High Court Karnataka High Court

Manjula W/O C Krishnappa vs The State Of Karnataka Rep By Its … on 5 August, 2008

Karnataka High Court
Manjula W/O C Krishnappa vs The State Of Karnataka Rep By Its … on 5 August, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA, BANGALQRE %

DATED THIS THE 5TH DAY OF AUGUs'r,:LLA2ot§¥atF[%   

BEFORE  

THE HON'BLE MR. JUSTICE' A;m~ 

WRIT PETITION NoTk42934% 2w2A (:%:::;%A[
BETWEEN: A ”

1 MANJULA W/0 c KZ.t§1S1I~5E:N!§5?1f.’Aj’
42 YEARS
ASSISTANT M1s’mEss, &

SR1
K.A1éNADA> HEGHER PRI2¢IAx’2Y SCHOOL
‘mYAGA12AJA£¢A%<3AR;TVT%% % %
BA§GALORI£'~$6{.)]02'8é_ "

. .. PEITPIONER.

(§y sz~i&.§sH0K,.«A:>v’.%12′(312

VAGDEVI ASSOCIATES )

1 Tm; STATE OF KARNATAKA REP BY ITS SEC’!

LL _ EQUCATION DEPARTMENT,
_M;s. BUHDING,
BANGALORE-560 00 1

%:z THE DiREC’1’OR OF PRIMARY EDUCATION

OFFICE OF THE COMAIIISSIONER OF PUBLIC
INSPRUCFION,

NEW PUBLIC OFFXCES,

KR. CIRCLE,

BANGALORE

ORDERS OF’ THE DEPARTMENT AND ALSO
WITH A DIRECTION To THE FIFTH RESPQNDENT

IMMEDIATELY GIVE L.P.C. AND OTHER DOCQMENTS To
THE PETITIONER so AS TO I.*3NABLE__THE_e:’ iPmrT1oN*ajr<sTT0 _

WORK IN THE NEW' SCHOOL.

THIS PETITION COMING O1\f;F:()_I§x

BAY, THE COURT MADE THETVEQLLOWING: '
0RDE§{_m T'
Mr. Ashok, onflbfchalf of Mr.
Sridhar, submits that th_e– infmctuous.

Placing. This §§s11_bni:issir§n . 'rsééfd, the petition. is

dismissed as 'i11fm'ctuoi1s;'*

Sd/-

Judge

~