High Court Karnataka High Court

Workmen Of Hemavathi Sahakara … vs The Managing Director And Member … on 22 October, 2008

Karnataka High Court
Workmen Of Hemavathi Sahakara … vs The Managing Director And Member … on 22 October, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

3»

DATED THIS THE ZZND DAY OF OCTOBER  _
BEFORE: A  _ .

THE HOWBLE MR. JUSTICE ANAND   & '
WRIT PETITION No.471o1.oF2x3o2%{Tgj  L  
BETWEEN: k?   1 *     %

.     as per

Cmnt Order dated
28.03 .2003

Sakkare   '  
R¢Pf*.'?*:§""-'*5 iav 
Kha;kane»amp1ogee.sa2.%s:afi 
Asafimiafion. ('R}j'Sri1ai1éa:sgi;;u:u 'P.0
Chaz1nz3:a}'apatz;:i Tlhluiz. " " ' « '"
Hassanflistricl' .  " 
R:~p:e&entéd..by its Vim-President

  

'  V 3.10 S';i;'B'.4v%S hivannu
 . .(.'E2syaihri Badavane
' .Nagasammdzia Rmd

Changiapama Taluk

Sri. 'Ci:  Suressha, 33 years

 _ Sit). Sri. Siddaiingmah
 ._ Residing at Gultahafli Village
 Srinivasapum. P. O
" Clvamzapetna Taktk

. PFITTTIONERS

x U (By Shri. K. B. Namyanaswarny, Adwcalc fur

Sim". M. C. Narasimhacn)

Z:



AND:

I. The Managing Director &

Member, Secremxy of

Ruuruiunent Committee   
Hemavathi Sahakara Saickure I
Kharlumc Niyamitha

Srinivasapuxn P. 0

Chazmarayapatna Taluk

Hassan District

2. The Commissioner for  _ 

Cane   
Director efSa1g ar& '   «.  
Additifi:;a1AVRegi'§§£rar {sf  "
__ - I
 No. 32, 6*" F2-ML
'Chowgnie HOi1s6',ACr¢$;=ni

Read,  00}

   ..... 

‘ «fiovcmmefitcf Km-nalaka

‘V Rural

H ‘1 Develcpfrjxzejit Depmtment

‘Mull§vsiL\rial Building
Dr… B.}R. Ambedkar Veedhi

1 ,I_’3an’g’alore-560 om RESPONDENTS

3111i. H. C. Shivaramu, Advocate for Respondent No. 1,
Sézti. Shashidhnr S Kannadi, High Court Government Pleads: for

‘T “Respondents: Nos. 2 and 3)

*II#*#

2

This W61 Petiliun is filed under Articles 226 and 227 of the
Constimiion of India praying to set aside the dated
9.12.2002 as published in “Vijaya Karnalaka” cialu(i_ §.4;-I:42*;2002
Vida Annexure-A issued by Respondent No. I
the Management to mgulafise the: services o_f–‘1sxi:éti:ig–.

(seasonal) employees and daily wage méiudmg ‘the’
pelitiuncrs 2 and 3 first and also SC ant! ST i%;e1i’ _

to fill up the remaining as backlog e’§;:.._,’ ‘ V ‘

This Writ Petition ‘Qt! VV”i:}vii;9;”‘d’::.ay,

Court made the following: –

‘i’f:he’p§£i[:une” rs files a nwrnu in state that

the pesiugm %:¢gmsg§:;,=gi% innrucauous.

V. ., Q q mama an moon! and the: petition is dismissal

A infrucluuus.

Sdl –

Judge

{TV