High Court Karnataka High Court

Veeresh V S/O Venkatesh vs State Of Karnataka on 6 June, 2008

Karnataka High Court
Veeresh V S/O Venkatesh vs State Of Karnataka on 6 June, 2008
Author: Ajit J Gunjal
1. stats; of 
.0' 2   by  ..... .. "

 L Bangaicrg 4560 001.

'    'LI'i1cL  Bhagva Jaia

.   u 8r{E2x.Ofiicio Secretary,

 '  Departxnent, Almatul,

IN THE HIGH comm 0? KARNATAKA AT BANGAL{)V§€§i~.V_
DATED THIS THE {am DAY 0? JUNE 20o%3:'%%' % V* f f.  

BEFORE

THE HONBLE MR. JU$TI(3E z£.,:r1*%'g3';%§';i3:~J;3A2é{:;    '&
WRIT PETITION NO.20 4f"1..7/ gmsgswgaea; 
BETWEEN ;  % %

Sri.Veeresh V.,

S] 0. Sri. Venkatesh,
Aged about 20 y€aifS,._ _  _  ' 
R/o.Krishnapu.r,{'     *   

Shorapur 'i'a11;.k,"  "    

Gulbarga Di5t1ji§:ti§__   '  ¢_   ...PETITIONER

(By :.f"3ri.\f(é€r@;..s1; 'S?.M, gfgfifiailcr)

AND :

_ Secretary, .4 
'  L_Ir:r'i gatiéné 'Dc$-':'p,e1i ijment,
SaCE1ivaia§;a_-iLf ' ' "
M.3%.Bui1dmg:s,

_  represented by
-  Its Managing Bir<~3c1:oI*

" Water Resources {)evc::1op1neI1t

Bijapur District,

 



appotnmxent on compassionate @'OlH1dS_ V »,  " 

contemplated under the Karnataka Civil  *

(Appointment on Compassitmate G;'Q:u:_1ds)_--   

Since the 21"' respondent has  "C3'3;d.:1'*e 77:

Recruitment Rules, w11ieh’V__V:”cig “;IA1’01VL:” fir
appointment en Co1npa§sior1a:£e.L: I’ the
View that the e;1do1’sefi1e;.:;f. ‘1?’ cannot be
faulted. Z %

5. learned HOG?

appearing fc>uIVr;es;§;se:Vi1c1e1;:t’ i’«I;:}.1 is permitted to file memo

V appe2}ra:iceV%_witIfi11v vfem’ Weeks.

sa/-

. 3