WP N0.6S698 of 2009 IN THE HIGH COURT OF KARNATAKA H CIRCUIT BENCH AT DHARWAD " DATED THIS THE 19TH DAY OF FEBRUAET'_écsEi'Q:* BEFORE i i L THE I-ION!BLE MR.JUsT1e§E SUBEIAST-;[Tj;;AD$ I"ii WRIT PETITION N,o.§5698-,z2'o--o9 (s}E.E'sg '' BETWEEN: it A i Smt. Maliawwa Bas'e:p"pa Age: 50 years, Occ: House hoId=w_'r1_<f,»._ . R/0: Rabakavi;-S873 _ " 'Fa1:Jamkhandai,v-.Dis§:t: ' ' ...PETITIONER (By Sri. 1. The State of K.arnataje:a, By its Secretary, ~13ep't. of Prirnaijyand Secondary V" Educaté on, M . S . Building, , - 'y _13an4ga}prév.-.56OO0 1 . not .""E'heV (Primary Education), '~Dept.' <)f'Pub1ic Instructions, I\§z"up_atunga Road, BangaIore--02. A Q' The Deputy Director of Public 'Instructions, Bagalkot, Dist: Bagalkot. WP N0.65698 of 2009 4. The Block Education Officer, Jamkhandi, Dist: Bagalkot. 5. Poornaprajnya Education Association Rabakavi, Shri. B.K.Jotawar Kannada Medium Primary School, Rampur, ' At/Po: Rabakavi--58'7314. . pl Ta}: Jamkhandi, Dist: BagaIko't..__ 6. The President, «. ._ - _. Poornaprajnya Education___A'e.sociation ~. _ Rabakavi, . . At/Po: Rabakavi--58--?7.3 143, ._ _ he Tal: Jarnkhandi, Dist: -i~fE3_aga1I<:ot_.~«._V " V RESPONDENTS (By Smt. K.§:'i'dya'Jath.i, Shri. _He'rnanVth.R.Chandanagoudar, Adv. for R5 85 6) Vrhig wl-it filed under Articles 226 3:. 227 of the u"Constitu_ticn" India praying to direct the repsponedent "Nos.V5 and 6 to forward the proposal of to consider the representation of 'vpetitioiierv 30.05.2009 by respondents produced 'and mar1§é_d.r:;as Annexure--C in terms of the order passed byuxthis .1?i.on'b1e Court in W.P.No.32736--39/2008 as regarding petitioner is concerned and etc. This writ petition coming on for orders this day, 0 the Court made the following: WP No.65698 of 2009 ORDER
Petitioner has sought for a writ of _to
respondent Nos.5 and 6 to forward the
petitioner and to consider theiii’
petitioner dated 30.05.2009 at
2. The grievance peititiohnerf the
petitioner is e1igib1Ve’.,,’§p° ito””‘th’e post of
Primary School case is not
considered. ‘ –
‘appearing for the contesting
respondents .,siibmitted..’c’that, the posts were advertised
in:the_0i1eyvspaper,___yin pursuance of which, applications
‘ were invited,’ and now, after processing the applications,
‘names haVj_’e5’a1ready been recommended and the process
of appointment is already complete.
4. This writ petition is only for a writ of
0′ “mandamus. Since the process of appointment is already
»%«.;=f£»~
‘(“-
WP i\!0.65698 Of’ 2009
complete, no purpose would be served in considering
the case for issuance of mandamus. Howe\*ei’,”..fI’i}§”ertj5/
could be reserved to the petitioner to –c:19ia11e:I:1″g”et
appointments, if the same is miadeiri ctinti’éJi’}%’.toV:laiis/.
Accordingly, writ petitioti stémds
t
Kms*