Eu' .< "
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 16*" day of November 2010
BEFORE
THE HONTSLE MRJUSTICE V.JAGANNATHAN,j
W.P.N0.35068/2010 [S--RES)
BETWEEN:
SMTS PARVATHAMMA, - I
w/0 KUMAR, AGED ABOUT 48 YEARS,
R/O HOSAKERI, SRINGERI, ~ '-
CHIKMAGALUR DISTRICT. _V
(By Sn' s N NAVEEN, ADV. 14f0'R- V' _
M /s A NAGARA.JAPPA__& Asso;;IATe:.s.)a _
1. TI:IE4.sTATEvO!€'O'KARNATAI{A,
REP BY ITS SECRETARY,
_ LABOUR DILPARTMENT
_ "(E¢MPLO*IIyIENT es: TRAINING)
' 'JID1€~IANA SGIIDHA,
DR. AMBEDKAR VEEDHI,
_ BAN.GALORE-- 560 001.
THE ~STA"JI"E OF' KARNATAKA.
.. ITS SECRETARY,
.. DEPARTMENT OF' PERSONNEL AND
ADMINISTRATIVE REFORMS.
'A VIDHANA SOUDHA,
" BANGALORE} 560 001.
.73. THE DIRECTOR,
EMPLOYMENT AND TRAIN ENG.
BANGALORE- 560 001.
V. jPI«"}ITTIONER 1'
4. THE PRINCIPAL.
GOVT. INDUSTRIAL TRAINING INSTITUTE,
BASAVANAHALLI,
CHICKMAGALUR.
RESPONDENTS
[By Sri JAGADEESH MUNDARGI. G.A.)
THIS we FILED PRAYING
ENDORSEMENT DATED 24.5.2010 VIDE ‘
ISSUED BY THE 3RD RESPONDENT,’ ETCI.’ ” ” = , I’
THIS PETITION COMING IQNZ.FQR’–ecPI§ELIi\rIVIi*J§Ii{Yc I
HEARING THIS DAY, THE ‘COURT TFI’E
FOLLOVVING:
…. JD
Learned’ GoVer«nInent Advocate takers notice for
respondents.
Hear’-d–‘Iearned counsel for the petitioner
“‘a.I_1″dE. f,_Ieai*neLi Government advocate for the
respondents.
The relief sought in this petition is to
“tdirect the respondents to consider the case of the
petitioner for absorbing her services as Second
37»
/’,
3
Division Assistant in pursuance to the Notification
dated 27.5.06.
4. The petitioner’s case is that the petitioner
has put in ten years of continuous service as
Instructor in the Sewing Centre for Women. t i ‘
case has not been considered’for1,re;gii1arisation'”.
despite issuance of the aforesaid N’o_tificati_on’ and ~.
court in W.P.No. 18194/ has “been.”V-ipideased to 0
issue direction to regfilarise the
services of one Smt. O. said candidate
was taken on’reg_niar’*basi.s as Workshop Attender.
5. pin view._vof«.,t=he above submission made by
t.1’1é.petiti,oner”sicouiisei and also referring to the order
0 passed ‘ 18 194/ 2000, the respondents are
.0 directedrconsider the case of the petitioner also on
similar. lines for regularisation in accordance with
Time limit of three months is given to the
__5respondents to take necessary action in this regard.
9/
4
Writ Petiton stands disposed of in the above
terms.
Learned Government Advocate is permitted to
file memo of appearance within three weeks.
Dvr: