High Court Karnataka High Court

Sri Jagadguru Murugarajendra … vs The State Of Karnataka on 25 August, 2010

Karnataka High Court
Sri Jagadguru Murugarajendra … vs The State Of Karnataka on 25 August, 2010
Author: V.G.Sabhahit And B.V.Pinto
appellant has bean dincmd to ma %  

ndminktration of ma school s.v.s,vmy;  % 
It in me can ofthe patitkmar   A
running educational   m. 
20.11.1931, an the  the
unsung and    33.3.1-rm
schooi.  _§¢dgmmd with

the  pernamion was also
granted   the aunt-m-Am Coda.

 
    
 

  a%%¢rtm s..v.a.uin1: School has
V' "r, without boning any notice, h
  of natural justice, Annexure-H

   mar oomequcnfial mmindcm have
%   mu ;.m mad whcrefima. am writ petition was mad

'  the ma ordur dam o9.12.2ao4 as par

   and oanaequentinl remmdera as per

 daeed 03.12.2004 and Annexuxwd dated

22 33.2004. '11:: pufltion wan mankind by the respondent:

andmoharnedsweducua marhaaxingthe ooumelfir

Wag

maplrflflll. .mam..uw-mam-_ % of5.V.3.
not mm my rmt in m

ountmvenflnn at fink ma-mm «aim
and wammm the
or-Gare at anmumis-J and do not
each an cf em
cam: and wifi pawn. Bum

counter! We the %Ennt

Adwom M tvaomnéenu-1

$3. mums! amoctm tor ma mpondemt
aounual. new than agpafimt aubmw that
eamumz mamas: run by me has
manual may mum 12-3 and mmsxm
“gamma to me aemoloam 4:» mponam has been

ohtadnedbyaepambmmdwlmoutaammany

W

mm of than 4» rulponmt-8cIH3b£§I :”£%pn:g
teaching and non-‘benching yytan’ ”

hm hum puma by ma at
mmuouano m Kamataka Grant»
in-Aid code and obtained
fiat the aid me ixnpnmd
ma J my notice an the
peflliongr, Anneunu3e–F dimata the

the mmmement of the 431*

Samantha and whmma 12

of the pefltiemr and bmre 941%: an
% an mm ofthe pemam, it um enfltlod
‘ so than it could harm uuhatantmzad that the

wean in aocordmoe with In and no unfintnral
V’ cmbotaluxn against the inmmatoftha petitioner
wfihout@tinganoppnrt1mw’fia’heaingnndwh:e1-wt-nit

in dear that the impumed order-Ann%-F and

W3″