Karnataka High Court
Kuvempu University vs Dr B U Kannappanavar on 26 February, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE}
DATED THIS THE 26TH DAY OF FEBRUARY, j
PRESENT
THE HON'BLE MR.JUS'I'ICE V.C_}QF_'ALA _ " 2
AND
THE HOPPBLE MR.Jus*r;_cE i~':;.,_A'§eAN:::A .
__\.g..A.V No.;21:";v1.£'2005."»;§__§___!éjES'j' "
BETWEEN:
KUVEMPU UNiVV§51R1S}'PY " '
JNANA SrXH'YADRI "T: "
sHANKAvRAGHA'z*:*,A..V_ . .
SHIM{)GA_577 541; ~Ri'§P;» ,.B"Y._ " _
ITS R}3GIS'l"'RAR. V ~ '-- " ...APPI3LLAN'I'
(By S1i.*"v' B GKNACHARI; Abv0cATE)
'1-..rjR_T.. 'B1 :ij"KAI€NAféPANAvAR
AGEI3~-ABOU"I'- YERAS,
s/0 SR1 UJJAPPA
-- COLLEGE" LIBRARIAN, UNIVERSITY LIBRARIAN
" ' ~ '~_ KUVEMFSJ UNIVERSITY
* f.1;~IAM SAHYADRI
SijiAIf§K,-'\RAG}~fA'f"I'A, SHIMOGA 57? 541.
2. s}:1:ATE or» KARNATAKA
--. BY' ITS SECRETARY
fEDucA'1*1c:>N DEPARTMENT,
" ' MS. BUILDING,
BANGALGRE 1. RESPONDENTS
(By Sri. S V NARASIMHAN, ADVOCATE FOR R1; R2~–SERVED}
~j SNN¥
4. The learned single Judge has A’
endorsement given by the University, (iimctzing ~
herein to consider the claim of I-respqgadenf’ “the ‘A ”
advance incxement fiom the date of
effect fxum 1 1.02. 1993 with conéeqpenfial
5. In this of ~’we”‘%I9.’–4’not find my
reasons to inter_fez'”;-j;j}JifI1;1–theL mrzicr, as there is a
direction to the clam” of I-
Iespondeiit”herei;n3 the’._’a}’:v1fipea1′ is dismissed.
Sd/-
Iudge
Sd/-.
Judge