High Court Karnataka High Court

Sqn Ldr A K Singh (18228T) vs Union Of India on 8 September, 2010

Karnataka High Court
Sqn Ldr A K Singh (18228T) vs Union Of India on 8 September, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE gm DAY or SEPTEMBER 

BEFORE

THE HONBLE MRJUSTICE RAi\(.I>I\/[OI-.lAI\.' _: A'  
WRIT PETITION No. 1 1974,/200§fj1S_e~i5R0.1'   A ii f

BETWEEN:

Sqn. Ldr. A. K. Singh (18228T) 
Branch A.E.(L) ,    * 
S/0. Late 13. P. Singh  T .

Aged 44 years  A

Serving in I.A.M.Air Force.
PO Virnanapur*.._   1. 
Bangalore --_5'a30G;i_'Z_ - « A

...PETITIONER

(By SriV'vChandré1] 'fleiti-é:.:V';;Ad'i}.)

AND:

 1. uégifiri oflricliai... TTTTT 

_ Miniétrjf Qf Defence
'  'Defen{3e"Sec1fetary
 V..SQuvth«w..I3ioCk-V"

W New I33-11';ii}'~ 01

 2. C,"'1"iiekf dates" ----his-,5' junior was promoted
and pl:-a_ce._ ante date seniority with aii

benefits  etc.-_ it 

 W.I3'_~: coming on for orders this day, the

 it "co1ir~t'rr1t«?¥d the foliotiringz

ORDER

“Petitioner, a Sqn.Leader in the Indian Airforce, has

“{p,rAesCented this petition on 28/ 3/ 2005 invoking the writ

___”‘tjuviiisdlctlon under Art.226 of The Constitution of India

Vtdfifor a writ of mandamus to promote him to the rank of

M