m THE HIGH COURT or KARNATAKA Arr BAN§3s4!§V:_LO §iE;.V:'''« "
Dateé this the 123" day of hfiafch, '
aemaz %
THE iamrsuz am. Jissncs "H xuaAa%kk«? A%&%kk
Writ Petition No...;12Q3V.e1;l29G'3_(€§M-4'R,E§}_ §
BETWEEN:
Sriféagaraju .
Sic: iate Pate: Chatuyegcwdag A V
Agad abeut ' .
Resrnéerat of SW¥§Q:¥"l'fijh ii; Vifiage'
Kc":thaqere.Hc«bi'iw._ '%:;,___ _ " "
Kunigas 'i"j&§uk"-. 5._ 7'; ' _
Tumkur E;-.§strii.'tV _ ' - ...Petitioner
- (By s'rs%::,j:aiiore -- 568 001
'#21, N
The Head Master
Government Composite High Scheei
Sirsgonahaiii Viiiage
Kothaeere Hcibii
Kuniga! Taiuk
Tumkur District 1
$2': 6 3 Ramaswamy Gow£.i_ai'*~....
Member cf Legisiative Assémbiy
Kuniaai Constituengy
Kunigai '
Tumkur District
The Block Education"'€2ffi}:';ef" ii
Kunigai?5i;:i<';j:__--.' _ .
mrriigui" _Digi:;fi¢t . "
Pubiic Educa€:io7_'n Departmen«t V.
Sr§'iVBaSa2*:§faju " §
$:'fii_iate Sid'aa~i.ahi _ _
Aged. ai2out--34years__
Residergi: inf 8"esa"*:;ana"r:.aiya
i<unigai"§'aiViii<._T-- A "
Eixmzaur 923::-i¢t 1
' n , :?;mt...Rati'ma Bai
T w;'t:--v.St':.. "'h_u'i::iaram
._ "".§ige"d.'a£99u§:"3fi years
' ,_Resid;e?:-t_:=f Kammanahaiii Viiiage
"Kn rxégaiv aiuk
Tu~rrik:::r Bistrict
Chandra
"Skis fate Chaiuvaiah
Aged about 35 years
Sri Cievaraju
fifc Huvaéah
Aged abeut 32 years
19
Respendents Fig.7 and 8
Ara residents 31-'
Singenahaiii Viliaee
Kcthagezre Hobli
Kunigai Taiuk
Tumkur District
Sri Muniyappa
Sic Huchappa 1
Aged about 4!) yeah?-A_
Resident of Kareka|"pa§ya"--L '4 V
Kunioai Taluk
Tumkur DiS!;§'§£:'f:
Smt.Van,*§»5ak£?§5.ma:§f;rfia...._
W/as Raneaswamy
A9edfib<1v%4f32:;¥ee.ré " %%
Ch:énna'iaA?rV:1_apa%'i§,éa '
§(uEfgigaE*T1a¥£xé<"'~-_» ' "
Tumkur.
Smt. R é'rsukamma"v.
C» Lfiamdaéah V
-- .}fi§Qa:d.. atvgut 26 '§rears
V 13:: '§<.ir;is§§":::§ p*pa
~. " S,~"o"'P4:3fs;-j__ar§'Kadaraiah
' .__;'-'xeed; abgujt 27 years
Respondents {£9.11 and 12
Are residents of
Singenahaiii Viiiage
Kethagere Hebli
Kuniuai Taiuk
Tumkuz” District
13 Sri Sasha-er Sab
fife Sasha Sab
Aged about 36 years
Resident cf Hosur ‘_
Kuniaai Taiuk
Tumkur District
V _ V’ ;x{.;jR»f¢5pondents
(By for R1;
Sri D. f3.r§’n§vaf§a’n1urthy’,,Ar§va’cate,for R5 to R13;
iv _ RgspoziEien_ts’.’j2 $9.4 argserved)
ms W:it..?et§ti;:sh i_s”fi§’ed under Articies 226 and 227 of
the Cené;titution”Vof.»_’Endive,”v’pra’ring is quash the Scheoi
Deveioprr:’ent- ans!j_’£~&_ai’n_t$n::~nce Committee {S.9.M.C),
prepared far; ‘the’ ré3.p»:*t?r:.fent–2, ciated 21-7–2908, Vida
AnneX%??43″C. V’ V
?e§iti’€:’r’r”£:em§ng an for preiiminary hearing in
V. $rQup_ ‘th.i:3_ ds:y, the Ccurt made the foflowing;
fi_K_H_E_R
‘§’hev”‘;;4e.tvi’tioner has chailenged in this Writ Petition the
figjaxistittgtisn ef Schaai fieveiopment and Maintenance
for Ge-vemment Compasite i-Eighschooi,
‘ “‘*S’ivz?:11gornai1aii§ ‘Jiifage, Kothagere Hobii, Kunigai Taiuk.
n/
{t{iodei)’V§{‘oies, 2606 it is the Headmaster on’ the
httsefitieit’w§’io:V:Ais’V’et§§i;owered to constitute the committee end,
‘eommittee constituted at the behest of 3
v”‘-.-4.4_’__f;<z,emeer' the Legisiative fiussembiy is one without
' and it is iiabie to be quashed.
otiied a detaiied statement of objections. “they corztene that,
‘J!
2. The petitioner is the father of a chiid stetdV$f»i_io’g-_V_in
fourth standard at the Government Composite;i§iIi§h.s;§h_ooi_,”«_
Singenahaiii Viitage, Kothagere
Schooi Development Managingtgomteitttee is
Armexure-C on 21.120638. A reediwiig of the.s’sisV-iotéettttshows V
the MA of Kuniga! Cons£ite_enc_:§”$%ii’:’S:i§v;Ramass§3fiiy Gowde
has sent a iist of 9 pe:fsofos_ Officer for
appointing them motobe:’s’: ‘Ac<:ordingiy, the
appointment 'fiery same 9 persons
recomm:i§i'o'ed..V.:'TheA téfiesance of the petitioner is
that, after of the Karnataka Grams
Pancheeyet tk(5z_.fhooi'– A"v.DrVfe"'{fe£og:;ment and Management
3. Respondents have entered appearance. They have
H
3
K
schoai gr middle achooi or such other schcaois menticfiézi in
the said definition. A cemposite schoci is one;V”veh’$..%_’e:”itifié.%
primary scheoi and high sczheoi is merged. Ii}. .,
Cemmsite Gevernment Schoels theI$11:ii§éni’s.”‘abrié__ia.:ugiit..ffggri’
i to X standards. Therefore, ‘3a;Vho<§i'-ie«:';_-iifiéfiiigdmurzder
the Ruies. Accordingiy,
6. in the light of the schooi in
question is a_ SQMC is to be
appaeinted the parents of the
chiidren thiiischooi and it is a schooi
where secénidéary anti “;;iri:’§ia.r§’ééhoois are there. In that View
ef theiiiniatterug £hg”‘imfi.£igfied order passed appointing the
soiéifen the raccmmenéation of the iacai
isfiiéitziriifsai.A’.¢f–1″Annexure-R1 which has no farce after
2 _comin-g infiaci f}r.i~r£:é of the Ruias is iiiegai and requires to be
” =.i~i’ence, I pass the faiiswing order :«
(:3 Writ Petiticm is aiicwed.
ii (:2) The impugned amrer is hereazy quashed. H/1
chif-
(iii)
8
Liberty is reserved ta the autho_r§f§e$’J~~._to
constitute SDMC in accordance ff: {T