High Court Karnataka High Court

The State Of Karnataka vs B Shama Shanbogue on 5 October, 2010

Karnataka High Court
The State Of Karnataka vs B Shama Shanbogue on 5 October, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE:  Q

DATED THIS THE 05TH DAY OF OCTOBER, 2016. " if '7  "' 

PRESENT AT'
THE HONBLE MR. JUSTICE v.G;.SAB_*I-IAI~IIT_.'   '
THE HON'BLE MRS. JUSTICE  
WRIT PETITION  

BETWEEN :

1.

TO

THE STATE OF 

REP BY ITS SECRETARY " '   I  
EDUCAT'IOI\I..DIEPARTIv::EN'Iz._IvI._S BUILDING
BANGALORE '~  .  --

THE COMMISSIONER_OEj PUBLIC""INSTRUCTIONS
NEW PUBLIC 'OI?P'ICES_ * " 

BANGALORE   

 DIR.ECTOR"I--OF SECONDARY EDUCATION

NEW .;;RUBI,IC. OFF-1C ES
NEARHR C_1'R_CLE,, _BAI\IGALO RE

 RRISICIPALVT: 

GOVT PRE UNIVERSITY COLLEGE

_.'  . IIOTESHWAR' ;
" "UDUPJ DISTRICT

 PETXTIONERS

2  vw.:(Bgé'jS;III:" SIPIEELA KRISHNA, AGA}

 



AND:

SR1 B SHAMA SI-IANBOGUE

S/O LATE B SUBRAYA SHANBOGUE
AGED ABOUT 42 YEARS, CRAFT TEACHER
GOVT PRE UNIVERSITY COLLEGE
KOTESHWAR, UDUPI DISTRICT

(By Sri: S G PANDIT, ADV.)

    I "

THIS W.P. FILED UNDER ARfI"IeLEs"'22'6 &  

CONSTITUTION OF INDIA PRAYING "l"Qp'QUASHn.TH'Eg foR'DE'R DT.
3.2.2003 MADE IN APPLICATION NO',I'33oa/2002.IDASSED BY
THE KAT,VIDE ANNEXA.   'I   

This petition coming on   Sabhahit J..
made the following:     "  

This p€EitiOIJ_, lisl'E'fi1ed:'«by'«.the__S.tate, being aggrieved by the
order passed by I the  "lAd1ninistratiVe Tribunal at
Bangalore ir1'Ap_plicati-on 'Nlo.1.ll33(x)l8/ 2002 dated 3.2.2003, wherein

a direction 'ih_asl"Abee"n,issued to the appellants to consider the claim

I _v of the: absorption.

 It is submitted by the learned counsel appearing for the state

 gdurivngjlpllthe pendency of the petition, the direction issued by

 in the order impugned in this petition has been

llflirnpullemented and, the respondent has already been absorbed

I under the special rules namely, Karnataka Civil Services

\ «iv
3
E11-