High Court Karnataka High Court

Hussain Shariff vs The Divisional Controller K S R T C on 24 March, 2008

Karnataka High Court
Hussain Shariff vs The Divisional Controller K S R T C on 24 March, 2008
Author: Subhash B.Adi
BEFORE

THE HON'BLE MRJUSTICE SUBHASH 41&':'a.A_I1.)"I ' 5 »'  %

WRIT PETITION NO.3275[gQ_Q   3

l')l'.VI'\I!l"I".1r.1|1'_
.

Hussain Shani!’ ‘”;

Aged: 46 years,

S/o. Mohammad Sharifl’, ._ «
Conductor, Dog: No:2158,,_ ‘
Sanday Road, 19″! Cross,_ I

I.-.-aeflar Mchalla, 3 V . ~¢ _ ‘

MYSORE-01. ‘ .. PETITIONER

(By VS~:ci.- ‘Pfa1’iy–i “3-Person)
AND: ‘ A’ %’ ‘

1. The Division£:;14_C1_=n.t.r5¢11é2′, ~§
K.S.R.T.Q. Bangalore . Central Officc,
V Adm.Lri:.%.-*a’ai€ve fie:-rt,’ VS’;1a.a1thi:1agar,

“BANGALORE. n %%%%% ”

2. i’hc fifiiéer,

K.s.E’;T.%c.%*;vBanga1o1e Central Oflice,
= Admi’1ist1ative~Qflice, Shanthinagar,
._BANGA–LOE’E. –

. fig Director,

¥§.$.VR.’E%C., Bangalore %fitrai G1″fice,

K.H.’ Rcad, Shanthinagar,

__””i-‘3Ai’wi§GALORE. .. RESPONDENTS

(By Sri. Kalecmullah Sharifi, Adv.)

This Writ Petition is fiied under Articles 226 and 227 of,
the Constitution of India, praying to: Quash the portion of
order passed by the K.S.R.’I’.C. Mysore Division, Mysore, tticie ‘2
Aux-.A. ” A

.3 . eti.i’-n comitig ‘ii for _ it
this day, the Courtmade thefollowing: .. ‘

l\’I:II\In’Ei
,~

Sri Kaleemullah Sharfl . learned i_ for

the respondents.

2. The pefitiorter: iisoiight to the
Corporation for -and arrears and

Promofion. “”” -. V’

3. Case of 4_pe1itio11ei-sis’ i he ha_ been d…_.ie.. of t…e

promotion “a_so t.11…V”in.(.:mr_tr…11ts and mvision of “fly “T””1e. He

« -I-I-I-run.-u.

n
is”

:3
an
s:.’
:

E3
£3″

E?

vs’

‘£57
E I
mi
5?

<3
(I:

ii
E?

E?

UI
is’
3;

Jfi.

at
E.

I

. ‘”*-“1-“”‘; for the Corporation submitted that, the

not approached the Corporation. Unless the

“~.npietitioiierV'[%makes appropriate representation showing his legal

– 1 V fentitieinent for his claim. issuing the direction is not called for.

that. he given representations but has not produced ”

‘ acknowledgement In the absence of any proof of is

any legal demand before the Corporation.

issued.

‘II’,,

6. nowever. the petitioner is main: apfsrofufiate

representation before the Corporationsfor’ claim; is’ if
the claims are legal and the .e_n__tit1ed. the
Corporation is directed’ ‘1-oonisixief if any

given by the petzitionen .. ‘

Accoldirfily. disposed of.

Sd/1
]’ud<.3I°