'(By gm
1
IN THE HIGH COURT OF KARNATAKA, O
DATED THIS THE 17%! DAY OF :
BEFORE" I
THE HONBLE MR. JU,S_'I'ICi§2~._ J
WRIT PETITION No'O1i2o9 O1={s;_ k
BETWEEN: L
1 SMTKSUMYPHRA -
AGED 13013122 % ~ O
W'/O SRi2_'N£§;§?AYANA$VVAMY x
R/0 KA;MMA:sé._Nm2A O
KOLAR"I3IS'I'R:_' -
. .. PEPFFIONER.
REODY, ADV. )
s19A'rE~OIs* i{ARNATAI{A
womm AND Omw DEVELOPMENT
3 DEPARTMENT MULTIS'E'0REYED BUILDINGS
" ' DRAMBEDKR VEEDHI
BANGALORE - 560 001
RI"-SP1' BY ;ITS SECRETARY
THE DIRECPOR
WOMAN AND CHILD DEVELOPMENT DEPARIMENP
MULTISTOREYED BUILDINGS
DR AMBEDKAR VEEDH]
BANGALORE --~ 560 00 1
3 THE DEPUTY DIRECTOR
WOMAN AND CHILD DEVELOPMENT
DISTRICT OFFICE ' _ h
KOLAR 2
4 THE ANGANAWADI WORKERS.
SELECTION COMMFITEE '
KOLAR TALUK '
KOLAR D .
REP? BY rrs PRES_I_DEN'1'_.__.
5 SMTRANASUYAMW; _ % '
AGED ABOUT 36 YEARS
w/0 SR1 NAGARAJAEAH; * I D'
KAMMASA_.;?«iDR3X va.LADD ..
D -
KOLLAR TALi3'§§«V.__"'VD D
KOLAR
k % X REsPoNDEm*s.
[By S1-ii 'REDDY FOR R5;
-.sR1j3I3A$rflD§-EAR KARAMADI HCGP FOR R1 T0 R4 )
FHLED UNDER AR'I'ICLES 225 AND 227 OF
CQNSTDDTION, PRAYINC} TO QUASH THE ORDER DT.
21.4.2005; PASSED BY R3 VIDE ANNEx.D.
4: 'D D--IRE C'l' THE R3 AND R4 T0 SELECT AND APPDIM'
'FHE'~.,_PE'l'I'1'I()NER AS ANGANAWADI womcm AT
___I{AM'MASANDRA ANGANAWADI CENTRE.
THIS PETITION comm ON FOR PRELIMDIARY
D 'iI EARIN-G m 13' GROUP THIS BAY, THE COURT MADE THE
FOLLOWING:
The petitioner as we}!
applications seeking app0intHi£§I§i~~..aS at': L'
Kammasandra hihevvpctitioner as
well as respodne-nt~--5 village and
have passed that she had
secured respondent-5 and
she belqngé” whereas respondent-5
belongs to the petitioner, pneference
is tone given >aӎxandidatc belonging to Scheduled
011%’ ‘W”r’1b has secured highar marks in the
2 is appointed as Anganawadi Workm;
V to the petitioner, is oonaary to the
% ‘ ‘gi1i<:1Ae1inéS…\ '
' V» V 'l"hc: subject matter of this Writ petition is covered by a
this court reported in I.L.R. 2008 Kar. 2282 (Smt.
Manjamma vs. State of Karnataka by its Secretary,
‘V Dept. of Women and Child Development, Bangalore), whcleinfl
/
1–K’
all appointments to the post of Anganawadi have
naught directing the Government to frame
and then appointments should be made.’ A H ‘
3. Following the said L’
stands allowed. The ‘at stands
quashed. Rule is issued
Mr. Pleader to tile
memo of
it .
Sd/~
Judge