s-> .
m '1'i~§E HIGH Comm' 0? KARNATAKA 5 T 'L
cgacurr BENCH AT DHARWAD; if'. J" Q
DATED THIS THE 7TH DAY; ..A;Ic:fii$'r' :é«'f;;:§ §'
PRESE§T«:m':A--V,x :
THE HON'BLE MR..ms*r1c:é: 2s,z.g:1~1A'NV- §H.aN*;"*;§r.:igc:-£;.:3%§§AR "
THE HOINVBLE z§::'1éE=;. MGARATHNA
WRIT wP'13?TIT:IGE'E (:3-KAT)
mwmmy
1. (3 S c;~(:m)A1=:: 'sic smgsnlv GGUDAR
z">_»,GE:'5:>. YEj'ARs.. '
SECRETARY" "
GRAMA E;=g:*ecI~iA¥_ BIDRAKAN
V . siangmaa TALUK,
,, uTrARA':<.ArJNAr:A flISI'RIC"i'
PAޣ%MESWAR L HEGBE
_ Sm ¥;&.X§fiNARAYAN HEGBE
._ . AGE.:,_ES8_"E'EARS
' SEE;?R}T'ARY, GRAMA ?ANi3H&YA'F
R_]{}~.I?i0-ENALLI, SIRS! TALLIK
,.U'i'fI'ARA KA-RNADA nzsrascr
V. QAWA T DEVALAMAKKIKAR
S] G TARA T EEVALAMAKKIKAR
AGE: 51 YEARS
SECRETARY, GRAMA PANCHAYAT
JANMANE SIRSI TALUK
UTTARA KANNADA I3iS'Ti'RICi'
4. M I SHEIK
S/O ISAK SHEIK
AGE: 52 YEARS
SECRETARY, GRAMA PANCHAYAT
KAVACHUR, SIIDDAPUR TALUK
UTTARA KANNADA D1sTRrc:f-E" . A
5. LAXMAN M GAONKAR:
S/O MAHALAGE GOAN'KAR_
AGE: 54 YEARS " _
SECRETARY, GRAMA PANCHAYAT
KOLSIRSI, SIDDAPUR '.-f"AL13K.,_ ,
UTTARA KANNADA"DIS?_1_2E;(:T ..
5. cHAN::)RA;:x§NTr1"s";~:.é;;Ie:" ''
8/0 sA9A.smVA~.%NAIi-;_ ~
AGE: 51 YEARS"
SECRETARY . ' T
GRAMA PANCHAYAT, *K.jAN(3»Q'13«.
sIRs1TALUI<"=.__ " , 4 "
UTTARA .I{ANNAi".I}A m3rRv1c'I"'
JA$ivI0£§'«i»1 4C~D2UvA %%%%% 14 .
»s/ ,0' MAI£AhIALA'GURUVA
AGE: 55 YEARs'%' " J
sEc_Rfi:irAR¥"«..,,_
GRAMA' PAN::i§;§';'AT, SA'ii¥NAKO§'PA
$IDAPUR .
U"Iu"I'ARA mrgriana IZ}§8'I'1"~ZIC'I'
4 Ram-i1M}<:I;iA1\I A BHAGEWASI
"S/0 AHMEDKHAN BHAGEWADI
'- _ 'A233; 53 YEARS
"SEQRETARY
"~<:;RAM PANCHAYASI', HEGGARANE
* --.S5{DDAP£IR
U'I'TARA KANNAQA II)ISTR'I(3'I'
A 5.; M Q
HARISCHANDRA R THIMMAPUR
S/O RAMA 'THIMMAPUR
AGE: 51 YEARS
SECRETARY
GRAN! PANCHAYAT
EDALLI, SIRS: TALUK
UTTARA KANNADA DISFRICT
GANAPATHI K NAIK
S/O KERIYA NAEK
AGE: 55 YEARS
SECRETARY , .
GRAMA PANCHAYAT _
SIDDAPURA "
UTTARA KANNADA D!ST§3iC'i'.
V _ PETITIGNERS
(BY SR1 DAYANANVp.'sA,_P.iTi§}V, Aiitzi-;)_~:
STATE 01?. 1<;aR1'=§A1*AKA
f uR$PRESF;I*ITED BY ITS SECRETARY
" RURAL DEVE-LGPMENT AND PANCHAYAT RAJ
IEEPARTMENT, MULTISTORIES BUILDENG
" _ }3AI~ECx'AL£)RE-S60 om
" T:-§1»=iT§V§§r§U'rY SECRE'1'ARY(lZ)EVELOPMEN'I')
ZILLAFPANCHAYAT
" ,.U'§.'.'I'ARA KANNADA SISTRICT
f~i!%§F2WAR
'THE I_i}§RE(,'f1"OR ( PAf'JC}{AYAT RAJ}
65 EEK-OFFICEO DY. SECRETARY
T9 GOVERNMENT RURAL DEVELOPMENT
ANS PANCHAYAT RAJ DEPARTMENT
MULTISFORIEE BUILDENG
BANGALORE--56{} 001
11.
