mn-mmanoounworxamgraxaar . . V
mm» rm: 'rim 2:3» major % _ _: "
Pflfififili.'
um Homw am. mama .
mm nowam
wnrr pm-rmoa
BETWEEN 2 .
S/o I)r.c.A1juu,_ --:i_ " J
Aged ahoutm _Y'ears,"'i:;,
Lecturer, now _ --
Asst. Pmfc7ssor';in '
Kidwai Memmial
institute of _ " ,
Hosur Raw' __ _
.-- nmmum
Adv.)
Repmgenma by its nmcran,
" Rmti,
Hm: ofF'at!wr---notknmvn,
Aged about 41 Yms,
Residing at No.125,
6'" Crew, Lower Patna Orcmtds,
3. KIDICAI. 0&3 OF IIDIA,
Aiwan--E-Galib Marg,
Kotta Road,
Opp. Mata Stmdmi
college that Women, 1
nnw % -- no Q. T * .. %
(By sni.v.A.Mo.hm Rmfiflf, _k
Adv. fin' R-1 -Absent,' "
an R-2
S1i.N.Khctty, mug;
:'4¥"*Vé"'*-':"V':!-"«-.~""'~'-"~":* %4**!*.. V
This 226 and 227 ofthe
Constitution <;$f.. the order of promotion
dammmfiimfimfimmgwflémmmammmpmmmmu
Asmtam/Asspciate surgical Oncology with cfiect mm
tmdmmmwfimamfimfimnmnmmmmmagmaw
3 the petitiomrr iaclu&g flu: monetary
% co3,mng'- on for Orders mm day, mane
%__ onnsn
i.A.I/2008 has been fik.-d by mg: pctiiiormr under Section :5;
Code ofCivil?mcedurewithapmycrthatinthclightofthe
order passed by the Division Bench on 13.06.2008 'Ir:
£;;.»»x*""'
w.A.Ne.1o2/2097, i)r.Loinsnsihs 9 vs. The
the sppsnams writ petition siso be d.'mposed_
dizescum as were given by the 14.
W.P.No.43357]20G3 decided on 3o.L1 ._
bcfon: us for respondent learned
counsel appeared writ pc%oin
was disposed my on 30.11.2005. The
i airy’ result, this writ petition is
imp ugned omcisi mcmmnndunz vids
. writ petition. in so far as it
the promotion aooowded to the
2 and 3 are wmmd, stands
A mandamus is issued eiixscssg the first
, itgsjsondent to consider the case of the pciifincr
with mspondcmts 2 and 3 iror the purpose of
” suimms candidates as pmmotisn to me
postofhasociatc Pzoisssorsrmisdissi Onooloy is
aecoxdanoewiththcmgulationsoffllc It
isalsoopcntothcinstitutctotaincstmch stiepaas
are pamitted in law to make such
arrangements to man the posts that
become vet on the quashing of the A’
of xesponrlmts 2 and 3, till the selectb _ = H
completed. The
completed as expeditiously ;_t e
within an outer limit ofth_ree mgths fiofi1;te¢ia’y.V t
25. Rule
circumstances, VA ‘
costs.’
2. This omen; Exf in Writ Appeal
and by order has been dia.mg’ fl
meaning’ pa. _ by the learned Smgle’ Judge
petition impugned ofic1ai’ memorandum
to the writ petition in so far as it
ti: aeoorztled to respondent No.2 is oaaaoemed
A mandamus ‘3 imucd dixecfimg the firat
consider the case of the akmg with
VL ‘ent No.2 for the purpose of selecting suitabk cande fem’
to the post ofAssociate Medical Onooloy in
VAGV.
accordance with the regulations of the mstimte. 1; is
the insfitutc to take such steps as an?
such interim arr@cxncnts to u
become vacant on the quashing §t’
No. 2, an the sezecfion pmccss is
should be completed it any rate,
within an outer limit of
3. Petition ibiit ‘6rt31cr m to costs.
Sd/–
Acting Chief Justice
Sd/–N
Judge.