High Court Karnataka High Court

Yamanappa Badiger vs The State Of Karnataka on 21 August, 2008

Karnataka High Court
Yamanappa Badiger vs The State Of Karnataka on 21 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH comm' OF    

CIRCUIT BENCH AT..GULBARG;'§';V  
DATED THIS THE 2 1st DAY 013*  i 
PRESENT.     X %V ' o
THE HONBLE MR.  ;K, siémaofigéke RAO
THE HONBLE _1_VIR.i.J"[3S*IfICE_'E,:§E2fif§2i\fiVASE oowm
A   
Bmwgtimz  "  
 "  
S/0 Blfimappa, " "

Aged about 29%ye.a:~s,%%oo 
High. _Sch=ooI Toaather,

 'V U ,.   ..... .. 7
' ~ . _ Madi_ko$hw~Muddcbiha1 Taluk,
jBii:a.purVVi)i_st1'ictvg'_. W ....Potitioner

(By   13. Panibhate, Adv.)

    State of Karnataka,

'Rep. By its Secretary to Government,

   _ __7Education Depmtment,

M.S. Building,
Bangalore - 560 001.

2. The Commissioner of Public hlstruction

J"/o



New Pubhc Office, KR. Circle,
Bangalore ----~ 560 O0 1.

3. The Deputy Director of Puh11c:lIi'Str:3<:ti=.on.,«"     
Bijapur,      " "
Bijapur District.

4. The Deputy Director of    
Yadigir, Education District_,___   '  
Yadgr.     - '-  

5. The Block Educational. Officer,   '
Su1*puraTa11;i}VZ"  r  " " '

6. The Block '1;i'd;§1catiorJa1'L_'Ofl'icer;';
Mucidebihéal Téi1uk;"Muddebik*,zi1,
Bijé1pur.Di$!::'k;t;«.%   '

7. The HeadeMast1  '
Government Hi.gh~--,Schooi, Madikeshwara,
Iviiudziebihal. Taluk;
'-'3Ei;}3,})11I've.DiStI*iC§fi.--------« * ' .. .Respondents

» AGA for R1, R2 to R7 served)

Lo wfitA%2§-fiiuon is filed under Articles 225 and 227 of the
Cofistitution of India praying to quash the order dated

* ~ –. ‘ ()8. 1.’£._2_GO6 issued by the Kaxnataka Administrative Tribunal,
” we Bangalore in application No.7602/206 vtide Axmexure-A.

” This Writ Petition coming on for orders this day, K.

” 1 __5§REEI)I~IAR RAG, J delivered the following:

AZ

JUDGHENT

Sri M. Kumar, learned ‘ * .

The writ petition is fi1edI%%’agg,m§t*’TTtr1e 1<Af1~ %

refu ' to grant Ad~interiI:i__v'e:;~péi'ieV: ordeg Av~.i41jI~£'<:e?w..3t11atV:i;I1e
respondents would have 3\tt is now' unnecessary
to go into the merit of _It is advisable that

the petitioner to: Vapgue; ' the'

According A'\;vi'~:it.. classed.

sal-

I-.1599

Sd/..

.TudgE