Karnataka High Court
M Jayaramu vs Mysore Urban Development … on 14 October, 2008
mu. . uuulxi ur :uucNAiAi'£A HIGH CAQBLRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNAYAKA HEGH
C
R93 THE HIISH CQURT €317 K?kRNA'3'JU€'A AT BANGALORE
anwsn THIS THE 14th an? BF acronnx 2aoa_ ,
BEFORE
as HDN'BhE HR.JU3TICE Afififln 5vR&2$§nY=f:.
max? PITIEIOI.lo.3339f§0fi§{$r§fi§} I »Fu _ ?
EETIEBI :
2~1..Ja§rm:aau3, 43 years
s.:'¢.P»3ar:%.ya;:pa, Racking as
Iéxcztiazm Server, H5rsore2'" ~U_rb.a:nV _4
fiavalagament A.utharity;._ _ v =
J.h.B.R$afi, Hyaorawl. ' L _f~;m,e;r:w:oI:n
{By $ri.'r.l.a§g=h;s;:-attty 5 G}.:.Jaya'al§a:eév, Advocates}
ABE :
Mgrmzra Qr§::.;m"' Vr:_§éifé;1;.9pn:§'nt Jiué.-:!x¢r;:it5r
:3'. 5.3. 343533, AI*If{'>.';1_(<3.E"Eéf1,.4 --
Pgagssésaratomrl 'by 'C:-;a5'm§.sssianer. . . .&aapomI'r
ifiy §r;;n,c;§fi£#u§§m; Adwnaatai
V ' -§-gug-3-
gsatitian is filed under Articles
_:i1d '_?.:he Curnstitution of India praying
ta "»§.i':,'*iac€:' respondent herein to pm:-amota the
T’ getisianeg with effect from March 1395 when the
Rjv»-v’44_;pe.~titici’2e;,;t* had became eligible fer being pi-reacted
fzéz Vtfzeé yam: at s..I3.A. and when the pasta ax’
._$.£%..F§.f.’ we::e vavsant etc.
This getiticn caning an for preliminary
hearing this day, the Ceurt passed . the
foLlawing:– ” “‘
CIRDER
fiince it is an reccmd that £héL §gti£ic§§£,
has retired frnm service i§*_fiay 2GQ§;: fhé”
patitian i3 randaxed infrfiétfiaus afid i§7di§pasad
af accardinglyu