High Court Karnataka High Court

M N Kolal S/O Neelappa Kolal vs The State Of Karnataka By Its … on 14 September, 2009

Karnataka High Court
M N Kolal S/O Neelappa Kolal vs The State Of Karnataka By Its … on 14 September, 2009
Author: Ajit J Gunjal
WP P1024243 of 2005

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 14TH DAY OF SEPTEMBEE " 

BEFORE

THE HON'BLE MR.JUSTICEEAA;jITv  J 

WRIT PETITION No.24243E/2005 (sg RI:s; ”

BETWEEN:


Sri. M.N.Ko1ai,

S/0 Sri.Nee1appa Kolal;    EV

Aged 49 years, V
Attender, Kee:th«i,v.._ 

Girls High SC3_f1()C{i’,’E’ V .


     V

Haveri Distr.ictV:_ ;j_

Residirag at: .  f    --.

Ganganizavar }31,1i” _Ejings ~ « .
Market Rdad; Shaha.Baz”aar,
Bankapur, Shiggaon “1-“ai€.1k,

Have-gfiDistrict.”-»_. …..

The state of Karnataka,

j_’ ” _ by its Secretary,
Secondary Education,

5&1 Floor, M.S.Bui1dings,
” Bangalore-»–560 001.

. . PETITIONER

WP No.24243 of 2005

2. The Management of Karnataka
Keerthi Educational Society (R)
By its President,
Barikapur, Shiggaon T aluk,
Haveri District. …RESE’O’i\ED_E1NTS _

(By Sri. R.K.Hatti, HCGP for R1
Sri. B.B.Bajentri, Adv., for R2)

This petition is filed usdetArtie1es 206 227 of A’
the Constitution of India pra”yin_g lt’o._.set ilasi-cle/the final
order of the first in petition
No.42/2004 {ED_–2605S–FslN:-‘~2(§.QsE)’ ds.tede2’0.04.2005 vide
Annexure–D tfie:::’s:ai’d….;i3etition or in the

alternative,’ for fresh disposal on
merits; ll\}trlitli.. co:nse_t:;’t1,le11tiall”benefits.

“on for preliminary hearing in

‘B’ Group day’, the gage the following:

the matter is taken up, counsel for both the

pa§:_t§;eS~ that the subject matter of this Writ

vJi.e9:Ne’.2o69s/2005 decided on 10.01.2007. Following «

peti’tion.:A. “is; covered by ruling of this Court in

WP N024243 of 2005

the reasons stated therein, this writ petition also stands

disposed of with identical directions.
Petition stands disposed of accordi1f1g1yV_:_: V

Mr. R.K.Hatti, learned

directed to file memo of appeadféince iii ‘four. pV_V;eeks’V§ i