High Court Karnataka High Court

Hasim Peer S/O Imam Sab Walikar vs The State Of Karnataka, 4 Ors, on 16 January, 2009

Karnataka High Court
Hasim Peer S/O Imam Sab Walikar vs The State Of Karnataka, 4 Ors, on 16 January, 2009
Author: H.G.Ramesh
fl "\,# §,:.('-' 9."; E  ' I _ _ _ __ V _
nnmvnu-u\M rltwrl hvufii.  IERICNAIAIKA HIUH LUUIH U1' IERKNIHAKA HIGH QUURT U? KAKNATAKA HIGH COURT OF KARNATAKA HFGH CUUR1

11: mm HIGH count or KARJlAT_A--fi(Ax_  '  if    .

cmcuz-r amen AT  ' 

mum mm mm 1am on?  '  

nmrcnm _  V
Tm HoaI'nLE MR..it::s}Hcm  
    1  

BETWEEN :

Sfo    __
Ooc: 

Tq:  3.0.1.
   4' .    ..PE'I'IT!ONER
(By srra Bepugouda Sidéappa Adv. >

   
" . D«épartmcntTIofEd11cmion

 by its Secmetaxy
Vikasa Soudha,

 560003..

V' r The  ,
 Deputy Director of Pthlic Instructions
F Dhaiwar.

3. The: Asst Dii'ff£'i0I",
Deputy Director of Ptblic Instructioxzs
Bijapur -- 586 101.



.--m-mu-uruirl noun LUUK! UP KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA H¥Gi-I COUR1

4. The Block Educational Oficcr ,
Bijapur Rural
Tq: as Dist. Bijapur- 586 101.   

5. The Chairman,
Sri Allamma Prabhudevi
Vidya Abhirudi Samsthc,
Tq: as. Dist. Bijapur- 586 101._..._  '  "  
.   ' _ V  ..RESPONDEN'I'S
(By Sri M.K11mar, AGA"fm" R17.-L4){_  iv " 

This   ugaeroo 226 and 227 of
Constitution of Ixidia .p3:'ayiug to quash the memorandum of

No.G:G:1(£3j" s;ba:'=sb1;§_;A:'r§a;L1'm;Ii:u§A:26:2oo7--o8/1336 dated

14.7 . 2008, i,¢.*,. 

  on for prcliminazy hearing in 'B'
gmup,*¢thia day_thé.j:~ the foliowing:

   CORDER

.    pofifion is directed against the order

   (Annexure-D) passed by respondent

not? Commissioner of Public Instruction,

By the impugned order, the Commissioner
respondent no.5 — Educational institution

fill up two vacancies of Assistant Teachers in the said

high school.

wyo

W. E.N9_,4{)2031’20(8

E’i…Ut.JIH Ur 1\AIu~uI~\uu\u–niwn-\.uuIu,..tgr-anluvnlnlxn alum uvun’: vi” RRKNHIHRR HIUH LUUKI vrnnxwntnnn rift.-i!’1’t..’Uu’I¢I Ul” KAi\lNA¥AIV\ ‘ HIGH CUUR

2. I have heard the learned ‘f%$r~.’

the parties and perused the ‘4 6).(i_€}.I’ 1.

Armexure-D.

3. Leamed Add1.Govér§§;:;s;;t V)’fi&'<3'n'4§V<:)<#*vé1tc:.-'.1Vf§svL;b1'11itt;eclV
that the petitionsrfizéifi to AckH1va11enge the
order as he V is with the
xiii': any post pursuant
to However, learned
ffif submits that the petimna" is
a 4f:;;cts of the case, in my opimon

f)c€itioné1* claim locus standi to file the Wm

% jxséfitioix

% * Vv”E;é:iititAE;.i1:;;iisra.issed. Sd/…
JUDGE

pkg,