High Court Karnataka High Court

Bheemaraya S/O Ningappa Pujari vs State Of Karnataka on 10 February, 2010

Karnataka High Court
Bheemaraya S/O Ningappa Pujari vs State Of Karnataka on 10 February, 2010
Author: Mohan Shantanagoudar
 i  'ATS: P;O;3'F" OHABANUR,
 T.§;;'; -BAS}'xVAN"A_ BAGEWADL

   'STATE OF' KARNATAKA.

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 10'"--A DAY OF FEBRUARY, 20:1"O 
BEFORE V " 'O
THE HONBLE MRJUSTICE MOHAN   
WRIT PETITION NO.288}5-28€§E"6'CF'_    
BETWEEN:   .       

1. BHEEMARAYA,

s/O NINGAPPA PUJARI,  -
AGED ABOUT 26 YEARS.   
OCC. UNEMPLOYED vGRADUAT}:3~,._ _ 

AT as; POST    
TQ-      ' 
DIST. ,GULBAF§_GA'l~  536.325. .

2. GURUS1'OOA§'PACTO:§13A;~;'
S/O MAD1'.(AL,APPAGOUDA YALWAR,
 ._TAT3OI IT, 37' YEARS,
Occz, UNEMPLOYEI) .ORADUATE,
'--DI'S_T.  B.I;§.A13'fjR.-;*' . . .PETIT1ONERs

(BY"««-SI{I__'V'F;ERESH B PATIL, ADV.)



 'B' g«1{0up~ this  Court made the foliowing:

I *    by the State Government .i_11for'ming
 the I'(3..c)I£11ftVxtI1z1t. the past: of Paxlchayat Development

 I..flf)nffIi(t«£:3'1'  a State Civii Post. The memo alongwith the

I»)

REP. BY ITS PRINCIPAL SECRETARY.
IDEPT. OF RURAL IDEVELOPMENT AND
I3AI\ICHAYA'l'II RAJ, M S BUILDING.
DR. B R AIVIBEDKAR VEEDHI.
BANGALORE - 560 001.

2. ZILLA pANcHAYA'm.
GULBARGA,

REP. BY ITS CHIEF

EXECUTIVE OFFICER.     'I  
GULBARGA- 586 103. A  "'.,..RESPOE:'JI)EN"fS 

(BY SR1 M KUMAR, AGA FOR«:I?1.;  - 1  
SR1 AMEET KUMAR I_)ESHPAN_DE;wwADV.,~FQRflR2J

The Wri-t4Pet_i_f;i0n:'is *fi.Ied_«'tij11der Articles 226 & 227'
of the Cdnstittxthidn . dffflndiea. "praying to direct the
resp0n(I_ents'* Vh"erx:+.1__1__1_ to, 4C.Q_II1'dIuC_tVV§€§'3X8.I1'1i1'latiO1'l in respect
of G1;'Ibar'ga.ev5._D1s§3t1'ict"».,jbr the post of P2;-mchayath
Development Offi{jE§l*S "'r.3.y'*1.ssu1r1g fresh notificatlon and
etc" . . . x    

This 15etItieh.'- edmitfig on for pre1i_m_ir1a.ry hearing in

ORDER

r<

t/'R

document is taken on record. In View of the fact that.

the post of P3I}(3hE1y£1t Deveioprnent Officer

Civii Post, the petitio1'1e1's have to

Karnataka Administrative T I'i'{)1,1:7i';1«;:A1mi 'forr'.::dr{ess'e..i 0i'–t'2:1eii':f

grievances. Petition is acrctirdingly ciis1fni's»sed'

liberty to the petitioners toikapproaehi iitiriiotakaii

Adrninistrative Tribu.ria1'_i'or."éij5pr:o re'1ie'fs;"V
The interim Court shall
continue for" for enabling the

petitioneiii t,.§_)"'_,Va1p1f)*r0<et'<::h» 'the P§a'rI1ataka Acirriinistrate

Sd/-3
JUDGE