Karnataka High Court
Sri V Muniyappa ,Ma (Political … vs State Of Karnataka on 2 September, 2010
1. STATE OF KARNATAKA
BY ITS PRINCIPAL SECRETARY _
DEPARTMENT OF EDUCATE.ON,.' I
(HIGHER EDUCATION), I A '- I
IVLS. BUILDING.
BANGALORE-560 O01; _
2. THE COMMISSIONER
COLLEGIATE EDUCATION ~ . _ _ ' 'V
SHESHADR1 ROAD, ' ' -
BANGALORE
3. THE SECRETARY "1.»'OfTH*E4 MANAGEMENT
S.J.R.,COLL--EGE, '
ANAND R;i'§_&O:_ C~1RCLE, ._
RACE COURSE '
A '
4. THE MANAGEMENT
K;{}.F 1 GRAhE,.C'OLLEGE,
_ K.G'.-E OQRGAUIVI;-"
" KOLAR DISTRICT
. " RESPONDENTS
' {By »JaéadiSh Mundari, AGA)
WRIT PETITIONS ARE FILED UNDER
ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA
PRAYENG TO QUASH THE PORTION OF THE IMPUGNED
ORDER BEARING NO. ED 37 UNE 2009 (P) DATED
» A 15.10.2009 (ANNEXURE-B) STIPULATING IN THE ORDER
" =P_C)R'E'ION AND ETC.
THESE PETITIONS COMING ON FOR PRLHEARING
THIS DAY, THE COURT MADE THE FOLLOWING:
M
ORDER
Recording the submission of
Government Advocate that petitioner’s””i,*e§fj:e’Se1itatei.V0i”i » 1
Annexure~F would be consi-defied (:S1~*d”e’r.s’
accordance with law, VnQ”th._ing “”furthVei=,_ “s._t’1’1viv’es for
consideration in these pet–iti()n§and ziccordingly
3 .. ….. .. ”