gun
I I van- --- 'cu. _. --_
IN THE HIGH C-0119'?' OF KARNA. AKA. A- _ANGALO'RE A4
w/o LATE SHANKARA1AH.._ "
AGED ABGU1' ._ '_ =
RIO MADIHALLY ' '
TIPTUR '.:-.'ALUK' ,
TUMKURVV-DIS1'RICi":'j'-»
- _ -- - -- Lil
' : ._TI-IE' iJ|REcroRA'rE 01:'
, T\_'iUNiCiPAL t'\'OIviiNiSTRA'i'IGN
'IN KARNATAKA, 9TH FLOOR
VISHWESHWARA TOWER, EANGALCRE 1
REFTD. BY ITS COMMISSIONER
ID
DEPUTY CQMMLSSIQNER
TUMKUR DISTRICT
TUMKUR
/'kt/~/V
U\
3 THE CHIEF OFFICER
TO' N MUNICIPAL COUNCIL
TIPTUR TOWN
TUMKUR DIS'I'RIC'I'
{By 31'}: S.Z.A.}{HURE-SHE. AGA F01? R.?.1__A.N'D "2 - *
B A . A
ri: I-I. .NARAYAN FOR R3)
THIS WRIT PETITIO'N..V_ [S FI'LE.I:)"01'JDER«'AARTE'C';LES
226 AND 227 op' THE constwrurxsn INDIA PRAYING
'TO QUASH THE ENDORSEMENT '---.f)'§'.27;'05,2G05 ISSUED
BY THE R3 v1pE_ AN_b1--.E._ _BY'.IS$U"II*!G"'V-;A"' WRIT OF
CERTIORARI.
This er1'i'orV"§1e':aI'i11g this day. the
court made'
00 A
'I_ 'I .._.1..'I. .. _ - 1...'... ..
.»§?e"'fiei:1e1'*'s "h1ie_ha:1d Suarucamuuu W' s w"nuug s
_3__"" respondent - 'Town Mdnicipal Council
011 10.5.2005 the petitioner gave a .
V .1jepmse’ntatien ‘iequesting the respondents to provide a job
K ccixtpaestonate grounds. Under the impugned order the
the petitioner came to be rejected on the ground
0 the deceased was a daily wager and as such no
benefits can be e..x:n…..d tn + e nets. on -re
In:-«Inn. ‘ow up –u
2. The material on record discloses that
the deceased Shankamiah was appointed as Waterman by
Gudigondanahalli Mandal Panchayath in the year
Subsequently, this panchayath came to be vested ”
respondent Town Municipal Council. The T’
_m_____.-_’l 4.- 4.1.. r3«I.:.;’
11:11 A ~.
dated 23.7′.19§6 fiumsscu 1.o.uu:’: L;Luc’…Si:’Ci”r;mIfy’; amen V!
Panchayath, V.
deceased Shankaraiah gthezstttis the
roster system and tt sanction.
Subsequently en’ enhanced
the monthly’ from Rs.500 to
Rs. 1200; ‘+;”e’.Viti;cat*¢i:ensi§1e1iag ‘t1&is”i11atex’ia1 on record the
. ” above, the following:
gems
3,1 wm petition is hereby allowed.
‘ as ; The impugned order dated 27.5.2005 is hereby
quashed.
/”iv”
iii) The matter is remanded to the respondents for
flesh disposal in accordance with law.