VIDHANA SOUDHA
BANGALORE 560 001.
REsRoNoERf1°3j " ,
(BY SR1: SATISH GIRIJI ASS'I'S., ABVOCATE FoR §,RAi;_
SR1 B VEERAPPA AGA FOR R2)
THIS WRIT PETITION IS FILED uI~;ms;'_R ~AR'I'R:.LB'§S «KR-D
227 OF THE CONSTITUTION OF INDIA PRAYINGff'{) CALI; I%*oR'=_
THE ENTIRE RECORDS RELATINQ 'I'o- 'I"HE'v.vAi?PL!CA'§'ION-
Ro.5659/2008 FROM THE KARI§mTAKA"..Am.«IINIsTRA':*IvE
TRIBUNAL BANGALORE ?E_RUSE THEa_SAME AI¢D._Q£fAsH THE
IMPUGNEI} ORDER DT.26.,3;20o9"'\II£IRI?g4 ANNEXUREA, PASSED
BY THE TRIBUNAL IN "-.THE--. SFIIIEHfPRQCEEDiNGS, As
UNSUSTAINABLEIN LAW. I
THIS WRIT ;PIflI _'§'IOl5¥ CE-)»MI'i'«IG' «i.U.?....fFOR PRELIMINARY
HEARING -on irI'I,Is§f9_AY,'« THE cj:;ou'R'I' DELIVERED THE
F()LLOWIN(}:- " I
{'{)oli*J¢I*e;_:i Dinakaran, C.J.)
v /. p§§titioneI4"'iI1....t§'Iis writ tition is chailengizx the
oI*d¢I'*~ dated 26th March 2009 quashing the
.:;;~a1IsfeIfi_"ordoIf'V'§rI far as it relates to the first respondent
and vvoirecting the State Government to continue the
‘I._’_’v”fIys;€’_r€RIiondont in the post of Assistant Commissioner of
h Airport Sub»-Division, Bangalore. A
2. Heard the learned counsel appearing for the parties.
3. When the matter cagme up before this
Apri} 2009, this Court made the following order: . d “‘2
“…Pendency of the ._
not be a bar for the id
appropriate fiansfer ordere. “-ixanefernizlg ‘ the’;
writ petifioner as well ask’ for
adxninjstrative _
4». Today, it is brought to ‘ourfrL:ofi¢e._ byfhe learned Addl.
Governmerot Veerappa that in pursuanm to
the interim direetiorlxdof by its order dated 24th April
3099, by order dated 13* July 2009 11213
tra11S§.”ei~red…4f::’1e»fi§)etitio11er and posted for V.VI.P.Seeurit.Y,
from 1.7.2009 at S1.No.1{) of the order
_ oononoing the fourth respondent in the piace where he
to be continued by the Tribunal by the
V’ order. A memo along with the Government order is
A».po}odueed and the same is taken 011 record.
». .._n.»:’..::,’_i~.
Index: 1%’
5. In View of the mmo filed and the submis§i0fi..’Qf
ieamed Government Advocate, no further orders.««;ii§:. ” >
inthispetitixon. V ‘
Accordingly, the petitim isdiw1isséd_. ‘ V .v
~– A ‘-.__Chi_ef Justice
Sal-
Judge
Wsbfiost Yes: %