High Court Karnataka High Court

Yesudas vs The State Of Karnataka on 18 August, 2008

Karnataka High Court
Yesudas vs The State Of Karnataka on 18 August, 2008
Author: L.Narayana Swamy
' BIDAR 

 A as _  

IN THE HiGH COURT OF' KARNATAKA, CERCUIT BENCH, 

AT GULBARGA
Datcd this the 18*' flay cf August, 2808

Before

T}1E Howms MR..}{ISI'ECE 2, NA£_t}é.Y1§§£Aj:V$'éVA,M'f: =   ' _ 

W P No. 9421/290;3q;3M»R§;S}--..
Eetwcen: ' 

YESUIDAS . 

S/O MANIKAPPA   _ -. 

AGED 39 Y EARS, occ AGR1c:5L'?UR>I3v"  _ 
AND PRESiDEN'¥', SDCRJE-GOVE§Ei'€»fsfIEN'F.A  _ « ,
HIGHE}? PRIMARY s{;H's:>_(')_L, 13;EMALi§:NTs To
CONSIDER THE mPRESEN'r;;._rI{3N:; §<;}.r_{I::r3 A1\HSIEXURES ~ 8 &. C
DATED 17/12/2007 AND 12; 2/ 2:31:23-Aiegj QGNVENE A MEETING
F0 Tim SCHOOL DEVEVLOP-Mam :~z;z=s,.vi\L=a§E;2\;.§1«:'1s:t1f.r::0MM;T'rE£:
0? GOVERNMENT HIGHER P;R:MA1=e:ai: _SCp}!.,_G()'Ly£«.T

BEMALKHEDA, HUr~.:;"NA'§3AD fr:gL:;;<.:. *   

This writ  p3i§:l.i'm' 111' 313; I:mar1'3:3g before:
the Court tod-$1;  31:23:33.5 i;I3€vIfi'3flO§§?i§}g'»v5

Tha 1€a:{'11tiIC'i Atgvécam is {iiffifiifid to take notice.
 T313', géiifioner }Vias;VV:1:$refe:r:red this pfitition seeking direction ':0

'53f1'f3.'I'6S:§}O}Z1'Ci€Ii:l.$.i(}AC*{}]}S§dfif represerxztation An11ex113:€s~E 8:. C dated

 17;'   222008. it i.$ the case of firm prztitianer that

'§i VI1<_:e frofir  cf ccnstituiing the: S D M C, :16 meeting has

'  'fiyfhe respondents.

T. ‘ Eéarned Government advocate suhmits that $33, terms of

»Cm.’v;€mmtmt Qrder, the nwetinags will be caiktd and fufihar

“–.u §’u§£ajtted that if the meetings are not 33126111, them shaii be a

Eiizection to the mspcmdents 3:0 convsnct the meetings.

4

:3 ms Eight of the above, this writ pfifiiian is d:s;3ase:{:”. ‘ A-

directing the respondents to consider the _:~e»§a”7::3e1I:$f£t§i1’ .i::f

petitiontzr dated 17/121200? and :2/2/2003

8:. C and convtma the meetings in accoriiazvge with iavri.

akd*