Karnataka High Court
Sri. Ramachandra S Hegde vs The Executive Officer on 2 November, 2010
mmi,
-1-
IN THE HIGPI COURT OF KARNATAKA,
DATED THIS THE 2nd DAY OF NOVEMBER, BO§.;o "
BEFORE;
THE I-ION'BLE MRJUSTICE
WRIT PETITION No. 1S:'355 (A5FV_20.1i(}{S$'1:'"R}'
BETWEEN
SR1. RAMACHANDRAS_HEGDE--.
AGED ABOUT.,5BaY-EAR_s, '
S /O SHIVRAM N WORKING ASFIRST
DIVISION A:-3SIS_TA§xI?'1', FOREST
DEVELOPIV1ENf'J_" CORPOR}'{1'IO'N',7 OFFICE OF THE
DIVISICJNAI, .SUBR'A1\.4.A1\IYA
RUBBER D1V1S.1.O_NV.3w.PU7I'1'lJR, _M¢\NGALORE DIST
= ' V = ' ' PETITIONER
(By Sr*i.: M PAVANESH, ADV]
.A1j.=.. 'rI§i1~i.E:¢<i1~:CUTIVE OFFICER
" 'EggI2NA*1'A_EA FOREST DEVELOPMENT CORPORATION
'.._VSLTD,"j§-'..__0~:BOX NO.930, KULASHEKHAR, MANGALORE
2. KARNA"TAKA FOREST DEVELOPMENT
CORPORATION LTD
B. , " VANAVIKAS", 18TH CROSS, MALLESWARAM
_ "~«BANGALORE»3
' REPRESENTED BY ITS MANAGING DIRECTOR
lgwk
3. SR1 G KRISHNE GOWDA
MAJOR, FATHER'S NAME NOT KNOWN.
WORKING As SECOND DIVISION, ASSISTANT, 42:". S" A
MEDINADKA POST, SULLYA RUBBER ,
DIVISION. SULLYA. .RESFOND=EN
[By Sri. : G S KANNUR, ADV FOR R2} A
THIS PE'1'I'1'ION FILEDDNDER 'ART1.cLE" S: 227 1. V '
OF THE cONSTmmON OF 1ND;A. PRAYi1\_EG=TD CALL FOR
THE RECORDS PERTAINING TO"-THE IMP{}GNED§ ORDER
OF TRANSFER DATED 96.20.10 VFROM THE 1ST
RESPONDENT AND QU.ASH1M1:E;GNED ORDER OF
TRANSFER DATED 9.0€;.;201-0*’ :’1SSU;iD ‘BY THE 1ST
RESPONDENT [ANNEXwU~RE}~D)~–Av1N’ “SO*FAR As THE
PETITIONER , AND. THE 3RD”;..,RESPONDENT ARE
CONcERNED;?_AN;D’ETC’-.. ~ ‘
TH1s1.TéETié:j’1ON ‘cOi\IA1NG”” ONROR ORDERS, THIS
DAY. TREVACOUTRT’MAD’ET}~1E FOLLOWING;
vNfflSQRDER
Merf1O__ fi1Sd._’4V learned counsel for the
petitfiionér is OT’d-erggisaccordingly. Petition is dismissed
1 2 with d1″aV’~’.f_Ii”.’ ._ _
fééi