High Court Karnataka High Court

Sri Gurunath S/O Shibalingappa vs The Director General & Inspector … on 17 March, 2008

Karnataka High Court
Sri Gurunath S/O Shibalingappa vs The Director General & Inspector … on 17 March, 2008
Author: Cyriac Joseph Malimath

toxinannalarcaaxuelafifledtoclaimflmbenczfttofflm
mralcatmxy. T’ [

4. Heard the learned counsclon bot!_1..si§1(-;s.V:’A–T.:: Té

5. Sri S.P. Shankar, c_:’o1_mi9czl. %

for the petitioners
produced they have
studied in rural 81!: eligible for
appoinmc:{1t« He relied on
Axmcxuneé A.5 and IL6 on bchaif
of to substantiate 1&3
in rural area.

6,._i 9 As xgpon of the Deputy Director of Public

the petitioners and it was found that the

has studied from Std. I to N from 1988-89

V. ” to._19v91-92 in the Govt. Lcwer Primary Sdlool Kanyari and

v to VII from 1991-92 to 1994-95 in Govt. 1-ugh’

V’ School Alabanur. Both the schools are situate ha

ofik”