IN THE HJGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 2 13? my or APRIL -- ' BEFORE.» _ V % HON' BLE MR. .JuSr1cr§=§.J1fI5.J:"G£I1\i._:;s;i; wan' mrrrron No;5g;g91 @009 i$'--nl1s:--.. BEYFWEEN: AJ .. V} KAMALA BABU BAMAVN;'.§;i;EA _ 1 ~ AGE: 42 YEARS, occupamow: 'NIL --- V R /0 MORAB VII.~LAGE,, RM.BAG- " BELGAUM Dl S1§'RI'C'I' ;_ * . = PETYTIONER gavjvsiéy "EMA :<:u%1.,iV<AV£21§:I;~-;4t.r£\r.,) 1. AsS1s'r,wf Diiéficfiioiz _-- WOMEN? AND CHILD WELFARE DEPARTMENT .. BELGAUM. « %%%%% M _ V % <§fi1Lz§' mzvammgm' OFFICER " TX 1_§A.§BA'G, 'i9Is*rmc:'r; BELGAUM .93; D1RE:C?I'bR women AND CHILD E!EV"E:LOPMENT DEPAR'l'MEN'I' BUILDING, DR. AMBEDKAR ROAD BANGALORE - 560001 RESPONDENTS
THIS PETETION FILED UNDER ARTICLES 226 & 227
Q9′ COSNTFPUTION OF INDIA PRAYING TO QUASH
….:-WNEXURE A PASSED BY THE 13′!’ RESPONDENT DATED
12.1.2000 AND PASS AN ORDER DIRECTING THE 13′?
RESPONDENT REINSTATE THE PETrrroNER:.~«iN;fr c > 5’1fHE
SERVICE WITH ALL ARREARS or SALARY. _
THIS w.P. COMING ON F OR,.ERELiMiAN’iéS?»§iEA§e;1N9″ °
THIS DAY, THE COURT MADE THE F’Ci;L OWING:__ ” A
.Q§;1—LEE.”
Petitioner claims _v #39 as
Anganawadi worker in Shfi further submits
that she had worked V however, no
mmunemtion;wai§;VL§givcI:§.,A on 12.1.2000,
a <:0PY of — 'A'. Present writ
petition is Appamntly, it is
noticed thatVa':s years fiom the date of
dismissal. 'Thcv;;}uest'&o1fl3V the clock back after lapse
of nine ndf Petition rejected. :
sd/~
JUDGE