NATAKA HIGH comm' cs KARNATA.|{£3tI. I-IIGH ceum W %aIarI»§;IIwIA H¥GH.(2QURT 05 KARNATAKA HIGH COURT HIGH COURT or KARNATAKA I-net-I coma
-1-
IN THE HIGH com? or KARNATI3&I:I1§,.:AI:]I: x '
cxncurr amen AT (.I'rj(ILBAI2.{':A..'::j~.. J -
DATED THIS THE 20th DAY Q1? FEI3Ri}Ai2Y;'- é'c;4«;r::;_
BEFCIRE .
THE HONBLE MR.JUSTIC_}E"RAM_ Mérim REDDY
W39. No. i:'2.§9.i§3.0(1%;8j'IGM'--~iVA1{F}
BETWEEN: %
Basheerudgiirxv 44 _. _
S/0 Mohammaéi_,.OS1nafiS:jab','*-- 3
Age: 53 V.M!1tL1jIfaIii,... . .
Jamiyzji Masjidg .Simi.zar,4 " _
R/0 si:warTa1:I1{;II.I%'I '
Manvi, Dist. Raia.m ow KARNATAKA HIGH COUR!' or KARNATAKJ
-3-
jurisdiction under Secfion 64 of the Act
persan discharging dimes as I\;fi:tj1L1véz1ii.;.-;fi1fi'«jt1fi;=3r€:aft$r' j A'
proceed under Section $3 of A. A(:i _~t.(A>"
Muthuvaili by fellowing Ruié
55 of the WAICF Ruic%s,A_ % u
2. The »;;I:m;g)Lgon 10.04.2007 ----
.51 in the Eight of the
obse13.ra.t".id:'m§' 13-'gzade having remained
withfmt'-a ""1:~.1:feferred this writ petition.
3. --» Sril leazned Counsal for the
., press the relief ts quash the order
2007 »- Annexugre 'E' of the Tribunal
but that the mtitioner would be satisfied with a
ndirec1Ei<:}1:; to respondent N63,? to 4 ta consider the
fietitiozzefs representation – Axmexure ‘F’ to appoint a
V’ “”:Muthuva11i.
éz?fi£§’.&i{..& NEG?-E COURT OF KARNATAf(A” «i.f£iG’i-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA kififiueéé €I5L”3%..§i¥&’ §.«§jGf-i cguar or KARNAYAKA I-HGH COURT
V erder.
-4-
4. Learned Counsel for the 15* 4′
that the 15* respondent filed R.A;ee~’No5 the
WAKE’ Tribunal, Gulbarga
dated 21st February 2OO7, t1f:1_ie”~=appeaA.V’ 2e_r<;A%.Tj r§&.e3eje2'0€35 of"?
the petitioner was aE3owed,n-""Le;afne=;_d submits
that his application is by the WAKE?
Board and he for the east of
Muthuvalii: ‘ J ‘ .’
5. in petition is allowed in part.
A direetuioyai vie’ ies’uv.ed.._”-~’L’to respondent N032 to 4 to
V. ecneiéet _t:he ‘”petiotioner’s application and all other
L’ flied pursuant to the Invitation, after due
p3;bnc::ge%~e;}a¢r Section 53 of the WAKE’ Act and Rule 55
of ther’AR’e1es, in any event withizx a gaeriod of three
“ii ffiéfiihs from the date of receipt; of certified copy of this
Rbv.