High Court Karnataka High Court

Saraswat Hi Vidyaniketana … vs The Deputy Director on 2 September, 2010

Karnataka High Court
Saraswat Hi Vidyaniketana … vs The Deputy Director on 2 September, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2ND DAY OF SEPTEMBER 

BEFORE

THE I-ION'BLE MR. JUSTICE s,AAAB9UL~:*eA)':EERf 

WRIT PETI'I'ION No.5453/2010 £.E: DiNl'R:éG-'P)"   t ; T 3

& M1sc.w.6122/2010 '

BETWEEN:

Saraswathi Vidyaniketana "Eamtsthe IR!' ' »  ' " ' . t
Kencharalahalli H     " '
ChintamaniTa1ukV   '
Chik1<aba11ap11rVI)ist:rfict  t A _   

Rep. by its Secifétaggg V .    "   

K.P. Narayana"s'w.amy7;--_V V __ V'    

Aged about 45 y;%:_ai_"s " '  ¢_   V  PETITIONER

 . . ' . 'I      x 

[By Sri. it/I..S.'--Chartdt§tsiie}§ét1=.%i3--abu, Adv.)

AND:_-- 'I

't V. 1 .&  .;I'h£:V.Deputy bif'é'Ct0r

 _V  --Shik_shana Abhiyana
 'Chf1Kkaba.1la.paur Taluk
' -,Chi1:1:vab'a;_li'apur District

V . 2.   Education Officer

Sarita Shikshana Abhiyana

 'A  Chikkaballapaur Taluk
 Chikkaballapur District  RESPONDENTS

(COMMON)



{By Sri. M. Keshava REddy, AGA.}

*****

This writ petition is filed under’Articles–‘_:.22_€isink; it
the Constitution of India praying setaside the–.01’dve;’ f
cancellation dated 30.12.2009 passed by R-2 as per_Af1:_i1.-KL’,

and etc.

Misc.W.N0.6122/2010 1s’fi1edeV underu: Section 151
of CPC and under VSection””1.’_33(1-»}.(2) of”-AKa1*r1ataka
Education Act, 1983, vpjfaying ;_ to ” direct for release of
fund. etc. : A ” v

This petitioiiand / coming on for
Orders this day–,,V C._._ou.r’t méide _t.he f0ll()Wing:–

' . ' ' H      V
The ._  entered into an

agreement/Iriemerantluin”‘—sf’ understanding with the 15′

respQnd’ent as ‘per”Annexure–A to run a hostel under the

Abhiyana’ Scheme’. It is the case of the

Apetitionefl:’thVt1’teidmitted 40 eligible students in its hostel in

V accordance , with the agreement/ memorandum of

:”understa._riding at Annexure-A. The petitioner has produced

_ «aVlis.t…sf the students adm’tted by it as per Annexure The

of understanding at Annexure–A. it is contended that all the

students who are shown in the list at Annexure~E arlelriot

eligible to be admitted to the hostel. it is contended–

students were only eligible to be admitted to the

the scheme. The respondents have

Rs.48,000/~ to the petitioner’ in respect of dslaidl’:

students.

4. Since the Scheme on 31.3.2010,

it is unnecessa1’yl*’gto de._cide~»:*the’V lifalidityilsflof the impugned

order. asliifthe petitioner in a sum of
Rs.f2.59,VV89.’r’5/– V is the 1st respondent has to

consider the”‘<application'l dated 5.4.2010. Therefore, I direct

' «the v.1_j5i'~respondent'to-consider the application dated 5.4.2010

has been produced along with

.6li2.2,' .2010 on its merits and pass appropriate orders

'r_pthereo;.i due verification of the records Within a period of

A lfthree-..rnonths from the date of receipt of a copy of this order.

' is hereby clarified that this order should not be understood

ll