High Court Karnataka High Court

Syed Miftauddin vs The State Of Karnataka on 20 August, 2008

Karnataka High Court
Syed Miftauddin vs The State Of Karnataka on 20 August, 2008
Author: L.Narayana Swamy


2. it is the case of the petitizaner than 11¢ has passed S L C

before 8}?/1982 in which Kannada was one of the a

composite paper. As per the cizmliar }§}I’Od11Cf:Ci a1{>3:1g_.–“éé%if}:i»

pefition A;{I;t1tE’:X1JtI’€~E such amployees a1*e»AHtxemp:téciv* *

the Kannada ianguage test. ‘§’he 4t3e ‘t1ii’s”6:ff::;:ta; i$;

produced at Am1t:xur€:~–A. jxzwf that his
axmual ixlcrements withh.e}fi_ he has not
passes} Kannada .£vEff3t.€ he has filed an
aypeal before éfiend benefit sf annual
increments shown to have been filed
on 26/11/EiC3i$’?’8. VV ‘ petitioner is stated to have

appreachrfiv that at§:’OI;¥C€I1§;<3dA"»5t§'\'if:ra] time but no action has been

;_iél-:.e11 s<;~i.ji;'é§1r.:/_A~I":ieI1Nce 'peiitioner has filed this writ gaetition.

~ §1_ave'«._fi'caIt1 the iearxtmd counsel far the petitioner,

1eaxu§ier1 '.1–.c{:éj.:1é';;é:3__ GESCOM and the learned Adeiitianal

{V}f)V€i'I1I]'£€fE31t"'–AdV°é.);CE1t€ and perused the materials produced on

_ reié~:3I'€i. :