High Court Karnataka High Court

Ahmed Pasha vs The Managing Director Ksrtc on 4 August, 2009

Karnataka High Court
Ahmed Pasha vs The Managing Director Ksrtc on 4 August, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH CQURT ()3? KARNATAKA AT BANGALf)R_E. 1% '  _
Dated this the 4"' day afAugust, 2eo9_.--5:   '  "' 

Before

my H0N'31,£ .5112 JUSYYCE I;t}::.Lrr{4321?' uG.)m;i£.§;;  7

Writ Pezfzian 1.;11__/ 2&1'):    ::
Eetween:     < 

Sri Ahmed Pasha szo Abdul Saitar Sab_.-------  
51 yrs, Ctmductor, Badge # ¢_  _ V  ..
3"! Depot, Bangalore Central Dfvisicn *    .

Subhasnagar, Bangaiore 9 '    Petitioner

(By sris B  Acm :: 

Ami"

1  Icsairc'
Cent:-al Omfiéfa, K iJ_RcaVcI'r___ _ _
 Baxigglorg 22 " 

2 Divisiohai C<:vntro1ler, KSRT£"C
Eangalore 'Cenflai Division
, Iieznpegowda B113 Station
V-.}.3i;bi1a~shru:1gar, Bangéierc 9 Respondents

‘liishsfémfiéthigéggsts. W L Govindaraj, Adv.)

“T1:i5.–__’iXirit:””Petition is flied under Art.226f227 of the Constitutien

_ ‘praying to qtxnsh {he arder stated 3.10.2094 in Appln. 10:19:29 by the Pr}.
” ” ‘ ..L.éiwo:;x Cami, Bangalore.

V Writ Petition coming van for hearing this day, the Court made the
x

V V” , ._ ‘following:

which date he was appointed on regular empioyrnent, which has resuiteé in

petitioner approaching this Court once again.

Having heard the counsel for respective parties, it appears i_hé–~

Court simply proceetied on the basis that there is cernp]ian§’e:*–of ‘

However, who was the immediate junior of thg=..petitionsr.V or; K V’

regular employment has not been propefly

cimumstaztces, it is far the Labour Cozwift ‘to_Vasce’1″1ai11′ as to %.§i:at_;iaté thc -. V L’

immediate junior of th}é and: extended the benefits.

Matter be expediiéd Vt§?1é”date of receipt of the order.

Sd/-.

Iudgg