.- - -....... ...- ..............u. mun-I wumr or ICARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'
38
39
40
21.2
I _ SR1; Z,Sv..,:PRASANNA.
. S,/fOI_SRJ.~'P.K. SUKUMAR.
ON DEPUTATION TO KARNATAKA STATE
POLICE HOUSING CORPORATION.
BANGA_LORE.
IN w.P.N_Q.9o9';2o'09
SR1. R.V. CHANDRASHEKARAIAH. ~
S/O LATE VENKATRAM,
AGED ABOUT 43 YEARS. .-- ~ "
WORKING AS ASSISTANT ENGI'N«EER, , _ .
ON DEPUTATION TO KARNATAI<;AI.S'TA_TE.
POLICE HOUSING CORPORATION ' *
BANGALORE. 9-. k_' :";,_ , _»
IN W..P;'N0--,91U/2009'
SR1. N.P. BALAI,I{RISI~INA;@ _ '
S /O LATE H.M. PUTTASWAMYL'-»
AGED ABOUT 4"Z_'YEARS., . *- _
WORKING AS ASSITS"I*AI-.IT=E'NG'INEER.
ON DEPUTATIONWTO vBANc;AL;O.RE~~..'w,A;'rER
SUPPLY AND SE?-'WE'f'<2'§CE'BV0APd)~:. *
_
I<ANAI<APU.RA T"A;L.U'I~:.,_ .
'I _ .; » ¢ .. I ' INW.P.NO.911/2009
SR1, G=..S'.' SAIy1_Pz«\T"'II_ KUM.ARf
/O "LATE SRIRANTAIAB..
AGED ABOUT 50"YEARS.
OEPI_CIE OF _'l"'HAE »~MANAG1NG DIRECTOR.
M /S . " -RARNATAKA "STATE CONSTRUCTION
WORKING AS~Cl;'ERl{4--CUM-TYPIST.
A "<;ORPO"RATION,DR. RAJKUMAR BHAVAN.
B_§Al\J(}ALORE'+'5600lO.
IN W.P.NO.912/2009
AGED ABOUT 48 YEARS.
w'ORI'ANGALORE~56000 I
THE MANAGING DIRECTOR
M/S. KARNATAKA STATE CONSTRUCTION
CORPORATION LTD. DR. RAJKUMAR ROAD.
RAJAJ INAGAR, UK
i
I
3
5
E'
C
3
r
C
c:
3
0
"TI
E
21
E
:3
§
IQTAIH-.. ..,.,_
I_ III count
...... \--\JUl\I 1)!' mmmnm HIGH COURT or KARNATAKA HIGH COURT or "RAE
-26-
BANGALORE -- 560010
(BY SR1. M.C.NAGASHREE, GA FOR R1-8, V
sRI. I3.RAMEsH 35 M.B.KANVI, ADV. RORR'9, '
IN W.P.NO.869-875/O9) _ : I
THESE WRIT PETITIONS ARE EI'I.,ED;UNDER. ARTICLEi_i"2;5éi.i.
OR THE CONSTITUTION OF INDIA PRAYINO TO DIRECT THE
RESPONDENTS TO AI3sORI3.' -THE EERVICES THE
PETITIONERS IN PUBLIC WORKS DEPA’RTIM_ENT/WATER
REsOURCEs/ IRRIGATION DERA.RTNIENTs’– As PER THE
DECISION ARRIVED AT THE MEEIfI’NG”–~.OE PUBLI.C.-SECTOR
REFORMS CONIMIT’TEE.’H.ELD«’*ON ~-3.I..1.2QoI UNDER THE
CHAIRMANSHIP OF HON. CH.I’E_F ‘EIIN.IsTER_”OE KARNATAKA AND
‘THESE wRI’t:’R.ETITI;ON$’OONIINOON NOR ORDERS THIS
DAY, THE COURT Iv.IADE THE ROLLOWINO:
have identical to those
in and the questions that
arise fqrdeeieioriifl also identical.
2 [II that of the matter, for the very same
order dated 10* December 2009 in
Q 16/2009 in the case of K.M.Ananda vs.
j;f~Ti1eAA State,_:t’and others, these writ petitions are also
Sd/~
Judge
REsPO’NDE’N’J%¢
i
2
5
E
G
3
(‘
C
c
E
C
“P
§
7-0
3:’
‘ii’
§