Karnataka High Court
Sri R Somashekharappa vs The Karnataka Land And Army … on 22 November, 2010
-1- IN THE HIGH COURT OF KARNATAKA, BANG:$hQP.j3 DATED THIS THE 22ND DAY OF NOVEMuE:§E1§;:2u()'1 BEFORF.~~~ THE HON'BLE MR.JUsT1cie:: _ WRIT PETITION No;5§)2H2 of 200$ BETWEEN: .' SR1 R soMAsHEK1r1AR;AJ>PA,'--.% ; AGED 4.5 YEARS, V * s/0 R RAMAPPA, -- WORK INSPECZQR-, _ g (NOW TERMINA1-$:13_;,~. W _V KARNATANA LAND' ,' . ' CORPORAHQN 3 ~- R/0 Hu=1,LEHAL.VV:LL.AG-.1«;,"<« CHITRADURC-A TALLTK z8;.IDIST. PETITIONER (BY SRI§ED.HAR.ASSOCIATES AND " V' - M"/SVEAGDEAVI ASSOCIATES, ADv.,) KARNATATVI KA LAND AND ARMYCORPORATION LTD.. REP. ":3Y'I~'1"HE MANAGING DIRECTOR, A " CHINNASWAMY STATIDUM, _ RAJBHAVAN ROAD. " BANGALORE A 560 001. ...RESPONDENT
1′ ” “(BY SR1. G M CHANDRASHEKAR, ADV.)
7
THIS WRIT PETITION IS FILED UNDER ARTICLE 226
OF THE CONSTITUTION OF INDIA PRAYING
THE RESPONDENT CORPORATION TO API?OIN’I”
PETITIONER AS WORK INSPECTOR/MASTRY-~.. ON
PERMANENT BASIS WITH ALL CONSEQUENTIAL SERVICE ‘
. 9
BENEFITS INCLUDING THE MOI\If§TARY_’B’EN:E1?’I’I7S;–_AI’\nTI)’
THIS PETITION COMING ONEOR V’
THE COURT MADE THE FOLLOWING; ”
o R 1’3′) I
Heard p€titior;éf~z,9 PE-ruseOI The memo
filed. Petition is ‘I~1′..’:_}{av:ng become