High Court Karnataka High Court

Sri.K.Nagaraju S/O Late … vs The Managing Director, Ksrtc, on 24 July, 2009

Karnataka High Court
Sri.K.Nagaraju S/O Late … vs The Managing Director, Ksrtc, on 24 July, 2009
Author: Huluvadi G.Ramesh
IN THl';§ HiGli COURT OF KARNATAKA AT
BANGALORE 

DATIEZDTHIS THE 24"' my 01:' J1TL§f"2fl':»§§'..: f Q 

THE uomsu; MR.Jl£S'l'l()l1'. an 1%;:,:%§2A131.(;§R;t;sA':s~;%s:{« %

_yymR1*1' PE'l'I'I'1QN N(3.k170s5%  S:K)~  

BE'I'WEEN:

Sri .K.N agarajzz,

85013136 Kempcgcwda,   A

Aged about 4? «'jse_a'3*s,

Rial? Ranga'i4_afina3*iVk}p§:aiu,  _V  f- V "

Boianahaifi P951,  " " .
Biiike1f§__I}Inhl.§_;''' 71.; ;___ _

Hunsilr   

M}*sofe:_ }"3é:4~f.tri-::t-V5~'.;7"V"¥- 1 G3   " V. .

('By  .   V 

 V  .,    A.   ..... .. N

  "E, T Dirsctor,

A '-K;SRTC'~,._  V
=.,Cent1'a!_ {T3f¥§ces,
K..H.Rnad,
Shanihingar,

"  *  VT  'E3angal<}re-560027.

  The Divisional Controilcr,

KSRTC,
Mysore Urban Division.
Bannimantap Read,

W

..PETITl()NI3IR

 



Mysore-57(XX}2. ..RESP{)NDE.N'I'S

(By Smt.H.R.Renuka_. Adv.)

This Wzit Pafihnn is flied under Articics 225J'ana% 

the Constitution of India praying to direct the =39 change fizz:

cadre of the petitioner in any oth_ex.. gquivaiéfit »p:33i= iii. fiae " "
Corpnration with pay protection by accéptmg the  of
the Medica} Board dt.2.3.09 vide :ihis"w:'it. ';)£:&tiiiL{:11
cunsidering the reprcscntation,dt.9.3.(}9 made bgéfchév fi6?IVfi_0.fIi*f " *'

Vidfi Anx.G.

This Writ Petiticm, .comin:g---oii1'V-thr»..prcli§ziit:flI'}ef%..§§£:aI'iz1g in
'B' Greup this day, the Court made ti':-$fQI1:)wing:

This pc.titit;ifr-.,i:s1Vii'feci: s3eki'ng to issue writ cf mandamué

tn cfinsidér.__<tfh::  dated 2.3.09 given to the 2""

 V. A_ rcspiyndéiat at 1'\I:ifl'«"'»'15'.Z_1__1.T.'.'3'hC37'.

 ~.    f'%aéfifinncr said to have sufibred a disability whiic

 an  énught for an aiternative job. In this regard he had

  gariggr ram-,d this Court in W,P.Ne,3651:'08. At that time it

{was diracted to the petitioner to appmach the Coznmissinncr fir:

an altcrnativa job. Thereafier, the petificmcr also approached the:

W'



2"" respendent and submitted a representation. As  the

certificate issued petitimxer said is have suf'§'ere:(ji~«~~e?§'{"§§-§<':i_ S"'?§':':jidf

disabihty, as such, be is seeking for an aitcmatisrrrjsmbv. Hencé; it  

is for the 2"" respondent to considgfir hisA;-%:;§1=gS§=§.;}tz=3.Ii<::3"~-Lgfi

eariicst to extend the benefitbi7…:;]tefh&,tiizs v’;’o3;>’vV’iM1ré.;

with law, expeditiously. _

3. Accotdfiigly, p¢titie;§§ga2«:.§sxyea, ‘%

Bkp.