IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27*" DAY OF JUNE 2008
BEFORE
THE HON'BLE MR. JUSTICE AJIT J.GUN;IA f;:»~.VV 7Jjf
WRIT PETITION N0.28374/ :3oo2%(S«Re%s) -[ Y f
BETWEEN :
L.N.I:3ettaswamy, ;
Aged about40years,V '
Monthly Rated Employec V'
S/o.Chikkana1ascgow§1a, _
Inland
U'.A.S., Hebbal, .%
Bangalore ...PETI'I'IG~IER
(By Adv.)
AND: L A X
1:' State-'f£$i'I<;a§1;ata1§e{,' ~~~~~ " '
~._Reprcscn_;t':::d
Uajidar' S-.=:c':*:.'§:%t:.a1"3r_ tr:
The (3Qvei*:1i}1¢x'3$;'
: - Depéufunent of . Personnel
as Adniimstrafive Reforms,
[%%%%yy%L%BangaloiLe~k
--.Sicit7=:n.ces, G.K.V.K., Hebbal,
V B_a_1_?;gaIore, represented by
' 'Fits Registrar.
' The Director ofiResea;rc11,
University of Agricultural
the there was some variance in the
it could have called upon the petitioner
the necessary documents to Show that
h he is the same person, who has been working in
Department. it is also to be noticed that before fl
- 4 -
requesting the 3"! respondent to regularise his sexvioes.
But however, an endorsement is issued at Annexure
indicating that his name has been 5
‘N.N.Bet:tasWamy’ in the Muster fie’ X: o
‘L.N.BettasWamy’ in the Acquittanoe”‘*avnd hence;
case cannot be considered for .’A_VV:’i’iV’:1e
Annexure ‘D is questioned
4. I have the only
reason for petitioner for
regularisationis is variance in
the name Muster Roll as well as
the Re§’ster_ be said that the
not the 3″! respondent since
If the 3rd respondent was
%
6. Mr.S.Z.A.Khu:reshi, learned Adc1itio:.15*a:.i’:”‘._V_
Government Advocate appearing for respondent _
permitted to fiie memo of appamithin four’ , « Q I’ ‘« V
SP8