High Court Karnataka High Court

Girish Karnad T G vs State Of Karnataka on 29 May, 2008

Karnataka High Court
Girish Karnad T G vs State Of Karnataka on 29 May, 2008
Author: Deepak Verma Rahim


»A!*¥B:.

?5°r§%%§*.E’§515′:<ARNATAKA,

THE KARNATAKA PUBLIC SERVICE

11'! THE HIGH COURT or KARHATAKA AT
DATED THIS THE 29TH DAY OF 1bIAj;"'2{3;;2:§§j: _
PRESEHT A L. A 3_ T
TI-IE HOIWBLE MR. JUs*1:fIc:.'~;':".:A41');_£a:1';"*:x=§.v'a'.'zjI D:
TV . ' . _ –

THE HOBFBLE :siR.”;:§’sT;CE

WRIT ?E’rri*I~nN H{§H. 1:5:f§§§.’V§}F.200-§§”{S:K5J)
cm» WRIT PETETIQN’. mja.’.1s7§3» ¢.g;goo4 iS–KAT}

BE’I”WEEN: _ % é

GERISH

S/().Lz’xTE’; ;’r?£’1W!.E1:’~£3-€;’}&25.?IZ3_z’..,_’ D »

{AD0P’f’IVE’:.VF1¥_I’I:IER)’ * «_ *

AGBD,3u30U’?_33’*:4:§:Ai»?.S,’.._

R/aT.:.N0.J5D1r:2.,_.. M _ .

MF~ 10-,, o:>P.:=3TA’1.’Es._’BAND’i:_ GP’ MYSORE,

NANDINEVVLAYQLI1′ V. ”

BANGALGRE »,. 56.0 PETITIONER.

,. “(By SM’f.SHAR’_MILA MENEZES, ADV.)

………………v……

QVEP”{‘=._.OP’ HOUSING AND

u:~z1~3.AN Db:Vb}LOPM}:£’~l’l’,
VIDHANA SOUDHA,

A : BANGALORE – 560 001.

BY ms SECRETARY

COMMISSION, PARK HOUSE,
BANGALGRE – 560 001,
BY I’T’$ SECRETARY. %

1″ N013, SARMA STREET

in)

SEE CHANDRASHEKAR.M.N.

S] C} LATE M.P.NARAYANA,
N{).CH»32, 45″‘ MAIN, 3″” CROSS,
SA§{ASWA’l’H£PURAM

MY$0RE – 57$ %9

SR} RAMESHAA

s/0 ANNE GOWDA

No.20, AEHPAMPA RGAIJ, .

14TH moss, GOKULAM li”‘€:§fi’P;.{}b3
MYSORE 579 002.’ ” –

SR1H.N.RAGHU ._ 9

S/C} LATEAH.K.N§J¥1(I%AiAH-. _ . =
No.31, 13?” Mm, 22*?” C3088,’ %
2ND sT:aGEi;;A%BAN;as1atANx,;x12%1 % ”
BANGAL€)1’EE’I56O._0_7G.V A

f§’.i%.*-I~T~M3 i’v’:AHP§.:£) EV. PRASAE1

ZS! 0 SK”I5′.MiJNIYA.V .

C73./G H.N.N!$<Z§EP~§D'z?g_"{;" LECTURER,
INS?" £J1+"i)_133K!Hi'.S'_1'U:}Y LEEZLA vmme,
MANASAGANGQRHRI,

_ « gg1YsoRE_;W_c"§,w

. V sR1JAYARAJ".'"K'.'V.

SHWANATH NAIK

— 1v3.’,Av<3sc_i:1<U LAM HI STAGE
5 v.v.M0aAL.-m,

M.*z.8QRE . 570 002

"SUI-MARTHY R

I."}]0 SR1 RANGA RAJAN

563

EAST TAMBARAM
cnmungx – 600 059

AN—-i?s

.A %. M IQRNATAKA PUBLIC

:2. “S551; H.N.RAG}~IU

3. SRi M.MAHADEV PRASAD

THIS WP’ rs; FILED UNDER ARTECLES 225 ,&v.._;;:-;::’r-._oIr THE
CONSTITUTION PRAYING TO SET A53£DE3…__”‘E’H’£’V;~ “{“;R1:>ER
m:01.o1.2004, PASSED IN APPLN NO.533..i3_/20€3’3’,~~ ‘i”:”:’.F:_”W,’l’I~iE
KARNATAKA A:3MIN1m1::A’r1vE TRIBUNAL, EA?-:_G.re.L@EE.* -GRANT
AGE t<;A'l'i(}N iN -mxms Q15' ()LA.USE–.. _{)l~'*.Ex :;J.1«" ~*1m;
NOTIFICATION No.5.5.2003, AND;'CONf~}I'_DER.;'E'HE.CASE €315'
PETITIONER IN TERMS on H18 :y:E1:;1'":'..m=rrHE"-sE;:;E_c*:€1;)N 01? ~
CANDIDATES TO THE: POST OF ASST. DIi§EC'fI'CiR "BQWN
PLANNING IN THE DEPT. om'-(awn PLANNIN1}'A.E'»I1T},E'I?i3. L

IN w.p.1m.1s79312oo4
amwmzrz: % '

F*R'ANGASWAIvIY_ 'V «
8/O KPALLA}_<ZAP1-'«.._ '
AGED APBOUT 38}1;';EiA.RS

WQRKINGAS'"A,_Sm':–MFx1'$1A_GER"–fC:'§V!L}
RITES LTD,,(A1:i,r:+:QvE::?:~1_1x;:gNT" OF INDIA
UNDE,13z*rAI«;1:<:<3 II-¢::;':FH:":_M1_NiST-M'..0?
RAILWAYS); RHGAQH 122:; 00 11
HARY/'s;~rA– s*I:r\'I'E:,'j-» ' ~ ' .. PETITIGNER

(ByvV';'E1.M'F.,VSi51Ai§"}§g¥1'L§§*MENEZES, AEIV.)

" — SERVfC.E"_£iOMMISSIGN
I P}i3'i'i~i__ I-"i_OUSE
BgN_<:;paLoRE

sic; LATE H.K.NINGAIAH
No.31, 15TH MAIN, 221") CROSS,
' 2ND STAGE, BANASHANKARI
BANGALORE « 560 970

CID H.N.NAGENDRA, LEQTUREZR,

T

GREEK

Pfititjoner and his Counsai both are: absgf;:it»VV"'es}f'e1:'v..j3:1 the

second round. SI'i.T.Narayanaswamy
1'6SpC}I}f}f:I1t No.1. Since the: 'co1;.n;s&1 Vv
present, petiti011s cannot bfl fvfgheyé'
dismisseei for default and fr31=..}§?a115t"é5i to bear

their respective costs.