High Court Karnataka High Court

Rayesab Syed Sab Tahashildar vs The Divisional Controller on 17 April, 2009

Karnataka High Court
Rayesab Syed Sab Tahashildar vs The Divisional Controller on 17 April, 2009
Author: Ajit J Gunjal
WP 140.6055? /2009

IN THE HIGH comm' OF KARNATAKA ' 5 H 
C3JiCLHTBENCHATD§i.ARWA$3:""'=~ :: f K  V V _
DATED ms 'mm 17"' DA?'   4'  ff «  = T 7
ms HOTIWBLE  A11} 3:GQNJ.5.L   
Wm PETITIQN  géégg'   
RAYESAB SYED 39.3  __ ' 
AGEDABOUT 28.';'EARS - I   ~ 
I-IOSA ON: I 

__ 
DIST: GAJJAG-__ 5  " * _ 

__ __ V _ _ I ...pE'rrrIoNm
 
T1m1:>rvIs1é')2-;g._A;LVr.:c)V1~I*I'R' ._ 
N.W.I{..R.T.C., '   '-
GADJQG DIVISION, ~e.A.1f:_>As_

 *  Drsclf; GADAG«. A. """ " ...RESPONDENT

'  ' " ~ .  s BADAWADAGI , ADV)

H =   IS mw mum AR'I'ICLES 225 AND 227 01-'
 cmxsmunow 0:2 mm mms TO DERECT rm

 'AUTHORITY TO CONSIDER HIE  AflON OF

 _  " PETITIONER DA'I'.€D Z0/129003 WDE E AND TO TAKE
"  _  91% T0 APPC}IN'}' 1%! EN ANY OF THE VACANT
~ .  "S§\~'EEEF'fW POSTS AVAILABLE BI ANY PLACE OF THEIR DIVISION"

' H THIS PETITION COMING ON FOR  ARY HEARING B9

'    :  Mfg?' GROUP, THIS DAY, ms comm' MADE THE FOLLOWBJG:



WP N0.60557/2099

ORDER

1. The pcfitioncfs father after in

application is made by the

compassionate grounds. of is

that the said applicafitgszgis E-vkajnce, this

2. When ‘counsel for the
consider the
requcst_ of on compassionate

3. stands disposed of
iefifindfint to consider the application for

‘V compassionate grounds an outer

I fgcfiths from the date of receipt of copy of this

order.

sdi-

JUDGE

Jun!-