High Court Karnataka High Court

Sri L Puttaswamy vs The Director Central Tibetian … on 20 April, 2009

Karnataka High Court
Sri L Puttaswamy vs The Director Central Tibetian … on 20 April, 2009
Author: S.Abdul Nazeer


IN mm man coum or KARNATAKA AT nanegfmgég” ~

DATED THIS THE 20TH DAY 05* APRIL V V’ ‘

BEFORE

mm Hoarnw am. Jusmm H@fL’ER’~ ”

WRIT PETITION NO.144vf.é 1″!2008 {S-‘RES;

BETWEEN:

811′. L. Puttaswamy
Aged about 4? years’

Peon (Ex-Drivcrjs’ 2: ‘~’
Ctinir:-J1

Fiyiaknppc

Mysore Dist:ici” V ‘

PETITIONER

(By Sri. :g»;d§;”~{;§13sEr§n

AND;

__I.

jrjihe Bin=:ctdr– V V

— Gsxxtrai “Schools Administration

A =._E=:3s ‘1’i§s~s_Piaza, Community Centre

: Ezizcior’ V–~ 3,_R’.v§hini
I-0:585

The
_ Cxzntrzgzl Schcol sf Tibctiaas
” .A ; LDa1;iee~I1’ng -~ ?34 101

” of HRS
Dcparuncnt of Secondary and

Higher Elducation
Government of India
New Delhi

Rep. by its Secretary I RESPONfiENiFS ”

H319′ Writ Petition is fikd undeI::.A_Arth!e?s 7-]:
the Constitution of India, praying to Rquesh the’v;§1;n’pugn£:d

orders dated 10.1 1.2005 passed Vb3r4_R–2 vide ;’iI)(‘i..Qf;C..9

This Writ Petition conaing O1]..f:CA.)i’..(;}1*!:1€I’S’f£t’1iS’..£.3.&§:’, the
Court made the following: . _ _
ma
Despite ‘ ,f; ofi:iee’Vebjections have

not been complfiegi the petitioner.

the’ is dismissed for n0n~
pmsecutien. V’ % A ‘ u

Sd/~%___
Judge

-4 .. ff.’s