KUNDARAGI, YELLAPUR TALUK
UTTARA KANNADA DIS'I"RIC'1"'
ASHOK N. BI-IANDARI
AGEQ ABOUT 47 YEARS -T
GRAMA PANCHAYAT SECRETARE
NEGGU, SIRS! TALUK V '
UTTARA KANNADA Drsrggxcrr
MANJUNATH V. fiEGDE""' - '
AGED ABOUT 5e_Yi=;ARrs "
S/O VENKATARAMAN.A§jE-G}DE' ; _
GRAMA PANCHAYAT--sE;<:fR£:TA.RY ' ._
DEVAGIRI,.'KUMFA"TA.EgUK ; A
UTTARA..1mNrrAaA rmrazcr V.
ANANTH ,HAvaG0i:;%1 '
AGED 'AB'G{:ET 5e_Y5:AIes« .
3/'G'T'GA1$:-EsaégHAAVAGQLI _
GRAMA PANCHAYATSECRETARY
NA}3U_ M,2,s1<Ei~2I;'i~:U:s.4fI::x TALUK
UTTARA. KANNAIEA DISTRICI'
; UMAPATH1 G 'HE('E}DE
4-*.,A<3_1:«;Du Aaofimas YEARS
é sir; GANAPATH1 HEGEDE
" ~ _ VQRAMA. PANCHAYAT' SECRETARY
B£§LB.A,," KEEMTA TALUK
--.VU'£'TA'?fA'AF{fi.NNABA DISTRICT
cH;i§N':ji§AHAs V HEGDE
3m':.vENKAPPA HEGDE
- AGE): MAJOR
V *€§--RAMA PANCHAYAT SECRETARY
' ALAKODU, KUMTA ';mLm<
UTTARA KANNADA DISTRICT
RESPONQENTS
VV (BY SRIYUTHS K.VI[)YAVA'T'I, HCGP FOR R1~R3,
ASHOK N. NAYAK FOR R2,
HEGDE NEERALAGI an PATIL FOR R4, R6-R11 AN13v.;§1.4~~..
AND 4,
K. PRAKASH HEGDE FOR E44213,
MRAYAN V. YAJI FOR R14, A9vs.,)
THIS WRIT PETITION IS FILES UNDERA' '{ fI( iLES.V2'.?V6" " V
8:. 227 OF CONS'i'I'i'U'I'iON OF inpm "«_TP;§A3f1Hje;,V_" _'m
QUASH THE ORDER m'. I1.'?u20?€}3'~i'N Awzfu. N0';1-2:929
TO 1939/2900 FASSED 13Y__THE* AH0N'B1.££--%A K.AF£NAfI'Ai{ " _
ADMINISTRATIVE TR1BuNAL--,,.__BANGALQREVA vn:§E' ";am~1Ex.A' V
AND 1:«rrc.,
THIS WRIT PE'ifmoN Q{)Iv$1re§§~--.oN FéR 01235393,
THIS DAY MO!-IAN' MADE THE
FOLLOWING:- V '3 . '
the E31" the writ mtition, the direcfion
is's§{1édL.by thé Administrative Tribunai, Bangalere
'V 'A Nos.1929 ts) 1939/ 2000 was considercci by the
A . E:"§.i:_.;-ztiz After consideratrioa, the respondent No.2
»-~”-r_1_:he Government has concludcé. that the scrvictc
AA 1;’je:1:r5t:i…r:’:;-.”.€,««fi by responritmi: News! 4 to 7,5 in the post ef Bil}
“Cfiiaiiectorj ciztrk cannot be taken into acceum: hr the purpose
” for seniority, in View of the cenccmed Rules. ‘Thus, the order
of the Karnataka Administrative Tribunal is aimady
implemented. if that rvizspczmdent Nos. 4 to 15 are aggieved
¥'”””>
_ 3&9′
by the order 0f the State Govcrnm€:3;1t dt. 18.5.2(3{?”F._, it is
open for them to pxncced in accoréance with 1a§;§f”¥V§:§:fc-u{fi::.V’tI:1e
apisropxéate femm. In View cf the State
cit. 18.5.1206′? nothing s;111*sriv».:f-s””i11«« this V’
Accmfiixlgiy, the writ petition :33 ”
became itnfinctuous. The _of f;1f1c*.__ bé
coxlsidered in accordance gffiiisposal of
Writ Petitiou, Misc. jsdvszjcg and Misc. w.
No.6 1590/ O9 _$is.::-_r3.ot tV'<§£¢§:()z'1$id:j.i&§.€:4aii{)n.