High Court Karnataka High Court

Kaveri Education Society ( Regd ) vs Secretary on 28 June, 2008

Karnataka High Court
Kaveri Education Society ( Regd ) vs Secretary on 28 June, 2008
Author: B.S.Patil
_. 1 ._
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED 'PI-IE8 THE 28" DAY OF' JUNE 2008

BEFORE

THE Hownm MRJUBTICE 3.5. PATIL 5  Q 

wan' mrmon no.9o47 or goes  5  ~

BETWEEN:   

Kaveri Education Society (Regd.),

1" Cross, V. P.Road, Madivala,  _

Bangalore - 560 068, '

Reprscntcd by its Secretary  »

'I'.Upcndra, S/o.}ate  "

Aged about 50 years, V   

R/a NO.468, 13"' Cross,  ' "

Wilson Garden, = V  1   
Bangalore - 560 09?.   .  *   'PE-'TITIONER

(By Sn'.Ff;M.S'i&d§;p;;.«;:;4:Ad§f.3»  % 

De«ygarttn.cnt OI"'  6:. Secondary

 V'  . E;c1.ucation~, xM.S. Bfiiidings,

1 :Ba;1ga1mjt:~.-75,60 001.

 'Ed-jmation,
New Pub1is:"Ofices,

 Nmpathunga Road, Bangalore.

   .I§ép31ty Director of Pubiic Instruction,

 Bangalore South District, Bangalore.

VT  "4; ' B1ock Education Oficer,

Aneka} Taiuk,
Bangalore Rural District.  REBPOHDENTB

(By Sri.B.Ma31ohar, AGA.)



 .,  fP1<s

--3

3. The main contention of the learned counsel for the
petitioner is that the respondents have abruptly initiated such

an action without following the due process.

4. Upon hearing the learned counsel for the petitio11ej:*._:s,z1’d

the learned Additional Government Advocate whofis

take notice for the nesponelents, it ieleaif

has rushed to this Court without iijf

order, if any, passed against -,instiftit;ion.._ T”v.15e*:Aitienef has i L’

produced only the news item pubfished 5; newspaper.
This Court cannot act on .b.éisis;{.>’c_-fine news item published
in the newspaper and isst1e’»o§iiyv ‘fithe respondents

muchlessivvquashflfie so made. It is for the petitioner

to approach obtain the copy of the order, if

any, against–.t:I:ie___institution in this regard and take steps

“same in accordance with law. Reserving such

hsqrfieio iii§§s’i~p¢iiii:;iier, the is Writ petition is dismissed.