Karnataka High Court
Karnataka Government … vs State Of Karnataka on 18 November, 2008
IN THE HIGH COURT OF' KARNATAKA, BAN4I§ALQRI"§" -- A'
DATED THIS THE 1373 DAY QP"'N€}VEE§BE:F:§; :2.0fI8W
BEFORE
THE HC)N'BLE MR. ,I§AnIé"III_QHI§I$I_:
WRIT PETITIoNA..I$Io.742e----I5Ifi>_2;eo§
BEYIWAIEEN V ' 'V V'
KARNATAKA GOVERNM;E'N'F "
EMPLOYEES A~SSQCIA'I'iI_ON ;I'<EG),' V.
M.S.BUILD1N.G, D;iR.AMB£§D1i{AR._<VEEi)HI,
BANGALoR=iE;~5_60,O0':I. . '
REPRESENTEEDITS _SF,_Ci?.EfITARY3'
3 M ANAN'bAPI~éA, D*3s3K'Q.FFIcER"
KANNADA £5 CuvI.frII§eE,,"IN1~*QRMATioN AND
TOURISM D.EPAR'I"MEVN'I«', 'M,s.,- BUILDING,
B'LORE ~ t"560Ioo1'V-- '
. . . PETITIONER
(By':L_S?:vi {B RO{)PES.F~!«,--«ASV )
'.»=........,..'_»
1 S'1fA'i'E..'OF KARNATAKA
DEPARTMENT OF' REVENUE
(SMMPS as REGESTRATION)
" * ._M.S.BU1LDIl'~¥G, VIDHANA SOUDHA
H = ._ BANGALORE, REPRESNETED BY
PRINCIPAL SECRETARY
""2 THE DISTRICT REGESTRAR OF SOCIETIES
BANGALORE URBAN DIS'i'RIC'I'
No.50/1, ow No.29,
CHURCH STREET
i1&iII FLOOR, BANGALORE §'L
.8; _.
10
RICHARD LOBO
WORKING AS ASSESTANT DRAFTSMAN A "
:35 EX-OFFICIO DEPUTY SECRETARY '7 * . '
DEPARTMENT OF PARLIAMENTi=;RY'O A
AFFAIRS 85 LEGISLATURE O'
KARNATAKA GovERNh«1S':~1j' SECR§3TAR'ILA15~.i._'v«--V
BANGALORE.
MAHADEVAIAH MATAPATBI
S/O SIDDAYYA, S--El$Ti0R ASSiS"?A NT
LAW, JUSTICE 85 HU:_9mN..:%Ir3Hi;'S
ROOM NO.A7_OI(A),A.7?TH*~FL()AQR,'
M.S.3UILD'1N..%i)' EMPLOYEE, HOME DEPT.,
V-IVDHANVA _ BANGALORE.
._ . RESPONDENTS
(By Stat: $AROJEi$lE_ M~zITH;mNA, AGA FOR R1-3)
(BY SR1'. CHAITIEANYA HEGDE, ADV FOR R4- 14)
- (BY._'$I21.1.s B SHAHAPUR, ADV FOR R444)
A " ~ .TI'a1SwI§II*.pETITIoN Is FILED UNDER ARTICLES 226
AND 2':I7f~OI1~ Tm: CONSTITUTION OF INDIA PRAYING TO
3:».
QUASH TIIE; GOVERNMENT ORDER NO.Kam.E 4 Munuso
2003 D*1j;26,5.2oo5 PASSED BY THE R1 VIDE ANNEXURE
" '=».,THi's PETITION, COMING ON FOR FINAL HEARING,
_ Tms DAY THE COURT MAOE THE FOLLOWING:
ORDER
Learned counsel for the parties are correct in t.11e:iz*
submission that the Order dated 14-06-2006 Annex:I:uT:–“M”
M
appointing Richard Lobe as t1:;e’AA”A¢iz::;i1:1ist:~:a;_At§j§*._
petifioner — Seciety in exercise of
(1)(b) of the Kanaataka SocietVie’:s::i”<'~::gistI.%1iiQi1–Adi, for a
period of thxee months.' clafised as a
result, the writ pctifion"4'iS'_I'c1fic1c;?é}:i by passage
of time. Petitionjs accqriiififgfir,
…..