Karnataka High Court
Navarathna Vidya Niketana vs The State Of Karnataka on 9 September, 2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9"' 'DAY OF' SEPTEMBER 2008
BEFORE
'THE HQNBLE MR.JUS'I'IC.E s. ABDUL NA;aEE:R A "
WRIT PETITION NO.7?03I2OQ8.fEDi'§%.ii5*x3i4{3i¥F'%
BETWEEN:
NAVARATHNA WDYA NIKETANA "
BY ITS SECRETARY
SR1. SRINIVASA MUR'I'HY.~ _
S/Q. KEMPANNA '
AGED ABOUT 50 YEARS ' " '
o«::c;RuNN1N<3 VINODHA ENGLIS.¥i j .
SCHOOL, No.13/5; NAVA.RA'fF€A ROAD
{}URUGUN'I"EPAL'fA Q 1: 'V
BANGALORE 4» '5605j622 ~. 3 _ _» :3 V PETITIONER
(BY S121':%'MA§ij:as1§i#i'ARRSwAMY"HiREMA'm, ADV.
AND:
1 'THAE s'rA'i*EV._:$1§' KAERNATAKA
_ '~B§z,I'I*;: PRINCIFIW SECRETARY
~ , EDUCATION DEPARTMENT
" _(F'RIfs'!_A'RY AND SECONDARY
'lvi-.S;-BUELDENG
3A1~zr3aL;3RE -- 550 001
-V 2 ms DEPUTY DiREC'I'OR QF PUBLIC
INSTRUCNON
BANGALORE NORTH I}£S'I'RIC1'I'
" _ V BANGALORE
2
3 THE BLOCK EDUCATION OFFICER
NORTH ZONE
BANGALORE RESPONDENTS
THIS WRIT PETITION IS FILED UNDER’ ARTICLES 226-85
227 OF’ THE CQNSITTUTION OF INDIA, PRAYING TO QUASI9I~._
THE IMPUGNED OFFICIAL MEMO DT. 3.5.9.2006
ANNEXURE–A ISSUED BY THE SEND RESPONDENT.
THIS WRIT PETITION COMING ON FQR Q.R} §_ERS i’HIS 3
DAY, THE comm’ MADE THE FOLLOWING:
QQEE A
Despite gant of sufiicientijme, objgcfioiis Ahaife. V
not been conapliszd with. None for the
Acf:orc_ii;At;iA5gi1_’§zV petition is dismissed for
default. ,-
…… .’