IN THE HIGH COURT OF' KARAWATAIEA CIRCUIT BENCH
AT DHARWAD
Dated this the 25th day of November, 2008
BEFORE '
THE Horvsm MR. JUSTICE N. Kunixgg' lfjjj
Writ Petition No. 7039 of 2o _Q'5 gs'«R£ts)V__': = ' _
Between;
Smt. Salvamangala
M. Kudaxti
Age 36 years
R/o Masari
Vidya Nagar -. vv
At Gada.g---582 10.1 . if v_ «V
District ...Petific-ner
{By S. Advcacates -- absent)
And:
V. 1 _"
_ Défiarimcnt of (Higher) Education
.. !VrlV,S'BuiICiing
560 001
2 The Cdmmiasioncr
' Fe:-i:*_Co11<--:§"ate Education
Piac/B Road
" ' 4_ Bangalore -----~ 570 O0 1
-- "The Joint Director
of Cofiegiate Education
Education Board
Regonal Omce at Dhanvad
District Dharwad
-3,
4 Dr. Puttaraj Gavaigalavara
Blinds Education Society
Gadag
Represented by its Secretary
At Gadag -- 582 101 T
5 Principal -
Pandit Panchakshari Gavajgealavar" .
Music College V'
At Gadag----582 10.1. 'A _ --_
District Gadag ' . E _ V --. , '~-.,..Respondents
(By Sri R K HHaHte,_r:’Cs§? t’m§’Eé-1V1~:g3.’.~R3;
Sri C.I-I. Jaaihav, _ie:r:3RV4 “R5 — absent)
This \?JI:it.:’I3″”e_:,tit:i<3-':1.is'–sfiied'—-11nder"a1"ticles 226 and 227 of
the Consfitufiqfl' <;=§__I1V3di;=i; prayixggg ta?) direct the respondent-4
and 5 tb the7"pet:ifio1};er to iizbrk as lectuxer in Kannada
subject'-sin ._the cciilect, pursuant to the order
passed .b.y respon(iei:.t¥1._ii;,_I§evision Petition No.58/2000 as
yer Annexutfe–C. ' '
:'T"nis Wfii» Pefiiiofi ceming on for heaxing this ciay, the
'~ flue fdflewing:
ORQER
impugned order, the {transfer of the petitioner
‘ufwase–~.set aside and he was directed to apgamach the Joint
— lfixeefor Of Collegate Education, Dhazwad for getting the other .
” sought for in the revision.
2. In this writ petition the petitioner
enforce the said order. Virtually, this writ petitioji isoofiiéd 5:
executing the said order. For execufiooof tho o1¥i_é1*’;;asséd
revision, writ pefition is not the
rejected. Liberty is resewed ‘the s:S11Ch ‘ ‘
action if the impugned oitior is&..d’isoi;je}}éd_by ti:ie*z11.atfio1*ifi’cs.
kspi—