EN TEE HEGH COURT OF KARNATAKA AT BANGALQRE DATEQ THIS TEE 2nd DAY OF JUNE 2009 1 _ BEFORE THE HON'BLE Mr. JUSTiC§E;"AJYF Ak REVIEW PEPFFION No.%g«94%%%¢'F 2603 ~ 1 WRIT PETITION ;N9:343 01? 2008, BETWEEN: 1. The Karnataka Powef T1'a13$';11»1ssic>[I1.VV , corporation Ltd» V Cauvery V' ' Banga1ore%()9}i~'_. _ _' Represerite}._i.Vb§'*tJ:1e Chief Qirccttiré, " 2. Th6.,'Ba1iga1(3reV. Supply Comiaany, Bangaio_re~O1'.' A » V Represefitgé the Din:-ctor, . . .PE'I'Fi'IONE3RS A V ' V _ _V »A Adv.) sri"smva«m' mt" aiah, ~ S/9 Latr:"Sri Rangaiah, ' » Aged abaut 39 years, ' _ ' -Gaaxgman (Disconnection), __ Wmtefield Section Office, " ..,.E-4 Sub Division, Bangalore. ...R]32SP(}NDENT (Sri M.V.Chandrashekar Raddy, Adv.) This RP is filed under Order 47 Rule 1 of Code of Civil Procedure: praying for review of the order dated 25.06.2008 passed in WP 343/O8 on the file of the Hon'ble High Court of Karnataka, Bangalore. This RP coming on for hearing this day, the. macie the following: 'A :. Writ Petition was disposeglieoil directing the respondentsitoiieonsieer..t}2.e:'v_cl5éiiiii"'oi' theii
petitioner, if any, as arid was-;1ii itl3e””1r.gtcaiiCy”‘e1’VEtI1e need
arises subject to theta governing
the appoiritm_.eIi*é::9f
2.” f_1’hi_s is filed for review of the
ordei; _i119{sm:,1VCh1 only to clarify and add one
” issued requirixig the petitioner to
eligibility criteria. It is to be noticed that this
the respondent to consider of the
ease of ii the petiticmer sympathetically, but however,
regard to the Rules and Regulations. There
“*shoL1ld not be any impediment in observing that the
said consideration of the claim of the petitioner would fl
be subject to the directions issued and also°*~,the
eiigbility Criteria.
Petition stands disposed of;.éi颧rc’;itig13*’, ; % , ‘
fudgé
AI/-