IN THE HIGH COURT OF
CIRCUIT BENCH AT GULBARGA T
DATED THIS THE ow? DAY OF FEEBRUA
BEFOREM b
THE HONBLE MRJUSTICE MOI;LAN:;'SH;ANTANAf} (5'U_1j}*.}§
WRIT PETITION NO.V'8O4zi 5 oFi:2o1oilfs'=«lflREs)
BETWEEN: 1 A i ;
Jaya Naik S / o Swamya7Nai'k ; 'A
Age: 36 years, Oec: Nii T _ ' V'
R/0 Aralikoppa'--Hi1"iyui'(P},f _ -
BhadrawathffT'9¥sl?§ika,"._
Dist:Shir1io»g-a, " ' .. .
Petitioner
(By SI1iv'aI{'£;ti1-st' Advocate}
AND:
i. Regis'trar Kar'na_i:__z;_Lka Veterinary
- A "Anifrial and Fisheries Science,
» _ " iIniveitsity'Nandinagar, Bidar.
2; A Regionafl jC.(1)r11n"u'ssioner,
Office of the Regiona} Commissioner,
Gulbuarga-Divisi_on, Guibarga.
" ... Respondents
“hays M. Kumar. AGA)
r»»/N
Ix”)
This Writ Petition is filed imder Articles and
227 of the Constitution of India praying to dviVre.ete_the
respondents to Consider the ease of the petitior1’er”t’or_ the
post of appointment o{Assist.a11t Professo_1fj”i’I1–fE’i._s:t’1eify_
college at Managalore by calling the 1;-.et1itione3*’i.fo1* ‘
counselling under S.C. category. _ L
respondents to Consider the represe-ntat–i’0n_s An_nexu’res-7
G & H and direct: t.he respC;nden.tsL to ‘ call the
,_ ;1d11~e.¢t ._ the V.
petitioner for the post of Assistant. ‘F_’rotessor’~in
Coliege at Mangalore by’ -oalliiig the epet.i*tio_ne1j§ for._>
counselling under S.C. category
in the ir1~t:erv¢3st:VoVfhjustice
and equity and etc. ”
This Writ Petit.io;1_ ._f0r preiirninary
hearing this day, the Court made following:
Hearst
‘it’ for a direction to
respondeunetpshtto e’0.ns¥i_c1’erz_”..the representations Anr1eXL1res~
‘G’v.»atnti filed praying for appointment to
..pos_t’.tofr”Ass1stant Professor In Fisheries Coliege,
Mar’1g’a1ore.’Lpj~–
i3;=-elince, it is for the respondents to consider the
t’ , i*epresentat_ions on merits and in accordance with law,
fix,’
..Nf?_W
K
this Court declines to comment anythiiig on ni’e’r;’t:s of
the matter. It is for the concerned ai1thoriti.e.s<'_t.o__'eieeide
the prayer of the petitioner on merits.
Accordingly, the respo1vidAenf.5 Vairei"
consider the representations Vide.A1111exL1,resrf'G" ai;1<:i"'H""*,
on merits and in accordaiioeoeiwith Iaiw..z:ifi'.er into
consideration all the 'fe1_eva:iit _r'na:t'eri'a1,
Writ petition is accordingly.
Ex}; “”” 5.
JUDGE
swk