Karnataka High Court
H K Ramesh vs The Member Secretary on 18 December, 2009
KN TIE} HIGH COURT OF KARNATAKA. BANGALORE DATED THIS THE 18?" DAY OF DECEMBER. 2ooIO_9LO'II.O_ BEFORE THE HON'BLE MR. JUSTICE _ Q O' WRIT ?E'I'I'I"ION NO. 29723 OE 2:169 BETWEEN s/O. LATE REVANA SIDDLARPA AGE 39 YEARS .. R/AT DOOR NO.820/30, 13TH-I-CRc;>vss' VQYANAGAR, DAvE1\IOERE."'» -- * 'PEITTIONER (BY SR1. R .1 AND: -._.__..._........ THE MEMBER SECRETALRY - ... _ CCC 8: MANAGING ~D'IRECT<)R_\ DAVANO-ERE DCC'VEEN'II:_ LTD'. N031}, A ELOCKV ._ D DEVARAJARAS B " AVANE - .1? B D_AVAN'G~ER,E-577006 RESPONDENT (BY E: A/S, ADvs.)" FILED UNDER ARTICLE 226 3: 227 OE T_HEV_v'CO§$iSTITUTION OF INDIA PRAYING TO DIRECT ' QTIIE RESPONDENT TO CONSIDER HIS APPLICATION FOR Tijil"; APPOINTMENT OF SDA EILED BY THE PETITIONER ..jfvIDEI.;INN--A; AND ETC. O HOFHIS PETITION, COMING ON FOR PRLHEARING IN _iI3'5 GROUP, THIS DAY THE COURT MADE THE FOLLOWING: J%+~V*~\ %°é"'iE F.) ORDER
Concededly, the petitioner is ineiigible jfbif
and secure appointment to the vaeazrit.,§;i0st::jef”_
pursuant to the paper notifieatilen tats
he is over aged. In that vie’W_v”‘of thee
mandamus can be issued iéis_v’;prs.yee1’~.ffi’otr; Petition is
accordingly, rejeeted.A-.._._”‘j–
KS