High Court Karnataka High Court

K R Shekar Kumar vs The Director Municipal … on 4 August, 2008

Karnataka High Court
K R Shekar Kumar vs The Director Municipal … on 4 August, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANG.A.1;§j;:2'j£§  "~ 

DATED THIS THE 4th DAY OF AUGUS'If.§2_()?&):8     T ' LV

BEFORE

THE H()N'BLE MR. JUSTICE A§:rr~%;i,GUNJAL'".   A

WRIT PETITION No.1o5§4~/2o03(sJ-a-53%} 
BETWEEN:      

K.R.Shekar Kumar,
S/o.latc   A  _  % 
Aged about 31     "   

Town Municipal Goaglncii,'  '_  
Maddur...iw57~1_,4%3,   
MandyaI;)istrict}'vT.«   & % ...PETIT'IONER

(By sn;:c,:e.13:1a~§a:u  83 co., Advs.)

    ..... 

M1jI1_iCipa1″ ;:X(l1;1iz1ist:’ation

% , _ nepamanemg, Floor,
Vishvcshwzamiaih Towers,

— –.4B22;1ga1ore_~#.560 001. …RESPONDENT

7 . sri.shasmdhar 8.Karamadi, HCGP)

-~~V§This writ petitiori is filed under Articles 226 and
‘ 227 of the Constitution of India with a prayer to direct
“the respondent to confider the representation dated

-3-

22.12.2007 Annexure ‘F’ of the petitioner foe’ his
promotion to the cadre of First Grade Revenue

Inspector.

This writ petition coming on for A’

he-wing, this day, the Court made the foflowingz ” 2 2′
ORDER 2

Mnshashidhar S.Karamadi,

directed to take notice for msporldeot.

2. Learned counsel a§)g2ea1’iI’i§_fez’f< petitioner, to
serve a set of papers on him. 2 AA 2

3. Even __’is’ listed for preliminary
hearing’ ,with it up for final disposal
‘~ _ petjtiotier…..=.vas appointed as Bus Stand

_ to an order of the Deputy

was posted to Town Municipal

at The said appointment order is

It is the case of the petitioner that

‘ period has been declared as Satisfwtory.

to the said declaration of the probation period, fl

– 3 –

the petitioner was sanctioned the pay scale of Rs.3,{}00~–

5450/-. The petitioner, having regard to the fact tlmté

has served for a period of five years in the {T .

Stand Sergeant and has passed all __th.e__Depa’ ‘4 ‘V

&:aminations, claim’ s to be promotes} fie ~ 7-1′

Revenue Inspector.

5. The learned
submits that the pefitioner a
copy of which is

5. Iti’…/js’– V”‘A§m:}exure ‘F’ is dated
22.12.2007. RWiVti.’3o1VL:;it. the question as to
»memero:hageuaone~T isezeued to be promoted car not,

consider the same in accordance

th

gstends disposed of amordillgly.

‘ ‘ V’ t ‘ V7′ éorder. flfl

A 5.’ in six months from the date of receipt

‘j

7. Mr.Shashidhar S.Kara1nadi, learned HOG}?
appearing for respondents is permitted to file men3(;”:{)f.,

appearance within four weeks.

SP8