High Court Karnataka High Court

Smt Yashoda W/O Kodanda … vs The State Of Karnataka on 17 December, 2009

Karnataka High Court
Smt Yashoda W/O Kodanda … vs The State Of Karnataka on 17 December, 2009
Author: Ram Mohan Reddy
EVE THE HIGH COURT or KARNATAKA,   

DATED THIS THE 1713 DAY 01+' .DEcEm1EERf2Qb9.  
mFoRE 1 A C C E' 
THE HON'BLE    

WRIT PETITION Na, 31,09  'zoos 

YASHODA H _ _   " 
W/0. KODAE.'\TDA_'«,   ' '
AGE 25 YEARS  ;j_ '   'a  
cH1IG:A;1\I'UTAVE, NETAVE POST'  V  
TEKAL HGBLI,' 'MTAI,_Ij'=R  _ '

KOLAR IXST   _   PETITIONER

(BY SRTQ * EE5vT.J1T'EN'DRANATHA, ADV]

' .,    STATE OF KARNATAKA
- '  DIRECTOR
DEPARTMENT OF WOMEN AND
,~cH1;LD WELFARE, M S BUILDING
 BANGALORE --- 1.

2 "  ETI-IE DEPUTY DIRECTOR

DEPARTMENT OF WOMEN AND
CHILD WELFARE, KOLAR.

3 THE CHIEF EXECUTIVE OFFICER
ZILLA PANCHAYATH. KOLAR. ,
Exi
vj \.



4 THE CHILD WELFARE PLANNING
OFFICER, MALUR, KOLAR DISTRICT.

5 R SUJATHA   _
Wm. M NAGESH "
AGE 26 YEARS  »
R/AT TORALAKKI VILLAGE R5--~1..E0Ui'~ID._AT'SL.No.2o VIDE ANN--F;
AND      ..  

 THIS"TiE'1i1T1.oi~e.,:'Comma ON FOR HEARING, THIS
DAY, coUafrArMADEj1TIE FOLLOWING:

  ORDER

;p_’-Iaearneeltttteourisel for the parties submit that in

t:i.r’e’ornstances}where identical questions arose

con.siti;,eration in the case of Smt.S.Manju1a –v– State

A of Kariiataka in W.P.No.9’760/2006, a learned Single

“J1jr£ige of this Court, by order (it. 15.2.2007 dismissed

the writ petition as not maintainablefreserving liberty to

the petitioner therein to have her grievance redressed

before the appropriate authority’ while keeping oppn gall

“\

the contentions and that similar such orderjbe-p’aossed

“3w

in the present petition too.

rejected as not maintaina]_o1e in the likejgtevrms; as in

2. Recording the subniissiory f;th–is’: is”—._

W.P.9760/2006 which reads. .’th1.1VVSZ it

In.

Therefore,=.§if£thout;,j_ any opinion
on the merits ofthe –“this~:’._’Wr’it Petition is

dismissed fl’_’rese_rvi;ng’ 1iberty– petitioner to

redi’es’s«._h-erV’_V dgvrie-Vaneeto before the appropriate

impugned selection

“”!,f1st._so farftasg it _re1ajr.es to 5th respondent found

Annexure–H. All the

contentions urged in the Writ Petition are left

:*o’pen.A_”

sd/~
IUDGE