High Court Karnataka High Court

Smt Jayamma vs The State Of Karnataka on 3 December, 2008

Karnataka High Court
Smt Jayamma vs The State Of Karnataka on 3 December, 2008
Author: H.Billappa
4. THE DEPUTY DIRECTOR QF SOCIAL
WELFARE DEPARTMENT,

5. SM'I'.MANJULA,
W/O M.LoI<EsI~I, MAJOR,
R/A RAHAMATHNAGAR,
SIDDLAGATTATOWN, V    -. «. 
CHIKKABALLAPUR EISTFICIF. ..'..RESPC:NDEI§fI'S 

(BY 'I'.P.SRINIVAS, AGA FOR R§1=fif0 .4 
SRLSOMASUNDARA  A{'1'v'.--.Ff:OR"-R-5) '

THIS WRIT PETITION.' FI.LED' UN'1)E.R" ARTICLES 226
AND 22? OF VTHIE'... CONS'i'ITUTION__OF' INDIA, PRAYING TO
QUASH THE ?PRC3t3EE[3INGS I:rr*I.+I.5;2nos VIBE AN'NEXURE-
E OF R-3 I-N' SQ 1:-'AR Asj_1£:'I%'II<:_ APPOINTMENT OF' R-5 TO THE
POST OF ArI(3=;xI§:wAs:»»I _I.<s.'j(3QI~I:::E.I«:NED AND DECLARE THE
sAMEI.;=.s.V0Ip MID IL_LEGAL--.A1S[I} ETC.

'THIS '5.".IVI§ivi'w§'f'"I1%E:Tffl.é35F£--. COMING ON FOR PRELIMINARY
HEARING IN 'B'_GI§GU?__&'1"HI~3 DAY, THE COURT MADE ma
FOLDOWWCE: _ * % ' »- 

ORDER

‘V learned counsel for the parties.

.. Ir1 this writ petition under articles 226 and

V’ * Q2′? the Censtitution of India, the petitioner has

fine

§c:aiA1ed in question, the appointment ot}\Respondent No.5

é/«-

as anganawadi worker.

V.

a direction to reconsider the same, in the lightcf the

observations made above.

VN/’ ~
Baa.

* , flu