High Court Karnataka High Court

Mallappa S/O Siddappa Pujari vs The President, Selection … on 20 September, 2010

Karnataka High Court
Mallappa S/O Siddappa Pujari vs The President, Selection … on 20 September, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF 
CIRCUIT BENCH AT GULBARGA._H_ -- ,  I  

DA'l'EI")'1'I~EIS THE 20m DAY OF sEPI'EMI2I§§R.;jV'2.£)"i0-  H

BEFORE'

THE H0N'131.I3: MR. JUS'FICI§._AJ,l;l' J. 

WRIT PETITION No.83--2$--7 OF 2019 
BETWEEN:   L 'V

MALLAPPA  
s/0 SIDDAPPA PUJARI"  -- 
AGE: 25 Y}:~:ARs'~..,,  V »
OCC: NIL 4 j  .

R/O KACIIIEAPUR 
TQ.JEWARAG'i---  --.  ~
DIST"    

 PETETIONER
{By SMT; .__UI'»IADI:'.VI~»s--.£3'.".*-AIIV., )

ANII * » _

A  1.  "21?-I'"I': P'REsIDI::\I*f'

" ~ .. V SELECTiON COMMITTEE
 C:?f'sECCRi:TY GUARD. BMTC
-A 'w'}-iEfxI§3'--Oi%??I4'}'CI:?, m-I. ROAD
 S}*iA3\_IT§ NAGAR
" IBANGALORIE.

 I 2. = 4_ 'rI~IE BLOCK ISDUCA'i'ION OFFICER

. _ EVVARAGI
H DIST. GULBARGA.

' ""3. KOIDIGOUDA I\':If).

4. NAG/XRAJ/\



V "   Sharma Mallikz-M-j1.11'1z-1. I'--ZCGP is diFt'('.i('.Ci to take

";:1{)'iit.?e for resp()n(ie11E No.2.

L.)

5. SH'ARA'F§"i KU MAR RR.
6. JAG-ADISH BK.

'I'HI*3 RESPON DEI\E'1" NO. 3 TO 6
ARE R/O 8: C / O T F1133 P'RI3SII)EN'I'
SECLECTION COMM!'i'TEE OF;  ._
SECURITY GUARD. BMTC.

HIEAD OFFECIB. K.H. ROAD
SHANTI NAG}-\R

BANGALORE.   V   
,_';--v%4L:{1*2sPoND.Em'S= 

(Bysn:VEEREsHI3;m¢u"ADVfl]F6R}u  
Sn:sHARmuxMALuKAR;UN,HcQP FQRIcy
TTHS VLPIEHLE§ §mQjE$&A5ajCLgS 226 &;227 or
'nH;C0Nsn%Ufi§NBsUEzxwRH'
OF iWANDAAfifii.fHRECTEK§ ink: RESPONDENT 'K)

CONSHJER.j}Hf§REPREsENTATkn¢ DATED en 122009
;nLEh£n~nfi§b§mTxflfi§1ide1’it’. had come out with a i1otiiie’:tt’.’i’c)ii

dated 20″‘ Febrtiziiy 2009 mid (.’.&iii€?Ci ‘c1p._’.~’_)”}:i'(“£’a’tfjitiliih” V’

seieetiori of vaczlnt. post. of “Gra_r_ie~ zzirijci oi’ se,oLi1″i’ty V

guards. The petitioner also rnétkes’_”*aLh ita.pj3lieat:io’i’x~_tent

18.3.2009 for the post of se°e_;i;–rity thee

application of the petitioner is ‘TBS-}v)'{}r1(_j:E€3l1′{ N083
to 6 are selected. Aggi’ie*t.red_ bythe;siii?i'”$’e’ie(ttiion process. the

petitioner is before t.his.CevLu}t. V

I ha1\{.e”h’ti;tI5ti_,.the ].ezi_r;i;.ed -igioéjuisel for the petitioner and

The faiseci by the learned Counsel
for the p”et_4it1one’r. weightage is not given to the

pet;it3;§one*r. Another contention raised is that the rejection of

. the _ap_1_)1ieai:io{ion the g1’oui’1d that BDO sigmittires is not t.o

“beT-:mi£1d”_~;=;:o;fé;:i:. She also further subniits that the

pet.i’tiori.er “hes given 21 representation. :1 copy of which is

, pr:)_dt.1(.’e”d zitt A:11’i(?xt.:rc%wN for reeo1’1sider2’1t’ion oi’ the

pe’tit:ionex~’s claim.

1 have perused the i)E1¥)Cr$t

3. Appé-iI'(3I’1f.i_\;’. the second reliefwhich is s(;>L1g;’iV1te’,_iiy.t%ie

petiiicmer for qiiashing of the app0im1’11ei’1i. 0i’;”i”e’S1;Qi’idei’iii

N0s..3 to 6 does not. arise. But. hcixvever. 2: d’ifC(f'{iI)1i’ifC1,1}€.1 ibe

issued to the first respondent to
ofthe petitioner at Annexxirefifi_eiai.ee§..3;i.;,i2.§§–flQJi, . ‘ .. –

4. i”‘Ie1″1.ce. the following
A directicm respondem to
Consider the re_qvt1esi .VV–afr_ ‘Lat AnneXure-N
expedit icnlsiy ‘ f1(7::’-5? i:2:1 \’V: V’ ”
permitted. to file his

m.emo7of appearaencéei ew1’thain._ {cuff weeks.

Sri,’Mgiiililsréirjuiizi, HCGP is permitted to file

* v. &_ hi.é_s”‘r?1er1__1’c; of a.})p’i2a1.r_e1m:e within four weeks.

1;”

7:13;’

R mu/–