High Court Karnataka High Court

T G Chandrashekharappa vs The State Of Karnataka Rep By … on 3 December, 2009

Karnataka High Court
T G Chandrashekharappa vs The State Of Karnataka Rep By … on 3 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, 

DATED THIS TI-IE 3rd DAY OF DECEMf':fi3Rg'Q2(}O9hV.'/'_.'  

BEFORE

THE HONBLE MR.JUs',I.=:IcE RAMOMofn31§*AREDmfE 

WRIT PETITION No. O543? 0F'2.'(V)(}'-.3VhV-[SV§'R'1VVEVV(})

T G cHANDRA5HEKwxRA?PA" 
S/O.TSIDDAP¥?A' '_   ''
AGE 46 Y}E1\RS{ ~ 4 _ ~   '
GANAPA'I'HI LAYOUT (V:DYA_1\fAO-AR)
11MA:N_,_s1=1.{1viO«z3AL\1sT.'= ~    PETITIONER

{BY SMT,    ADV)

: _

  V' ?*1*HEA.sTATE"'O'1¥" KARNATAKA

.. A »  SECRETARY TO
* .,.,E.DUC;Af:.iON DEPARTMENT
(H1fGH,'-'ER EDUCATION]
M _Sj:3UILD1NG, BANGALORE -- 1.

 A 2 "  COMMISSIONER OF

COLLEGIATE EDUCATION
SHESHADRI ROAD
BANGALORE -- 1.

 3 THE REGISTRAR

KUVEMPU UNIVERSITY
SHANKAR GPLATTA, SHIMOGA.

M



-3-

as partwtime lecturers in the Karnataka 

Department Service (Department of,

Education][SpeciaJ) Rules, 19'9p6,_ sin.c'§.,. 

Worked in a Government F.irstfe..C}rade'e. :'CoIiege"*::Veor

Sahyadri Arts and Comrrieree College .for"',:vno_tv«-£.eVss3 thant"

two academic years __as onppt.h.e*}.ast. day '0f.,the3acadeInic

year 1994--95.

2. In?__'tiiajt»i:.Vie{2iiofphtiie  petitioner is not

entitled toithe ?3,re1ief.._'of a Hrnandamus to direct the
respondent to_'ai4bso1'b_""t1'ie petitioner into services in

Saiiy’adri ‘and.”Commerce College, as a lecturer in

26.32003.

petition is accordingly rejected.

Sd/-

JUDGE

In.