High Court Karnataka High Court

Shri G Srinivasa vs Union Of India on 2 November, 2010

Karnataka High Court
Shri G Srinivasa vs Union Of India on 2 November, 2010
Author: Ram Mohan Reddy
')

..'__

THIS PETITION FILED UNDER ARTICLE 

CONSTITUTION OF INDIA PRAYING To sfIRIE,CfI'*- 
RESPONOENTS TO CONSIDER THE CAsEj~.,o-Iii «T£i_E*~. '

PETITIONER FOR SELECTION FOR" TPIE 'POsTV'-OP' M?Es'S
HELPER BY RELAXING THE AGE I;.,IMITPI=;>(Eo AIINI3'ER.._T=IE

NOTIFICATION AT ANNEX--H; TO'I__Tl~I_E PETIT'IoNER"~~IN*..V
ACCORDANCE WITH LAw'fI-INDERV. VTHIfT'V.vFA.C'-ESV--I1AND--.,'

CIRCUMSTANCES OF THE CASE: 

TIIIS PETITION  'oOM_INo" "FOR PRELIMINARY
HEARING IN 'B' CROUP;-IIIIs. EAT,  COURT MADE THE
FOLLOWING:   I   

 

In tlie theIiI'jg;5tifi'catIiCon dated 31.10.2008 of
the Qvofifernniifentli  Ministry of Personnel, Public
Grievances and Pe_jnsions.jlDepartment of Personnel and

Training)  Vdthat the provisions of the

I..I,I_A€dg{InIstraIIve Tribunals Act, 1085 (13 of 1985) shall

    respondent --« Navodaya Vidyalaya

Sarnithvi,’ is needless to state that the Central

Adrninistra.tive Tribunal constituted under the said Act

it ‘~Ihae-Iitthe jurisdiction to adjudicate upon the lis brought

-~-before this Court in this petition. Having regard to

Section 29 of the said Act providing for transfer of

M

W3»

pending Cases, this petition requires to be

the Centra} Administrative Tribu_n»a»l.__’

In the resuit, the Registrjfiis ‘ti;:%f1si’:+1’é

the proceedings to the

to deal with the <:as__e from…the__stage'.tbefqreitransfer.
Parties to appear befsre j. _Administrative
Tribunal on 2531 1__.20:1'O."' ' V

KS_