High Court Karnataka High Court

The Management Punacha … vs The State Of Karnataka on 29 July, 2008

Karnataka High Court
The Management Punacha … vs The State Of Karnataka on 29 July, 2008
Author: Deepak Verma A.S.Bopanna
nu ma man court or muummm xr nmaum
na-rm) me am 2922 my or Jim? 2008. 
pmsmrr %   A

we Hormm am. DEEPAK vmnnu. Ac-rrm.. 

mm Hozrnm MR. agsssopmstg "  

wmr A!'1'EAL no.673"e§ £1"  

THE MANAGEMENT
PUNACHA PAF€IYAL'l'HADKA__  ._ .V "
AIDEI) HIGHER PRIMARY .<;scH0c):.._  
PUNACHA VILLAGE, §AN'1*wAL 'TALUK   
DAKSHINA KAn§rA,. !fI'S=.CORRESPOND
SMT. USHALAI{SP£.fwfi,.M. J      APPELLANT
(By Sri  EHAT&...ASSOC£ATES )

-u--on-an--p...

 _1& 1*:{E"s1"ATE uC)'FV!{AR1FEATAKA

A REP. 131'  UNDER SECRETARY TO GOVERNMET
. f§:.9uQATiofi.pEPARTMENT
A " 1?RiMARY" EDUCATION, M.S.BUILDING
- EANGI'sLC*R'i? "

 2 'I' fiE cbmhrssionak

 DEPT, «:31? PUBLEC INSPRUCFIONS
* n NRUPATUNGA ROAD
" ._BA~§rGALoRE-560 om

   ;B RAMAKRISHNA BHAT

-VS/O. MAHABALA BHAT
SSYRS, ASST. TEACHER, PUNACHA
PARIYALTHADKA AIDED PKGHER PRIMARY

Tb



SCHOOL, PUNAC-HA,

BANTWAL, D.K.    

(By Sri BASAVARAJ KAREDDY, G'-A- Fog R-1 +55!' ':23-ii}     _

THIS wan' APPEAL IS FILED uT,I_s  

HIGH COURT ACT PRAYING TO SET ASIDE THEFQRD-ER PA$SE§;)

IN THE WRIT vmrrron N().18601[_()7 {)}i{I_'ED 2at_;2;§,xs;_,_"  V
THIS wmr APPEAL cortimk; ON "  P§a;EL1mnARY
HEARING THIS DAY,   DELI?/ER'ED THE
FOLLOWING: V   5  V  ~  
J U D-£i'&V'3:.fl    _
sti K.Rama__ -I: r3ttat,; 1wm%  " appealed for the
appellant. Sri  Government Advocate is

three" tad-tot     for respondcnm 3 and 2.

2. with  saga, _' ' '1A3_nA.uf 

 Amgéllant is by order dated 23.02.2094 passed by

n   whereby I.A.I/2008 flied by respondent No.3

ht¥.fi.’i_IlV”‘.f§}#’ as one of the rcspontients has been

1′ 4-. » Ifiarnedttt V t A’ counsel for appellant contended that perusal ofwrit
“pgfitgon ttould show that no mlicfis beta’ 3 sought agam at him and

‘:ita..igt§neither a ncccssaxy nor a proper party to the litigation, yet

“Tb

144; (, _ L ‘ Q ‘ ~ _.sNB/

the learned Single Judge has dimctnd to join the

respondents.

5. After having heard the learned
that pumuant to the order by
third respondent has aiready since the
appelkint contended that “aga’mst him,
his presence wouklgzot the appefiant at
this stage. ” ;~~ii-‘iowcvcr, it is clmifiod
“that if by the games: Single
Judge ozg iitigatcs further
against be at liberty to take this ground
aswcll. % AA

= ., aP.’5°*31.manA fig-_Q of.

“h

SCU-

Acting Chief Justice

Sd/-

Judge