High Court Karnataka High Court

Sri M C Shivananda Swamy S/O Late M S … vs The State Of Karnataka on 22 February, 2010

Karnataka High Court
Sri M C Shivananda Swamy S/O Late M S … vs The State Of Karnataka on 22 February, 2010
Author: H N Das
ix.)

AND:

1. State of Karnataka,
Represented by its Secretary
to Government.

Department of Labour.
M. S. Building,
Bangalore -- 560 001.

2. The Labour Commissioner, 
Government of Karnataka, it
Karmika Bhavana,
Bannerghatta Road,
Bangalore -- 560 029.  

  ""R-espondents

[By Smt. M. c. Nagasiiiigg  

This Writ iéeiiiioh filed underjirticlles 226 & 227 of
the Con.stitlutilon*--1;;:,'Qf ll  to issue a writ of
Mandamus,"{"1i_i'ec':ing, the respondents to fill up the
sanctioned 'v'ac'ari't»,,pposts, "in the office of Labour Officer,

Sub Divisionl and 11,. ch.i_l(magalore, forthwith etc.

This petitienlconring on for Preliminary hearing in 'B'

 .,  groiip, thisVvpday,' 'the___C.ourt, made the following:

ORDER

~_ petition, the petitioners have prayed for

-V isstie ofia of Mandalnus, directing the respondents to

llgfili the sanctioned vacant posts in the office of Labour

~ ofiieér, Sub Division I and II, chikmagalore.

C7I\j’~x,/’L

2. Learned Government Advocate appearing for the

respondents submit that they have deputed one to

the vacant post to Labour Officer, Sub

chikmagalore. Further it is subtnitted–“ti1a:t~..

months time the respondents wilii-__

3. The subn1ission__ of the___t:uIea_n<.aed Advocate is
placed on record. . .

3d/w
IUDQTZ