Karnataka High Court
Smt K Mamatha W/O Sri. Kumara Naika vs The State Of Karnataka Rep By Its … on 7 December, 2009
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 07TH DAY if-JF' DEEEMEEE, éOr;39"-, V
THE HON'BLE MR.JUsT£CE
WRIT PETITIONNO. 2009 '(S-RES)
w/0. '
AGE 22 YEARS ' ' .,
R/AT
EXTEI7sISiON,V"'v.g . _'
NEAR CHIKKEGOVK/"DA.DOD'DI
MANDYA..cI-TY, 1v£AN[)Y_A:«.__? " PETITIONER
{BY N R"NA1K 3: A'/sj"
1"' ' g"-STATE OF KARNATAKA
-A REP"."BY[:1TS SECRETARY
WOMAN & CHILDREN WELFARE
' DEPARTMENT, M s BUILDING
"BANGALORE - 1.
THE MEMBER SECRETARY 631
A CHILDREN DEVELOPMENT
AUTHORITY 631 SELECTION COMMITTEE
FOR ANGANAWADI WORKERS
MANDYA TALUK & DISTRICT. 1
TR
3 THE DEPUTY DIRECTOR
WOMAN 8.: CHILDREN
WELFARE DEPARTMENT
MANDYA TOWN. RESPO:fi'DE1~:*1S' E
(BY SMT. M C NAGASHREE, GA)
THIS PETITION F1LED_UNDfi:R A226
OF THE CONS'1'1'I'UTION OF INDIA PRAYINQ TO.....V.gr_;ASH-.y
AND SET ASIDE THE CORRESPONDENCE L_E'1*TER DATED
26.2.2009
ISSUED BY R2 PRODHU-CELDKAT ANNf~C; AND ETC.
THIS PETITION’ -c”‘OM1NG;_ ~£C’)’N.._”F.OR» ORDERS, THIS
DAY, THE COURT MADE THE FOI;LQW’INCf:
pe.’EiVtvVi’On(er submits that
the petitiOnErVVs’u3On1ifs petitioner has flied a
memo \.?vitf1..ciraw the petition as not
I3ClTeSg.¢d.” ‘ 2
V7-.TI<1;e 'mvéenjio taken on record and Ordered
C".v_"EE"éi'cOOrdiDg1y. writ petition is dismissed as not
Sd/S:
HEDGE
A