IN THE HIGH CQURT ()3? KARNATAKA AT BANGALf)R_E. 1% ' _
Dated this the 4"' day afAugust, 2eo9_.--5: ' "'
Before
my H0N'31,£ .5112 JUSYYCE I;t}::.Lrr{4321?' uG.)m;i£.§;; 7
Writ Pezfzian 1.;11__/ 2&1'): ::
Eetween: <
Sri Ahmed Pasha szo Abdul Saitar Sab_.-------
51 yrs, Ctmductor, Badge # ¢_ _ V ..
3"! Depot, Bangalore Central Dfvisicn * .
Subhasnagar, Bangaiore 9 ' Petitioner
(By sris B Acm ::
Ami"
1 Icsairc'
Cent:-al Omfiéfa, K iJ_RcaVcI'r___ _ _
Baxigglorg 22 "
2 Divisiohai C<:vntro1ler, KSRT£"C
Eangalore 'Cenflai Division
, Iieznpegowda B113 Station
V-.}.3i;bi1a~shru:1gar, Bangéierc 9 Respondents
‘liishsfémfiéthigéggsts. W L Govindaraj, Adv.)
“T1:i5.–__’iXirit:””Petition is flied under Art.226f227 of the Constitutien
_ ‘praying to qtxnsh {he arder stated 3.10.2094 in Appln. 10:19:29 by the Pr}.
” ” ‘ ..L.éiwo:;x Cami, Bangalore.
V Writ Petition coming van for hearing this day, the Court made the
x
V V” , ._ ‘following:
which date he was appointed on regular empioyrnent, which has resuiteé in
petitioner approaching this Court once again.
Having heard the counsel for respective parties, it appears i_hé–~
Court simply proceetied on the basis that there is cernp]ian§’e:*–of ‘
However, who was the immediate junior of thg=..petitionsr.V or; K V’
regular employment has not been propefly
cimumstaztces, it is far the Labour Cozwift ‘to_Vasce’1″1ai11′ as to %.§i:at_;iaté thc -. V L’
immediate junior of th}é and: extended the benefits.
Matter be expediiéd Vt§?1é”date of receipt of the order.
Sd/-.
Iudgg