IN THE', HIGH C':()URT OF KAR.N'..AT5§KA .451' I%..:A£\'?GA£_,0RE. 5 Q
DATED THEE THE 19mDz3..Y OF SEPTEMBELR 2008
BEEFGRE
THEHON'BI.1;:1:{.R.JI,?STIC,.E'S. A3D£iL;%i:iZEER" - I X
WRIT figrzyroswvo.1z413:2>§§;:é"(i:f2:>;\!--é?;'as3;
Bfiween:
Natyanjali Fine Arts 8; Cumlral S0ci53t}?', vv «
NBSHig11er?riz22a1jgeSei1oc&; . »
1'~?0.1'?, 12'hACr0ss, ' 2: A '
Agrahara Basarahaiii, C 'V ' , -I .
Bangalere M 560 079; _ _ ' _.
Rapid. By its Se:;z1i:i:a3If}?"'~VA_.' "
Srnt. SR. Geetharani, A ' ~ _ :_
W.=='0 D1*.Ravi21(ira11a?!1, . '
Aged about 45 years, * _ ' ~
Rfa N342, A112bika'C.gj1i'ipie' _ "
%\i1agadiMain_?§)ad, "
Bangaiere ~.»§%{;6 G'E'9. " _ _ Ratitioiier.
(:33;-95:1 nj,1«:; Rajfisiiakrfiéppag Adv.)
[The sag ;%.§£1«:. a}nata;<a,
E§}{ its S€£7i'$i£il:V to Govemmexlt,
' ..Priz1iar§; and Secendary Educatien,
" T E\»§.S.--.BEdgs., Dr.Ambedis:a;" Veediagfi,
...fr8a5:;gai:)re ---- 560 (391.
2 The Cammisgioner far Pubfie instructiorzs,
New Public Offices,
Nrupathuaga Road,
Baugaiers «~« 560 001.
3 The Deputy' Dflector ofPub1ic Instmcticns,
Bazlgaion;-. M31111,
K.G.Rc-adg
Baizgaiore --~ $60 909. . . .. Res;30;;ii;:;§:i§,:s,V V
{By Sri B. Manohar, AGA)
This Writ Petition is flied under 226 {Sf
Constitutiim praying to quash the.C?r<;:v£.VAVC}rcié2*.c¥a1;ed 14,2.v2.I}£)7';
This W'ri§$ P»v.
'2. Leamed Counsei fer the petitioner wguld centand that ;f.h€ ' V' '2
péztiiiener has fiifié detailed objections is tha Show eausa 1I.{:€§:ce %
issuad by the third responfieni. It is fizrther conte3§ii§§$%é'ti1:it't11e~:thé§ii'-- _
respondent without afresnsidering the 9§3_j_ecti0r:;;j Vémd a1§if§<;@{1i "
appiiszzatien sf mind has pasged a cgfcléififgéled aré?:~::_
connection, he has relied an the riéf
BA.S’APR4 z–is’. 34.514924 SA 3973(3)
KL! 4%,: and ;T)1zvEKA;x;4;£f;ai’ %*?1J?2:* §?fc}7m:i;§:§10;»zER;
3ANc;AL0R£ OTHERS .-
.[LR 2095 1343 3:49; ‘ x ‘
3’ Leariaed a§3vp§ari:1g.f13r {he respendents has sought 1:0
jusfify érdgr. H “”” H
‘ 4. A”‘peru,~;aI Athe impagzed erder shows; that thirfli
” figs; paséed a, cyclo–st:«-‘led order witheut applying his
j._A’I7’ifiS”‘€§3uz’£ in .S’A;’\{-“$1 BASAPR4.’s case {supra} anti
V V I/TR ‘§ sage (supra) has deprecated the praciica {sf
in
c’
142.26%? gasses} by the third respezadent is hergby q”{,i.’.~.’tShfid’ ”
matter is remitted back to the thifd respcendent for fresh r;i§.s.p_§é&_E!:. r’.:: f » ‘
accereiance with Eaw and in the Eight cf the dé’ejisii:§nT.:{§’i’ ‘V
this Ceurt. N9 costs;
BMM;’1992008