Karnataka High Court
Smt P Kamalamma vs State Of Karnataka on 18 August, 2008
IN THE HIGH COURT ore KARNATAKA AT BANGg§i;(§i§.F3.: . A
DATED THIS THE 18th DAY 01? AUGUST :»:o0ek~1%.. V' K
BEFORE
THE I~ION'BLE MR. JUSTICE AJr1u1.oU:~:.:,é.L = "
WRIT PETITION NO. 1o1e:§9,/2oo3.(se~e¢§;. A
Smt.P.Kama1amma, '
A863 95Y¢«'r31'S, .. ,
Dlo.Kafl1avVa, 'V 'V ,
R/ o.Bal1ar1ayaka;i._iahat§;i,
Mallurahalii G£a1;':a; '
Panchaya1:h;'e'
Challakere V . . _
Chitradurga District. W ...PETI'PIONER
{By sn.Pate1oV.%I{arggo!aéda, Adv.)
" ..... .. ..
1: ._Sta..te of"K ai'oataka,
By its Seeifetazy,
Departxnezmof Women
And Development,
'-el\vA£.TS.B'ui1c'li11g, Bangalore 1.
1 2 A ' Development Ofiicer,
i 93'
Cijxallakere, Chitradurga District.
V Chairman,
Committee for Selection
Of Anganawadi Workers,
Department of Women.
..4..
regard to these facts, I am of the View that the
of interfering with the rejection of the
petitioner does not arise. There iswno Z .4
petition. " ' H V4
Petition stands nejected. t V
5. Mr.Shas1;1idhar A$.KaAz~a1n.é;c:s;%'A%*%% 'Hoe?
appearing for respondentfi J1' to file
memo of appca1’an§¢V
‘ ‘ ‘ ‘ ..
*_ _ w aa’.=… Judge
sis