H»: KARNATAKA HIGH COURT czacurr BENCH, A*r5§U :9-3'éxfiG5;.«"T %
Daieé this the 831 day of x A
Bcfm _ _ . %
THE HGN'BLE MR.JusTIc3j;;-.:s;ARAYAr~m.
W P No. 40:07 of2f)(i£5'v{S?~--~.§§ESj
Between:
Chandrakaia
D/0 Manilcrao H . U »
Aged about 25 ye.:arS, "~. b if V.
Occupation: AngaflWezd§§A;Assfistant,;' ~
At Anganwac1i'Centitj- No}§2,"-- -- ,
Marahalli, M %
Taluka as District Bidar; _ V» " Petitioner
(By Sri K M .§}i1:;;té$V'r'Z4ic§.:rt>\r::é::e)
And: ' ' V" H V I
1; "rag Biztctor,
'W?«:ax'3':1e:;1's.._&&.A C3}1iid3fe::1's Welfare
Multistoxy Building,
'*»'-mécihi,
' . VBangak>re.A._
' . 'I.'heJai3;1t Sizector,
T i'!0mc:'iz's as Chiidren's
r. _V - . f:W¢';,;I:fare Department,
% ;S=v1barga-
~ ... . 'I'}::e Chief Secretary,
Zilla Panchayat,
Bidar.
4. The Assistant Director,
Women's 65 Chiisdrexfs
Welfare Department, -
Bidar.
5. The Chiid Development,
Pro3'ec::1:Oficer,
Bidar. " _ '~R¢spond§nts
(By Sri N Kumar - Advmm.-zxié)
Writ Petitioxl is flied seekifig fiiofice issued by
the respondent No.55 xr2',de dajicd 1j.9g'&7»/ 2008.
This Writ fcfi my heaziing before
the Court today, $340131″?Ifiééifiihé’–ffiflfivyiing;
{ ‘Q§QER:
The 1ear§1:::d”{‘xoVcr;fi1§g§n§f is dimctcd to take notics,
The pefitionvéi” ,.’¢1:tV.-aAzs’ci1ail*2211§ed the endorssgment issued by the
a11€1..«s0ugj11v{“f£§r quashing the same. She submits
that 3:352’: ‘as an Anganawadi Sahayala’ can 29/5;’ 2008
,_ asf per s:’u1c:e than she has been Working. Dasggitg
‘7T§h€ same, has been issued by the 55” resmndent an
‘ afiezgaiiions that she has possessed Balavikasa
making false sfaatcmem. The petitienar submits tha’:
gjaiggfions made: in A1mcxure~E is false and fztivoleus and
.};$ef(31§.é doing so, no Gpportuxflty has been giving’
The learned adéiiionai Government Advoca
necessary direction couid be issued to 113::
541:2: A f5é3;3ojnd t~§:fi2_
appropriate order after afiorfiing full oppo
In View of the above, writ
431 nespondem to afford an ogpor1:u13ity pass
appropriate csrder.
dfi """ . ak % Judge ts that ., V' to _"pe%.£f:i0:J¢e.r.< " is disiacséd the