High Court Karnataka High Court

Munikrishnappa H vs The State Of Karnataka on 8 September, 2008

Karnataka High Court
Munikrishnappa H vs The State Of Karnataka on 8 September, 2008
Author: H.G.Ramesh
W.P.N0. 1383'-'2/2005

IN THE HIGH COURT OF KARKATAKA AT 

mama nus THE 8?! DAY or snmmannn.  i T7';  R

swans _   _
um Honrnm mR..ws*rxcE  C  R

wm1*1-m1'1_r_1onxo.13s34z@ Vgs?-g_sR ,__}'~ if  

BETWEEN:

SRI MUNIKRISHNAPPA H
S/O SR1 HANUMAPPA
AGED ABOUT 30 YEARS
WORKING AS F.D.A.
0/0 THE REGISTRAR
cm CIVIL COURT   .  _  - 
BANGALORE  '      A ' 

(BY SRIASHOi{:,--1A[:3VV.:".;FO!§ J  
M/S VAGDEYIjASS€3C~!A'FES..)

A1313: V _ V _
1 THE STATE OF KARRATRRA

R£;jRRRsENTEn_BY
1Ts.sECREPARY « ..... .. e

' .  'A . VDRPA'R*rM'ENr OF PERSONNEL 8:

V  ApMs1§z1sT~RAmrE REFORMS
 .f»_.r1z>Ri1,.e,;'2«-R». "RwVI;HA
- ABARGAL(3RR;.m 560 001

V " 2 ma RARWLTARA PUBLK3 SERVICE

 COMMISSION, PARK HOUSE,
 ' .. BANGALORE.
'~ V REPRESENTED BY ITS SECRETARY

_   REGISTRAR

H  cm CIVIL COURT'
BANGALORE



W.P.NO.13834/2005

4. THE COMMiSSiONER OF
COLLEGIATE EDUCATION,
SESHADRI ROAD
BANGALORE - 560 001

5 SR] MANJUNATH B s
AGED ABOUT 33 YEARS V  »
WORIGNG as F.D.A.  
0/o THE REGISTRAR
cm czvn. coum'

BANGALORE

5 SR: VENKATESHA MURTHY R.  *

AGED ABOUT 39 YEARS, 
WORKING AS F.D.A. .   
O/OTHE REGISTRAR   _ 
cm' C1VILCOUR'I'   < _ _ . _
BANGALORE V   _  v '    "

(BY SR: '1'. P. SRiflEVAS,?A_GA RC;-R 'R_1'r0 R4 .
SR} *1'. NARAYANASWAMY, P.,1:V.'i'<'t.')R i-22 
SR1 M.R.SHAI»LI3'NDgRA, A;3v."R0R__R5 
sm. E;'R;'PA!iKAJAN§EsNI;'ADV. FO'R'"i?6)

THIS wRrr:*%%PE':3?riér: UNDER ARTICLE 226 09*
THE coNs'rmJ-?10i~zVQ;a' mum PRAYING TO QUASH THE
_IMPUGNE_iAD" ORDER ~ mas-1V1)-2004 VIDE ANN.G AND THE

='i <5RDER"2'r.:..#:~*~1'i V153 ANN.H AND THE OREER D1'. 1-4-

2005 R353.-}"RP,ASSED BY R-2. 3 as 4 Raspmmvrgxxr. IN so
FAR' .AS..__ITV"'R£f:_LATES TO THE PETR... AS THE ems ARE

 "'vILLEGAL, ARBKPRARY AND uususmnasm AND 0990330 TO
 4RR1Rc1PLEs OR NATURAL JUSTICE AND 

_ A.V’t3m»_s PE’I’I’I’ION COMING ON FOR PRELIMINARY
magma IN ‘B’ GROUP, THIS BAY THE COURT MADE THE
‘ F’GLL()WING: