High Court Karnataka High Court

Shastriji Memorial High School vs The State Of Karnataka on 1 September, 2008

Karnataka High Court
Shastriji Memorial High School vs The State Of Karnataka on 1 September, 2008
Author: S.Abdul Nazeer
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 1srr DAY OF SEPTEMBER 2008 

BEFORE

THE HON'BLE MRJUSPICE s. ABDUL  VA %%

BETWEEN :

Shastriji Memorial High School  

Punacha '  

Punacha village, Bantwa!"'ol;'a1uk.<'" =  
Dakshina Kannada ---- 5'?'':-._2}'.3 ; " '

R611 by its CorreSp011dent  '   .  b *
Smt. ushalakshmim  M   'PE'n1f:oNER

(By Srig Biiiga, Aa.«,§;;
AND:   % 'A V. V M

I. Tho State of
Rep... by its Ufider Sccnetary to
._': ";'JQvo1nmcnt;' !:'1.r3..s.1::atioI1 Ijkpartmont
A _  and Secondary Educafion
 " ~ M+'S-"Bui1<fi*aa
  001

"  2. Director of Public Instructions

Dakslxina Kannada
 n T Maugalorc ---- 575 um
' pakshina Kannada  RESPONDENTS

B. Manohar, AGA.)

WRIT PETITION No.11529zgoos”(Em;gR;ES1:_”

This Writ Petition is filed under Articles 226 & 22′}’,of.._
the Constitution of India, praying to direct the R2 tq V
permanent recognition certificate to the pcfifioncreéChx3r5i’ .
pumuancc of the registration certificate dt22.4;’2_{)O6=.vide – ‘

A1m~A.

This writ petition coming on tigvr

‘B’ group this day, the court made thc’1I}cm’i.ng: = _

ccrt1fic’ ate of in
pursuance i%éer¢ifi¢g3;eV%datcd 22.04.2006,
a copy of aséuffifificxum-A to the writ

petition.

‘V ‘=AQ1?._A «appearing for the: mspondcnts

respondent Wiil consider the request of

tfié its application at Annexurc-C dated

with law as early as possible.

–. gmbmisésion of the learned AGA is placed on record.

\>%

3

3. I direct the 2*’ respondent to consider _.._the

appiication of the petitioner at Anncxure-C within a.~.

of three days fmm today.

Writ petition is disposed ofacco rd,iu;g1y;’ ” = IF >

omce is directed to fumish a <:':Qpyi'_'_éf';I:his.oit1:.:é1'

learned Counsel for both the _s fof1;I:fivith_.

Us           Iudge