Karnataka High Court
K R Ramesh vs The Secretary on 13 August, 2010
-1- IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED Tms THE 13"' DAY OF AUGUST 2010; BEFORE THE HON'BLE MR.JUSTiCE RAM gM0HANl§E.nnytVg ll M' WRIT PETITION No.1689.0/2.;91e'a'(sl:i?Rol BETWEEN: K.R.Ramesh, -_ S/o.K.B. Ragavendra Rae, ' Aged about49 years, ' Asst. Executivefingineer, 1. Kodigenahafli..Su§§:D_iv~is:ion:- _ YelahanE<a€Zone;_,. ' V BaI1g3l,Q§6.'f:'16G l' ...Petitioner. (By sr;._A; Goplpzaiigsh'&fAsso¢iates, Adv.) AND: ' _ l.v-filhe..ScC_retary" ' ----- -« * . , 'State offiarhataka 'Rnlral Development, ~M;--S; B'uil'd.ing,"'V Bangalore A A2, The_.Principle Managing Director, (Kamagari) if VKlarnatal<a Land Army _ Corporation Limited, Central Office, ' -"Chinnaswamy Stadium, Bangalore. 3. The Managing Director, Karnataka Land Army Corporation Ltd, Chinnaswamy Stadium, Raj Bhavan, H .. Bangalore. . . .Respondents.fl _":
(By Sri. Jagdish Mundargi, AGA for R-1
Sri M.R.C. Ravi, Adv. for R-3) 9
>I<=KiEE!<
This Writ Petition is fiiedtunderi'Artic1es.225"&…2-27 off'
the Constitution of India with aisprajger to qua'sh' anfimpugned
order dated 15.5.2010 passed by"R.espondent–3' vide..–Annexure–
This Writ.Petitiori–»corning_on'i.°for'oifders this day, the
Court made tEie'fo_1I'_0wiIi:_g:¢ =
theiihpetitiioner has filed a memo
seeking to »:tietition.
reeord. Writ petition is dismissed as
sd/-‘=.
JUDGE
NG*