High Court Karnataka High Court

Smt Devaki D/O Late Ramaswamy vs The State Of Karnataka Rep By Its … on 12 January, 2009

Karnataka High Court
Smt Devaki D/O Late Ramaswamy vs The State Of Karnataka Rep By Its … on 12 January, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT or-* KARNATAKA AT 

DA'£'E£t '1';-us THE mm DAY or swam? 2099 . '"  

PRESENT

THE HOWBLE am. an. DiKAK.ARA!§';.C:1flEF Jtimxcs " 

ANI}
ms m>H'm.E MR,{;;;sT1{:E-xé;_:;.'sAnx-igrizzf 

Writ Jggpeai No} 1552 
Bczétwcen;  f '   

Sm. Devaki  ' '
Aged about 56 yams  ' V__
3310 iate Ramaswamy;  '
Working as Thais:   "

Town Panchayath, "1'~£:»*:1a_;1:¢'5;1;iVg:a,%i'£1 » 

Bangalore Rural I}istriic'si--~V.._»  Z  u ' H' .. Appellant

(By Sn", Slrzanthfs. L 'K?.'lI1'1.Ei2E',V  for M} as Vagdevi. Asscxtiates,
Advocates) .  " 1  

     ..... 

L T116: Stétifi of
Rep.’ 1733′ its”

Urban E-evekoisiinetit Department

‘ M.S.Bui1éi;:g; Vidhana Veedhi
i?»..anga1o1z:=; 41

{ ni_)’i1*::§;:t0i; of Mlmicipal
“‘.$<i:;1i:ti$%ration in Kamataka
~–V.~.V."{'owers, 933 Floor

Vigjhiana Vecdhj, Baugazm M 1

" .. 3.. , The Deputy C'.0m1nissim::er

Bangalore Rural Bistrict
Bangalore —- 1

his appoinfmant was not against any regular post. Thcfefgm,

finding no reason to admgit the writ appeal, the same — K

without prtjtzdice to his fight to challenge 'tE1::– V

21.12.2004, ifhe is so advisfid.