EN THE H.f{3'H €3{_}[J'RT OF KARN}§'I'AKA Eff
Datecl the HE?" ciay efatzgust; BOCJQ. f A'
:BEFORE: ' 'L
'I'E~.i§: :+11§:*1*:'1'1;ra:* N05. :23 161 4.552; 2%c1é:{y::%%r£%::;*3$::R143§;;:%T:'
BE'I'V&fE§iN : A %
'E'£"1e Qriaxiagtzmerit,
Punacha Pariyalthadiza, . :4
Aided I'~ii.gh6:1* i"4'I*iII1aI'3;'-_§:":'.C}:A1or;¢:)}.,%.j.>' ; M
Punacha, Bantwal Taluii, _
Daks}f1iz1a Kannada If)is'¢:--:i§:t~E'i?4_ :28 1 '
irepresentetg. iiijé its {1i_)1T¢s§}or;déIi*£ V. ..
81211:. I,Is11a..Laks§h1?i1i} _ «
. " ..£Petjti0r1€1*
""" " « Acivacate. )
A N 15;' " . ' A % K
1.
V ‘ The S:?:a_.i:c::~ tzsf Kéinéiitaka,
V’ rep. 1:}; iiizs Se<::Ijr:f;a1j; to G0Vé:rI).me11t,
85 Sétiiontiarv Education _E)epaI'i;I}:1r:nf:,
Bengaluruwiiéfi 0:31.
12 Eiciucaticrz Officer,
Bantigfgfal, Bantwal Taluk,
” [}3k’Shina Karmada –~ {W4 2} 1.
” . * ,..Res;:>0I:deni:s
‘v…!f1T3§: Sri B.fv§3I10E1ar, A(i&§« G:3ve}:’I’m1€1″1t Afivocate. )
‘efifrii: P€f;iI§{}I1S am filed prayilzg {:0 quasfi {he
impugnaé §Ii{iOI”S€111€I”1f, dategi 4.5.2009 iéasuttzi E232 1&2 as
p23’ A;;11’1@Xz:”rr:~g% and <i.i.r@C3': Rwfi to xfifease the $}8,§é:i.'i."f£
E331}. it is this COI¥1.H111I1iC£iti{3I1 that is crhalieiagedhi this
writ: petition.
3. Ltzarried Courzsei ft)? the petiiionezj
{Jim 8300}: Eci1_:cat.ion OfT’1t:se1* r1Q 4$1;=,.(§h T_
powar. He also Co:1teI1ds :t_h..f:1t I1()”€_)}”)§)01″$i13i”1i’i§_§?V:\v§fi8.S j’_g:iiic:+I”_1 ‘ ;
tn the petitjsner to have ‘i:,31}r§ ‘lilafffir before
re¥:uIni13,g the
4. Leamled . ,i¢i’:.r_.idi1;i{i$’1ia.i’~::: Advocate Shri.
Mariahar __Respo{1dt:nt No.2 anti
aim i:(j(“}I}’£fC$IxT£’dv§33 ..,j_ffi’i§i’£”..’fli{:I”€ jis an altcmafive rfimedy
avai13E§L:_t9M fi’1f: }T;fiti.:{fi’O¥fiif:1″. to approach the Diz’ec:tu:):’ Qf
i~”‘u§3}i.(_: £11s5fi’s,;§:t:E{>i’1 :35; Section 1.13 of {I33 Karnataka
. . _ …..
5,’ 1 the ieanzed {;’€§U.’f1S€l fer tha paxties,
<311..:é§_ 6f the matsrial an pecard, I find that,
aginiiiégiiiy, the Qrdar passfid by this ceurt has at:1:.ai:1e<:i
iéflaéity. "i'h€ managamaxii has 11:)": campiied with the
' :3 uirenzarfit c:.«f mmotin the seliier rsen :0 the: 3:
Q P g P'? W
gf .E:{€:ad. Mjasi;€1', B3 ma? as it Iitzajgz tiUheti1€:' tile Block:
%
' 6. Hence, this wlii' hpetitlrg
5
Edu{:a*:_iv:m €;}fi’ic:e1″ zreuici have: I’€’°;t.U}’I1€(i the salary biii or
W}1a¥:,hez’ thé pnwer is; rightly exercised arid xvi1ethe§:””at 2311
he hat; got any such power am 311 I:13.tt.c:1″s ;w%ii(:Ii_L’
not be gene iflti) by this C{}L’iI’i1 as them i.:=:.,g;i_jf1.§ii4:€§:’:1e:11’i?{: u
and efficacituus irezlxeiiy pmvideigi tqfiifi
an appeal urader Secti-:m.__ H}f§:’s 33f t.E’1’€
Educafiorl Act.
4 .V_:;:?js*:’:r:iss€hiti§i{3I”;E:r vt:i>”.§3z\.’._’;§j1..’i.’lI’1»:: éai’i;s3:£’I}atiVe 2″f:1I1_6:d.j;,
Sd/-
JUDGE