High Court Karnataka High Court

S K Kukreja S/O C R Kukreja vs Dept Of Telecom on 8 November, 2010

Karnataka High Court
S K Kukreja S/O C R Kukreja vs Dept Of Telecom on 8 November, 2010
Author: N.Kumar And Nagaraj
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 8"" day of November.   A' 

PRESENT__

TI-IE I-ION'BLE MR. JUét1f1i31§N. kgmfi "  

  

THE HoN'BL:«§ MR.J'UéTI*i§E:KRALI NAGARAJ

wan 1?etiti0'r1"\Efi.'&32'39'3_ ¢f;2O"()é2; fs~cAT1

BETWEENQ . _  " '*

Sri SIVK KL1_ki*é:*7a  

30 years " ' '   

S/0 Sri C RKu1<,_réj~--2i'-- "  <
Occ: EX€é'£1tiV'€ EI'I,giAI?_€:€1" v{.CiVfl}
Planning a1id._De»sign '-

Sotgth West Zofie.  _____ H _

 = ¢DV'epa1*t"1nei'1t.« of Posts
 ~ _E'E'1Q0r, 'RiV£S"B_haVan
' ._ '<:1_T15:FP_(_3 »-Compojund
' Mysore 'R'o--aci' := "

B2;r1galore.:"  £360 026

.. Petitioner

(By Sri P A Kulkarni, Advocate]

//

fl;/»



Ne{2v.._De1h1  1 io" 

EJ

Depa1'i.1'Iient o['Te1eCo1n

to be represented by its Director [Civil]
DOT Head Quarters

No.10" Floor

Chanderlok Building

36, Janpath

New Delhi -- 110 001  _

Bharat Sanchar Nigam Limited  ' D

By its Joint. Deputy Directoi' Genera} {Bu_i3ding  

BSNL Head Quarters ' _V
No.20, Sanchar Bhavan°a, 
Ashoka Road 
New Delhi -- l10'"O..Q}_

  
 Departmenj; "of Pos'is__ Head Quarters
'Postal 'Servic.es'e}3oa,__1'd __

Da,k4'Bha\raIi. = '-

 r.:h1e£.Engmé'éficmi)
..So.uth "West Zone

 * _De_pa 1*i:ir_11'_t,.r1t of Posts

1' F1'ooor,,"RMS Bhavan
GEFPO Compound, Mysore Road

 Bangaioi-e _ 560 026

Superintending Engineer [A 81 P}
South Wesi Zone
Department of Posts



3
I Floor. RMS Bhavan
GEFPO Compound, Mysore Road
Bangaiore -- 560 026

6 Sri Har Bhajan Singh
Superintending Engineer [Civil]
BSNL Civil Circle Rohtak 124 001
Haryana

 « .  .R_es:p0t1derit.s 

[By Sri V Narasimha fio_1ie. }$idveC:--tte).V , » 

This Wif1"t.  'fileetiih 1'izf1c1.<:r Articles 226 and 227 of
the CO1'lStii31Vlt'1"~';)i:5_':' Of 'mdiétg praying to quash the order dated
27.7.2

G04–.tAp”a»ssec’}; *i1″1′”-.O;A.Nd;’5{}0/ 04 by the H0I1’b1e CAT;
Banga10re_Be’r1eh,_ “Barigé1lQ_re_ i_’.e., impugned order AnI1eXure–A
and fu’r_th’e_r be_p1easedt’tC…§’1l’1Qw the O.A. fiied by the petitioner.

This ‘Nrit”– Pet’1tiQ”r-i._ Coming on for hearing this day,
N. Kumarkl. ‘in.ad–e the fdllowiiigz

1 it ” 0 R 1) E R.

.’I_Tie’~1:ea1fned for the petitioner submits that this writ

. ‘petitieh’h_as”:.)e’t:ome infructuous, as the subject matter of the

g//……-

writ petition. 1.62., the order of transfer which i1″1y’ ‘1’urn has

become infructuous due to subsequent. events. ‘ ‘ n’ ”

2. The said submission plzibed fin Ii”c:cQ.Vrd_. . The inritf._

petition is dismissed as having become V

Sag
Em:

3fi§g§