-2- This Writ Petition is filed under ArticIes~226 $3 2127 of the Constimticm sf India praying to issue a .-writ of mandamus diracting the respondent No.3 to a§3pQi1_j:'t.._ the:
j3€fiti.(}I}.€I” as S.D.A., in NCC department an CQ1f£1pa$:~;i’;:aIi21:t<3
gmunds as per An;riex:.1re~E and under thcj-;3r0?i-§§en€;…_jGf
KCSRS).
This Writ: petition coming 0:”: fof };;re1in:ii12g1;i3I_VV!);e2i1fifig, T
this day, {ha Ceurt made tha f011o§*sji:1gi?*~’T
O R Q E R
Learned High Court Gflfiéztfizflent Flefidfir notice
on behaif of the respo::i§£:£:ts..’_’AV. 1. V’ V’
2.: “”” qiiéétion in this Writ petition is
refusal Raf — «Elie ;rt’§§p§§n.{ié;zit:kau£i10z:ifie$ :0 consider the
agpiicatian Lééi’ for appoiiltment t0 the post of
” ‘sm;%[;§: am se;vicés’c:*’:he State.
K
Gfivemment Pleader submits that tha
f;p&€§5€}ii€}f}$:%’,fifa S an aitfimate and efiicacieus remedy cf fiijng
V’ V’ ‘T ‘ajfipisicaiiian before the Kamataka Aéministrativc
uzztiar 1:116 previsiens 0:’ ha’ mataka Administzativa
‘4 mst. The said submissiorz is not disputcd by {ha
counsel far the patitioner. ‘E K
:’i
/’
-3-
4. As the petitiener 1335 an alternative and
efficacious remedy, Wi'{h()iJ£”[ exhausting *.¥’}’;i£fi1V, ‘ the
petitioner sauna: ma;ir1ta1’n this petition Es
dismissed. .
Accordingly, the \.vr1’1;.T’ gyétitidix is _:ia.s nib”-:
znaima inabis reserving péitifiotier }:0 have his
gxievance redresaed bafé-‘.”e ‘~i?.§:1t:~ waflppimfifiata forum if he so
desires. ‘
‘VR/~