High Court Karnataka High Court

Sri Hanamanth vs The Block Education Officer on 16 February, 2009

Karnataka High Court
Sri Hanamanth vs The Block Education Officer on 16 February, 2009
Author: Ram Mohan Reddy


.

a wwmwuxc Wu” mwzwxwanéa-warm I¥l\Jl’I \.vvnI_. .ruI…’!l1 bvufll ur I\.MI’U’*U-\iJ-\l\I-\ HIUH l..l.)UMi L3?’ §”:J§-%€?§§?”«§1fi7%.¥4fv’3hKfl HEW” CQUKEHHI C3?” K£v3&§4{§’§Af{¥$%i’3;fi3*m

IN’ THE HIGH comm: 0? ffj: ~

CIRCUXT amen AT GULBARGA, V

DATED THIS THE 16TH :)AY §5ié}:fE,B:2TU;§TiéSE;\ J_

BEVF€_}FiI; ‘«.A V
was }*iON’BLE MR.J’i§STfC§RAM Mzjségw iegijnv

Wm? §3E,*i’E’1’I@i§§’E\IO. ~%1%5’%3%3::% gfgoa? (c;r\:i%~R%V’§«:s)

BEEWEEN:

Sri. E£ar1am’an:1i’§..Sji’O’ §'{23récsa*S 3, Dobbai,
_ _ , ___ _£~_ _

flged a§:>0£:: 4–f’j;’ }”_€EiI2’S§ ‘_
R/ai Madhévar \}’i§;§§ag€:,

Tq: Ya.dg1’1j, _ _’
A } Petjtiozler

(By .Ba §u- PVaiiiar V& Srikanth 8., Advocate)

I E.=.€.’Ftiev~§5’1<;§t:}z:.T'i":?{iucati0z1 Qfficer,

A »Y'agi;r, Vflfigsfzf: C}z..11barga§

2, '§;h£:tz§ss:t. Educatmn Qfiicer,

—- .. _$ax:j;=’uis:th High Sense;
” _ Eiéiadhvar, Tq: Yaégir.

V’ T216 Head Master,

Government Higher Prirnargf Schmol,

Esfiafihavar viflage,

Tq: Yadgr, Dist: féufibarga. _u 5
vii.

K

_,.,.,m,,..,~ *a.~4″sa«.=’il’hl<z W aw-smwnlnnfl rm.-m LUUKI Ur KARNATAKA HM-H COURT OF E*€£%§€;%2§?a'EVfla%

wuuruvnur urn new:-mun -u I-

rm

-2-

4- Suit. unisha Bhegaum
W/<3 Aliauddllin,
Aged about 28 years,

O1

. Sri. Shankrappagouda
S/*0 Pamapannagouda,
Aged amut 35 years. L"

6. Sri. Kashappa S/0,—{:’a£ma;”

Aged about 36 §;ear._:._§Lf ; V. ‘

27. Sri. Saibanfia S/<3 M3}}_appé,, V V.
Aged abo11t.<%§K-;y€a;rs.§ –

3. Sri. Janépfja 1B:«;;nap%pf3;’*V.L %
Aged :’:1b{)Vf{V.1t»..i:,*;Lj’§’_’§,’£3€’11’;’:’s. «.

9. Smvt. %W”‘,!V{5’ V_r:::1l§appa
Agczd about 24 .},’fea;1%s.; ., _

10. Smt. S’i1f3fiaIX.1I1§_3Aj’€2′;§&’Ial}eSi’1,
.ab:.1t.2_€; years.

No. .5} 1:0 10

L ” 31? ‘:’r.<?_Si:1ji:?;g";a.t
._ "?v_Ead§1é'3za1* fiiiiiaga,
' Y;a.dgi:"Dist: Gulbarga,

-. …. .. R€iS§QflCi6I1tS

._TH’IS WRIT ?E”‘i”f’I”EGI’€ is FELEE) {}N§ER AR’}[‘iCLES
iéi-’26″AND 22′? <31? mg CGNSTITUTIGN 0? mum
_ PEJEAYING TO QEFASH THE EMPUGNED RESGLEJTION
.j'"::sA*£'§::3 26.€}9.2GG7 FASSED BY :24 TC) mo, VIBE

* AN§'é'EXURE3~'C' DR CREEK 1% THE NATERE OF

MANCIAMUS DERECFENG '?HE R} AND R2, THE BLOCK
EEUCATIQN OFFICER AND ASST' EDUCATION

tn?-}'\\

'~~_,/r

I vcwwwiuvsmzs 'emu l£\a!.|""4a¥VuTi'¢Ylf"'\K¥'1""'@$f'%'N'V! inffiwi

3 …-…..m_, .{"lI\Jl'l uvunl ur Iv-utwnu-\I\A rm.-:I1 LUUK! Ur Kfl&1€¥'%?e§i?3"€ea W§f&E«§*€ CQQURT 0? KARNATAKI!

OFFICER NGT TO .APPOIN§’ NEW i3RESI}§)E§’€T4.:’:I;z§’
EXESTING SDMC ‘Ekm:3.V,L

DAY, THE CQUQT MEDE THE ‘F’.QLLOXV§NG:
.c3.13en1=;:zy
There is» no rflpffifififliéiiiiiiiv’, ” ‘the petitioner.

Needfui mt –

rit ‘pf: titiefi Eiismissed.

sd/-

JUDGE