High Court Karnataka High Court

Dasharathappa Sab Savanth vs Karnataka Public Service … on 22 February, 2010

Karnataka High Court
Dasharathappa Sab Savanth vs Karnataka Public Service … on 22 February, 2010
Author: V.Gopalagowda & B.S.Patil
we 5397/2010

K 1 A
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED '£'HIS THE 22ND DAY OF FEBRUARY, 
PRESENT 1'  A A
THE HONBLE MRJUSTICE V.GOPALA_  A  A' 
THE HON'BLE MR.JIJST1(:f7Ef3,$.PA'1;iI,..   " A 

W.P.No.5397/2010 :is-R.Es1 'rz>xiL3A , 

BETWEEN:

1.

Dasharathappa Sab Savanth,   
S/0 Appa Sab,     
Aged about 38. y'ea1'*s,  _ _V

R/0 Kanou, G%)kai{"'Tal31E., 

Belgaum 1}istI'i_Ct, b " 

M.K.Ka_dadi. .   
S/0 K,er1chappa',_ "  _ 
Aged ab0i1t_3E3Vyeéi1fsV,e. " & _.
R/0 Kalioli, Cvokak .TaI'uk,'"
Beigj;1urr1.District.,, ' V

, B'..S.Ba_s'tawazd,V
I _ S/Q"Sh1v,appa.,_ " J
'  . ab0u~t_ 3E§_'y'ears,

R/p 'Ka11_qIi,AA 1:-okak Taluk,
Belgaurn District.

Devendré Sambaji Dawaleshwar,

 S/O" 'Sarnbaji,

about 22 years,

R/0 Kaiioli, Gokak Taluk,

 ' =  . Belgaum District.

Arjun Gudadannavar,
S/0 Ye-llappa,
Aged about 38 years,

'§»/



WP 5397/2010

R/ o Kalloli, Gokak Taluk,
Belgaum District.  PETITIONERS

[By Sri K. Govindara}, Adv.)

AND:

1. Karnataka Public Service
Commission, Udyoga Souclha,
Bangalore - 560 001,

By its Secretary.

2. The State of Karnataka, 

Represented by its Secretary 

to Government, '   f 

Department of Horticulture; '   &}

M.S.Building, "   V   ._ 

Bangalore -- 56Q'(}O__1   ;V. _"    RESPONDENTS

[By Sri B.Veer__apfJa_,      

This Witt. Petition'iisfiiedtunder Articles 226 8: 227 of the
Constitution oi" [r1dia..'--prayi1*ig to quash the notification dated

'_27.01,2§Q10'~passedV--_by the R1 as per Ann--C, in so far as the
 selection iof candidatestto the posts of Asst. Horticultural
*._Officers, of thosewzvithout having B.Sc., (Horticulture) Degree.

 ._ "coming on for Preliminary Hearing this day,

i it   the Court rna('ieV_the following-

O R D E R

V’–..C’.ounsel for the petitioners iiies a memo seeking to

~XU§th;iTaW the writ petition reserving liberty to agitate the

grievance before any other appropriate forum.

\it/

VVP 5397/2010

2. Memo is placed on record. Writ petition is dismissedféL;aT

Wiihdrawn.

KK