High Court Karnataka High Court

S H Ravindrappa vs General Manager Hrd-A The Mysore … on 4 December, 2009

Karnataka High Court
S H Ravindrappa vs General Manager Hrd-A The Mysore … on 4 December, 2009
Author: Ram Mohan Reddy


IN THE HIGH COURT OF 4_

DATED THIS THE 4TH DAY.RO)

BETWEEN

S H RAVINDRATPPA
SFA 10/328.,’ j
PAPER ‘

BHADRf’IXf}:%;1′.HI’:’1::§;,: ” ..
AGE 53_YE’ARS..__ _ ; PETITIONER

{BY ADV}

AND ;L

‘ _ 5»–.”POE1~1ERALV1VIANAGER HRD–A

» MYSORE PAPER MILLS LTD,

— _V’B’If.’U–U3-RAVATHI.

VIz’R’11;3i§IATKE

gf

IRO’, HRD & P DIVISION
” _ MYSORE PAPER MILLS LTD,
BHADRAVATH1.

A MA}1ESHWARAPPA

DLO, HRD & P DIVISION
MYSORE PAPER MILLS LTD.,
BHADRAVATHI.

bi

4 MARUTHI
PLO. HRD 8: P DIVN..

MYSORE PAPER MILLS L’I’D..

BHADRAVATHI.

(BY SR1. M R C RAVI 3: K V’
ADVS FOR R1, 2 & 4) ‘ ”

THIS PETITION FILED 4_ UNOER * ART1C§,E..’:226°’;a{I227.

OF THE CONSTITUTION OE_”IND£A”P.RAY1NO DIRECT
THE R1 TO PROMOTE PE’I’I’l”l{_)NER w;E.A_E.’ ‘16.9.1997 THE
DAY JUNIORS PROMOTED AS-..P.ER ANN–E,
SELECTION DATED 31ov;..1 0. .1 997 ;”AND’ “ETC.

THIS I>EfIITIONVV_CO:yIINOfVL o1N..’vEO_*I1′.’HEARING THIS
DAY, THE COURT MAlDE’T_i-IE FQLLOVJIPJG:

Sr1″It;vl\llaTIgei1aT11hav—__Rao, learned counsel for the

petitiorTe_TtIIsvuE5zni’£:S as the petitioner has secured
‘V , aw»/’_
miluntary retireTr1ent from service,Lthe relief in the writ

I ‘ ‘p_etl’E.i0n ‘is “rendered infructuous.

I rejected as having become infructuous.

_.ReeforLding the submission, the writ petition is

§ 61

sd/~
JUDGE

ln.