ'i'!HAL '10; "Pd-".;NEBENNUR
1:«1's*:* BEAVER!

,,. PETITIONERS

V' *  s?1:t..: !§%AmYAn 1:: max, a.nv.,)

~f1'*'1%11«;v STATE OF KARNATAKA

~  OF EDUCATEON, MB. BUILDING
"§£NGALORE~560 001

BY i'I'S SECREFARV

THE} COMMISSIONER OF" PUBLK3
INSTRUUHONS, NRUPLFFHUNGA ROAD
EANG=ALORE~56O 001

THE HEAD MASTER
Si-{RE KANAKADAS VIDYAVARDHAK
SANG}! HIGH SCHOOL, KO'T1E-{AL



RANEBENNUR TALUK

4. SHRI KABEAKADAS VIDYAVARDHAK
SANGH, WAGISH NAGAR
RANEBENNUR TALUK   ._
E)IS'T:HAVERI 3 * ._  -3     «
BY ITS SECRETARY. xznsmjninmzrrs " "  

(3? sm. R.K.KAT'!'I,  ma RI' 5222)

THIS PE'i'I'I'ION Is FILED  Azzricméjéée EIND 227 012'

was CONSTITUTION OE INDEAAI..PR:AYING_ TO ":;:r:2:_I:c:'.I"' THE 4TH
RESPONDENT NOT TO REMQVE .*I'HEvSE£§V1VC'EéOF 'rm: PETITIONERS

FROM THE POST HELD BY”1’IIIa:I~eI’zr§.”:*IjIIE ,RI4I;SPONDEl\l”I’ SCHOGL
VIBE ANNNEXLH-2E¢A, B A.z~II>.;c;’ ‘r.HI«.pw3_éIT FETi–?iON DATED rm;/90
BEARING No._ .-5/9o~9;{, DA:f§’EDvA”‘~.1<},f8V/97:' IIO. 8/97498 AND
ATTENDENCEV RI§£3'1S'1'ER. Issuapgmgzérrfiinan BY THE 4TH
RIISPOIIDEIITANQ "

1′-THIS –:>1é;*:’I*:?:<:x1§I'c.c)'MI_I§I<3–. ON -'Fog PRELIMINARY HEARING, THIS
DAY, THE court'? I~¥'f'.DE'g 'I'IL.I_.II:=I«:QjIfi,I,IIIIII~IG:

‘g”¢7oRDER

_adv(IIé:atr:….for petitioners prays; fer permission 1:9

‘ pdtitions. Pexmissian is granted, Accoxtiingly,

“Ix;*rI:’ éefifizgns are dismissed as withdrawn with 1ibm:’ty to

apéiifiatfih éqgpmpfiate forum, if the petitioners so choose.

-A:

V I . / I; “V

(MORAN SHANTANAGGUDAR}
JUDGE

BN3