High Court Karnataka High Court

K Basavarajappa vs The President on 10 August, 2010

Karnataka High Court
K Basavarajappa vs The President on 10 August, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BAN GALORE

DATED THIS THE 10TH DAY OF AUGUST, 2o_10 _:

BEFORE

THE HONBLE MR. JUSTICE  

WRIT PETITION No.244957hg§2'.g:Q .(i3gREs'1'  X   . .'
c/w. wan PETITION No.2449,7 or 201:) 

IN VVP NO 24495 OF 2010

BETWEEN:

1. K BASAVA.RAdAPPA.  " .      _
AGED ABOUT 57 Yams,' 5/Q K.--"'G;U'1.,,AI'--PA
HEAD MASTER. SR1. Am;/\..  *

NUXHADEVI. BALI  E>R.0w[3A"s.i-'41»M,,E§.
r3ARAM.AsAGAR;A."cf:-a1«1*r1é§A1:)u_Rr3AfrA1.UK.

AND   »      PI23TITIOI\§I«:R.

(By Sri.: B ii "N1:i;§1Jp§3~.1A1f§¥I ;«.../'_'\:)v.}
AND ' V V » T

2. THE PEi'f3S_VI1)ENTA"v. V
, in-11:2. CHI'I'RADURGA

~  2?;11:,L,A BANAJARA '(LA.MI3ANI}

"  '1'UVA}'.<Af~%'A SANGHA [R]

 _ "1..Ai:sr:.:y:sT_N1LAYA. 5TH CROSS.
._  ._ L:.cv.R....,I::xim:Ns1oN'. CHITRADURGA
A ' "REP 13:-.»':_§<.;' SHIVAMUR'1'I~1'Y

' V  2. 1'I'1»-1"E:A._s I3C:RE,TA.RY

.  'l'I*-{E'CHITRADURGA
"-ZII,.LA BANAJARA (LAMIBANH

* --. YUVAKARA SANGHA (R)

LAKSHMI NILAYA. 5TH CROSS,
J.C.R. EXTI£NS!ON, C}-IITRADURGA

UK



2

3. THE COMMISSIONER OI' PUBLIC INSTRUCTIONS
NEZW PUBLIC OFFIC E.
I\ERUPATI"iUNGA ROAD.
BANGALORE-560 001

(By Sri. JAGADISH MUNDARGI. AGA)  _

.. . I'--O;'\'1'1;'w'    .

THIS PE'I'YI'ION FILED UNDER A;R1?%C1§*F:_' 226 
OF THE CONSTITUTION OF INOIA P¥{AY'--I.NG To-,OA_1_;I, 13013!

THE RECORDS AND TO QUAS§:'1"'1?§EE $'USPE3NS.ION"Ql~{[§EIQ
PASSED BY "rm; FIRST Ra:SPOA;_OFN*I' DA_'I'T3D NFL VEIDE
ANNEXURE A BY ISSUINQ A WvR--E'F.AO!? 'C.E3RTlORA_,R1A..': '

IN WP NO 2449? OF 2010" 'A  '-

BETWEEN  "

1. M S v1'vI;2<;AN'AI\§'.1)A;*r_F.O.:)Y.: 
Age:5I YF:A:'PA REDDY MR_ V
r-II€;ADMASfrEIe.i"§VSr21 'QDEVARAJ
ARAS GE?.ANTAi\§T;+'.I~I'E~ZA'PROWIDA SHALEI
MACHIHALI-..I 'F1{1ANvpA'-LiARAPANA1»-1A1,1,1 TALUK.
DAVANAGERE r31STR'i--c:T.

 " .     PETI'I'IONI£I2.

 * «-{By   MAN;jU:v--«A-TH. ADV.)

1. 3 W13: PP.i~:S1:OEN"I'.
"-r.mF_:'cm*1'RAOu1zOA. ZILLA I-3ANAJARA(i.A.M¥E3A1\EI}
YLIVAKARA SANOI--1A(R). LAKSH';\/II NILAYA.
_ SMJOROSS. J.C.R. EXTENSION. CHITRADURGA
' "mp. BY ITS K. SH1vAMum'm'.

O THE SEC REFARY.
THE) CHITRADURGA, Z-ILLA SANAJARA{LAMBAN1}
YUVAKARA SANG}-1A(R). IAKSHMI NILAYA.

MS



3

5TH CROSS, J.C.R. EXT{£NSiON.
C H I TRAD U RG A.

2;.)

NEW PUBUC OFF-'ECE, NRUP£\'l'HUE\?GA ROA.E3__.  V' '
BANGALORE. 

[By Sri.JAGAIf)ISH MUNDARGI. AGA1

THE COMMISSIONER 01? PUBLIC 1NsTRuc'1'1QNS;- V

 1') i}'3?'Jf}'E3 " « °'

THIS PI:3'1'1T!ON FILED {,JN__{)ER AI$§'lCL?:" 2V2v§3_ &  

01+' 'I'i-{E3 CONS'l'I'I'U'I'ION OP' 1:\§1--3jA.15>RAY1Nc.».frQ CALI; FOR
THE RECORDS AND QUASH '1*iir:1f: SUSPENSION f:oRm"«:R
PASSED BY THE 1«-"IRs°1'~~.._;2Esi5C5N'I:;5N'i'.._DATED N11. \/EDIE
ANNEXURE A BY ISSU iN'('~~ A xVR::1*  C{§RTIOf{AR1.

THESE PI£T¥'1'i0N,E3;' 'C-C3MV1N_Q__   PRE2l.IM1!\§AI-{Y
HEARING. T1«1;s':m__v '1'1~;§:, §:0.I:JRn$W'(V)i' fact and that of law
arise for' dectis:i(§I1.}'n121k§1'1g§;" with the consent of f',l'1E'

learméd c0t1;1,se'}~U'f0i'- the parties. the: peti'£.i0r1s are

' "cl1,i'b?$e€i'L"tOgr;ther,Vflfifléllly heard emd are disposed of lg,

L"-t..h'iJs (§0'm 'mbnA';'arder.

Recorcgiing the submission of the 1ea1*m-'(.1

<tc)VLi'1'~;_sel for the respondent -- State that the app1i<rz'=11i01'1s

fifiled by the pet:it’icme1″s in the Revision P(;*1_i1.im1

M

4}

N0s.23/2OIO and 24/2010 wmlfid be (?on.«:sic:1e.1″e{‘_i_.__’by

Respondent No.3 and <)rde;'s passed on

nothing furiher sI.11'*\.-*i\»'es for (*(ms3idera1.ioI:, "in..§E"';-£?1Ees~;?_""T V'

petii"i()ns and are accordingly disp§)S£éci~ <31}
x . fa 2 1
oar
T §UDGE