High Court Karnataka High Court

Smt N Rasiabi vs The Director All India Institute … on 20 September, 2010

Karnataka High Court
Smt N Rasiabi vs The Director All India Institute … on 20 September, 2010
Author: Ram Mohan Reddy
EN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THEE'; THE 20?" DAY OF' SEPTEMBER 2010

BEFORE

THE HQNBLE MRJUSTICE RAM   _

WRIT PETITION No.     '

BETWEEN:

Smt. N. Rasiabi
Special Educator V _  =  

All India Institute ofS1é'ee<:.h  H'ea;rif1g§_
Naimisham Campus T A  5'  .   " v
Manasa Garigotri  V
Mysore ~  

. . .PETITIONER

(By   Sri M. Thimmaraya
Swamgr 8: V .C3.«. Df_S*Qti;:.i9., AdVs.]

"  '1' ~  T1:ieDE1ft€_et01-

A " Mysore -- 570006

_ 'AI1.1f;d"1'a_Vlnstitute of Speech & Hearing
  VMi11iS.t.ry Health 8: Family Welfare
 V Goveriirfient of India
 Navimfiham Campus
Marfiasa Gangotri





4
NJ
4

2. The Secretary
Ministry of Health 3: Family Welfare
Government of lndia

New Delhi 
 RESPQVNBENTS

{By Ashok Haranahalli Assts, Advs. for R1  id'  '7' 
Sri A. Padmanabhan, CGC for R1) " i

This WP. is filed under    1:22.'?-t.of

the Constitution of India praying  '._d1_1jectl§ tiger.

respondents to regularize threl' service. of applicant in

respect of her appeaifiag for irilteririew invpursuance of

AnneX.S dt. 14/1 1 /05 and’ e,£?c,i’

This “”lfV’I’§}_:’Vr~_,”-‘i8 coming o=n.”for.._QfC1ers this day, the

Courtllrnadeifthe ifollowirigz it

D E R

_V In 4/ 2009 filed by the learned

. V. = A for resijorident, it is stated that the respondent-

“ils’r~.r:otified by the Central Government to fall

i;vithir:’ Apurview of the Adrninistrative Tribunals Act,

.c l.98z5’w–(:for short, the Act), and therefore the matter be

f”‘7«wz:.tmIz»>~
W-

\

‘1
,3,

transferred for further procgeedings before the Cz-2m:ra_£
Administrative Tribunai, at BEiI1g”Ei}€}l'(;’.

2. There is no opposition to this memo. T

3. 111 View of 8630.29 of the Act,

directed to transmit the paperés

Administrative Tribunal at

proceedings.

Matter stands ;:§.0sed,.——-