High Court Karnataka High Court

Sri B.N.Harish S/O Sri B. Narayana vs The State Of Karnataka on 8 March, 2010

Karnataka High Court
Sri B.N.Harish S/O Sri B. Narayana vs The State Of Karnataka on 8 March, 2010
Author: H N Das
1.

IN T HE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 8'?" DAY OF MARCH. 2010
BEFORE

THE HONBLE3 MRJUSTICE H.N.NAGAiViOHAN {ms
WRIT PETITION N0.19319--20/2009 (s--REs)._ j  _' 

BETWEEN :

Sri B.N.Harish.

S/o Sri B.Narayana.

Aged about 32 years.

Junior Training Officer.

Sri Rameshwara Education  '

Society [Regd.). Sahyadri ;_Natio11a.E----.--  

m, Beside L.V.P. near diai"y.,  _  .,_ , 
Sathyamangale road. HasSa11,----5--?_3";',C1-.  , _
& R/a Banakai Post. Mudigei*e_VT:i iu3{<,   __ 

Cliiekmangalur D._*;Si1jict..;'

Sri Syedvi'Sibig€;ti?. Uiiéi; S113 .Huss:»ih'i;-- 
S /o Sri Syed _AI1meci Sl1a'4¥jE"u$_sa_11i.
Aged abo':,1t';32 years,"   "
Junior T1'a]I_1ii"1g Officen" _ _

Sri Ra1.11eshw'£irav.Edu_ca'tion..i 

Society {R_egd.]. Sahyadri National,

 . «ITE. }3e.:3ide' L.V.P. r"1c«aor__dic11y.

S2itIiy'a;11E2i11.gé;ie road, I-:Iassan-- 57320.

"._V& 'R/*aVoid'~M'e,squ__e Road. Arehai1y-- 573 101.
Eielm'  "i~Ia~sVs_}:u3 District.

Sri 'i;.,4o.J:a.ga_r;nai1aa.

 «V S/o S31' K".S.Ciurusi-

3. The Joint Director,

Department of Empioyment V V

:31 Training, 0/0 the Comn1issioiiei';..V , V _  
Directorate of Employment. and 'l'i'a_i"ii1g, "KGushalyaV2,
Bhavana", _     = 
Dairy Circle, Banneragha_tt'a_ Road, V V  .,
Bangalore -- 560 029.  ~ r  '

4. Sri S.M.Martiilasiddfiapp_aV,   V. "
S/O late Mudd.ap-pals   «. V H V,
Sec1*eta1'y',' d'RaArne,shW*?:;i'a E:i1ication;"" "
Society {Regd.), Sri, Ra'ines1m}va_ra.. j
l.T.l. lnstitulte, Je_nu.kttl 't.1aga;~'; 
Hassan Rod, 'Arasi'l<er"e," _  
Hassan District..'v ~_

...RESPONDENTS

  HCGP for R1 to R3,

Si-'i DV.,S;'Ram_Vachan'difa Raddy, Adv. for R4}

"Fhis \?s'/'19i'u.i'5etitioii is filed under Articles 226 and 227 of

tVhe_VConst1tuti_on of India, praying to: direct the R4 Secretary to
.,.ci:i§1f'y'..Q2;t the directions contained in the order dated 2.4.2009.
 Ina._r%red at Ann-E & pressuring the R4», Secretary to reopen the

institution at Hassan.

  his coming on for Preliminary Hearing 'B' Group
"  tljis day, the Court made the following:



-4-

ORDER

Sri R.B.Venkat:ara1nana. the learned High Court

Government Pleader is directed to take notice for

Nos} to 3.

2. In this Writ Petition, the petitionebrsiijrauie f

writ in the nature of direction to the respo_ndent:s Airnpierrgent.
the order dated 2.4.2009 at Annex1ire_~'”‘E’ and ‘fo’r”reiea’se oi” the

salary of the petitioners.

3. Petitioners were Society
establishment an order to
transfer the b–__’..’:ioeiettt_:establishment from Hassan
to TuITll{ur:’,.% “t.i_nd_er– the order at Annexure~
dated Directorate of Employment

and ‘Frair1ii”ig; passedhan order to re~shift the -4″‘ respondent-

Soeiety”””esta’blis’hrnent, from Tumkur to I-Iassan. The 4:11

questioned the impugned order at

lzA””;Artnexu1:eV~ this Court in Writ Petition Nos. 1 1048/2009

11215,/2009 and the same came to be disposed on

22:i3;’,A2QQSfl3’A.’wit11 a liberty to the 4″‘ respondent to work out their

H under the Education Act and Rules. Accordingly. the 4″‘

‘V””A.,I_’ué§”9,-}C)OHC1€Hl.- Society filed a review petition before the

» Commissioner. D:’reetorate oE”Ei’.1nployanent. and Training and the

same Came t.o be rejected as per Annext1re– ‘R6’. Thus. the order

_5_

at Annexure» ‘E stands. Respondents are hereby directed to
take further steps for implementation of the order at Annexure–

‘E’ dated 2.4.2009.

4». However. the 4*” respondent — Society contendsfihyat.

they have issued notice to the petitioners stating thatp,…i,hey’ha~vpe” 3

remained unauthorizediy absent. In the eirtitione:*s is ubeyiforked

out before appropriate forum in a.CCOfd’-Ci_¥AiC’é’V”5fith.
With the above observation,’ \_V_rit.n_’.Pet_i.tion is hereby

disposed of?