High Court Karnataka High Court

Muralidhar S/O Shamrao Kulkarni vs State Of Karnataka By Its Secy-Ii on 7 July, 2008

Karnataka High Court
Muralidhar S/O Shamrao Kulkarni vs State Of Karnataka By Its Secy-Ii on 7 July, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA
ClRCU!T BENCH AT GULBARGA

DATED THIS THE 7*" DAY or JULY   AAf f   

THE HON'BLE MR. Jusmsg fN;K,. i=iAnL   A  ; *  A A 7

wan' PETITION N0..36522_§f 2092 3-Iées;  %

   

BETWEEN:

MURALIDHAR, .   
s/0. SHAMRAO KULKARN--!.__  ;

AGED ABOUT 56 YEARS, I -
OCCUPATION ; LECTURER ._ . V 
woaxmcs AT; M%:s1" 0051905415.
JUNIOR COLLEGE, mic:-.;uR,. _   

(av sfz%q._MAi+I;é§.=i;3gAsgA  ADVOCATE)
1. TQE-; STATE  
av ws SECRETARY -.n  

EDlJCfi\'T§ON DEPT. (PR MARY 8: SECONDARY)
,  BU|L9*NG.''BANGALORE.560001.

'' " « ,5."  sécaETARv FOR
'A .. A Ri-':_Gl0NAL SECONDARY SCHOOL

EDUQATIONV BOARD AND DESIGNATED

 A'JOlNT"v»{_)_lF'€ECTOR OF PUBLIC

V EDLJCAT.$_GN DEPARTMENT,

 Gl.5L|3ARGA DIVJSION,

QULBARGA.

" _ sf THE oepunr DIRECTOR or PUBLIC

~ "PUBLIC INSTRUCTIONS, RAICHUR DIST.
RAICHUR.

4. THE BLOCK ED-UCATlON OFFICER,

RAICHUR.



4

4. After careful evaiuation of the records avaiiebie

on file, whet emerges is that, petitioner has made~ee§?eie!:_:"' 

requwts and representations before  u 

authority for release of me saiary grent  fiiiei ;

15' September 1986 to 30'"v*Jun.e  to  

Lecturer in Economics. The  by
petitioner is dated 25"   the same
has been duiy   iespondents
1 and 2.   censidered
nor  t;etitioner has been
compelleci  ,;'-_>e.'I:iI:i<:»ri. The respondent

oepamnent authority is nat jusfified

ti:-e fhe pefrticner is abeyance.

without expressing any opinion on

‘ef ifiie-eeise, ends of justice wouid be met, if

is issued to reepondenw 1 to 3 to

[the representation submitted by mtitioner dated

e f ‘ – September 2002.