High Court Karnataka High Court

M R Chickkaramegowda vs The Secretary on 31 March, 2009

Karnataka High Court
M R Chickkaramegowda vs The Secretary on 31 March, 2009
Author: S.Abdul Nazeer
II'! THE HIGH COURT OF KARHATAKA AT 

DATED THIS THE 31%? DAY up MARCH    ;_. A' 

BEFORE

'ram HOBPBLE MR. JUSTICE  ._1§r1§;zE.:Ea'-._L  . T 1:'

wmr mmnox Ho,m3s12m9 1s.Rg;;~s2'.' Q'  

BETWEEN:

MR. Chickkramegtxwdav  

Sfo. late Rama Iirishnaiah  _ 

Aged about 4?' yams  V

'afiozkilig as a FDAA   .  _  _ 'V
Gryvernmrtnt  High    
Rava:1afl1anhaI}i_ " ' "L " 
Bangalore    %  ~   PE'rmoNER

{By st-2.  adv.)

AND :

V 1. L.SccIVwE:t2'21jVy" V'

[.0

 State of  '
« , Eijild Secondary Edtlc-5111011
" "M-'S.- 'Bfifldhxg

'~.Thc_"CoVu1missio11er fer Public instructions
N€:W2Pubfic Ofices
_ T Mfr. R-sad, KR. Circie
V L " «Bangalore



[*0

3. The Deputy Dirac-tor of Public Instructions  
Education Dept. Bangalszirc North ~
Kfln Road, Bangalonz   

4' The Block Development Qfiicer & ._
Edcuaticm. Bcpt. }3a11ga10rc;,i"5,Q1'th Rangez:
Malleswaram -.  " '
Bangalore - 560 003

The flead Master 85 <(',fli}3tt3r': _ V

Assistant Education Oflim3r-- _ E }

Govt. Composite High Sc':h1_:*r:a}.'" 1

Ravanathanhalli  *   

tiangalore !§£oi't3i:_1 ." __ ;_   "

Baugaaloxfza.   .,      RESPONDENTS

5.1′!

(By 311.

mis’ Writ filed under Articles 226 85 22? of

“ihf; Céségfiititlififln of Ind-iagpraying to ciimct the R4 to 4 to
fipxfivédc «yrotccfion fur pciiticmcr as well as students

of C’.9mposite High Schcroi, Ravaxzathanahalli,
tzic.

Tiais ‘3W.fi'{‘”‘.VP€fifiOfl coming on far Orders this day, the

1* / /.., , ._ . ééikymi macifc ifht: foiiowingz

QBDEE

Leaxned Counsel for the pctitimngr has” ” ”

seeking psrmigsien of this Court–_ t::>;”‘~;«;<=lj;€.I1c'i.»3:"a.v<«* "t}1'§e: 'wfi%f

petitien.

2. Memo is ;3laC'”t:~r;l_ W1ifV”‘p<:?V:£¥i0n is

dismissed as withdrawn. 4'