High Court Karnataka High Court

Sri Raghavendra Educational … vs State Of Karnataka By Its … on 9 September, 2008

Karnataka High Court
Sri Raghavendra Educational … vs State Of Karnataka By Its … on 9 September, 2008
Author: S.Abdul Nazeer
INQTHEHKHJCOURTCH?KARNATAKA!U"BANGALORE
DATED THIS THE 9771 DAY OF SEPTEMBER 2008 __

BEFORE

THE HON'BLE MRJUSTICE s. ABDUL NA%'.§é. E'R'%--(EDN4RE{";§;') '*~:  1'

BETWEEN :

SR1. RAGHAVENDRA EDUCATIOI€AL'VSOCIE'FY '  "

GANDASI  _ 

ARASIKERE TALUK

HASSAN DISTRICT _  5

REP. BY-rrs SECRETARY  ~       

SMT. KJLMANJUIA GOWDA'- _  i  'v'.j'V~...,.::>ETrrI0NER

(BY M] s. V M..&f1;$soé:1Afr§is, Aifiikj,'-. .,-_"1'V;+:x'B'sENT)

AND :

1 STATE 0? .KARNATAKA
12;? ITS SECE*ETFaRY"%V_TV ._ '
MINISTRY .oF=.P:2,1n:Lo._R*.r. EDUCATION
M.S:._BUIL}Z>i'NG".' ,_ 
BANGALORE  '

 . «_ 2  '3.,DEPv.3'rY i;')AIR'E.C_3_'.'.I.'..C:'-VR' OF' PUBLIC INSPRUCTION

G~?'FICE« OF 9.1:). P.I.
 _ Nom'1«;RA_NGE, K.G.ROAD
' *'3?'*T'§GALQ*§E'*

37  3LQti:§.nji)U<:AT:oNAL OFFICER
 AFRASIKERE
HASSAN zazsraxcr  IRESPONDENTS

2

THIS WRIT PETITION is FILED UNDER AR’rzcL,F,1_;3:}2€;’–E:3V9″‘A« _
THE cowsrrmwow OF INDIA, PRAYING TO QUQASH»
OFFICIAL MEMORANDUM D’I’.14.1:2.06, AT ANNA, –9AssA;s:p’L-mi

THE R2, NULL AND VOID.

THIS WRIT PETITION coMING oN1§*0::z””oR:3E–1§s–..”1>1f§:S__ ‘

BAY. THE COURT MADE THE FOLLOWI”NGi; T ‘ ‘

ORDER. ” >
Despite man! of SHfliCiCI1iV’fiIf1é.,gQVfiiQ@ objééfidiis have

not been complied with. _}’fié’_’pefifioner.

V. “ié dismissed for

default.

.3d/-

Judge

(33