High Court Karnataka High Court

Shri Haridas Nekkar vs The Management Of The Rr Memorial … on 24 April, 2009

Karnataka High Court
Shri Haridas Nekkar vs The Management Of The Rr Memorial … on 24 April, 2009
Author: S.Abdul Nazeer
- 1 _

IN TH HIGH cock? 0? KARnArAxA Ar aANeAL¢3E 

mawwn mwrd wag ¢4"-ma? 0? near?' omfi&Tu "

THE HON'BLE MR.JUsTIcE<s.A3QUL?wA§£gjfH ""

   

M:sC.m.3aé1/é§. 

BETWEEN:

SHRI HAREQAS NEKKAR,H_*.'

ska s.sUBgANNA'mEKaAR'",

AGES ABOUT 43 :33 'Q i  _ z
PRINCIPAL,"RANGAiRA@;MEMoR:AL,'
FEE UN:vgRSIf¥:CoLL3GE}a" 1
METAGALLI,AK,Rf3gRAfia
MYSOREa-- 5?@1@;5«,--,fa_ .; .., ?ETITEONER

{By s;:I5}B.a&J§fi?Ri, ADv.§

AND:

-.m---.-----»m 3

V':,"TH§fM§NAGEMENT 0? THE

;C"Ra~MEM@RIAL 9&3 HNIVERSITY
~.-{soLLEQE;}%E?AGALL:, MYSORE ~ 55$ 01?
1 RE?. BY ETS HON.SECRE?ARY
'MAHAagN'EDUcATIow soczawy
J c;?URAM, M?$ORE~57OG12

»fc5 5HR: H K ?RASANNR KUMAR

'"fiDVOCRTE AND GNE MAN COMMITTEE QF
INQUIRY, NQ.ll, JEEVRN BUILQING
I ?LGGR, HUMQRA ?ARH EAST
BENGRLGRE W 5§G Q91 ... RESPONDBNTS

{By H/S.3.N.MURTHY & RfS., REVS' FOR R1
R2 N"T§CE BIS?EfiSED WETH}



- 2 _

THIS MESC'W IS FELEQ UNQER SECTION 151 GF
CQDE OF CIVIL PRGCEQURE FQR BZRECTIQN.

THIS MISC.W' CGMING ON XOR GRBERS THIS
GAY, THE COURT PASSES THE FGLLOWING: '7

O R D E R

in this case, the petitidnerfanhaaf

Challenged the charge shéet}i§qvi£y *n3tic@H

dated 9.8.396? at Anmexurawi; Since fihi5*C@$rfi

has not granted any F;n

(“$”

erim_’©fdeb,”Vthe
respondents have .@:0Geefiédf with thé'”énquiry

and have paased an order df fiiSfiiS$al.

i; :fi*fiis¢}W.RQ{384lf09, the zespondents
have stated thafilwhefiuthey have sent Grder sf

dismi$sal of’the §étitiQner for approval of

°thé* é0m§etent””autho:ity, “”” the competent

2Va$:hG;it§’uhaé is3u@d an endagsement Stating

thag ii~ ¢ahnct grant agproval to the said

V*mrde:7.b®cause GET the Qendency’ of the abcve

” “writ? getitian. Since this Court has met

*u gfianted interim stay (if thé charge sheet or

?””T3

mrthez pxoceedings yursuant to the charge.