High Court Karnataka High Court

K Ganesan vs The Government Of Karnataka on 7 August, 2009

Karnataka High Court
K Ganesan vs The Government Of Karnataka on 7 August, 2009
Author: N.K.Patil
.»ga«§  _.

1
I

33*} Yflii }i3Cs_H {_3'~'.3E_$i{'l' 8}' }<;é";RNf-'{i'Ahn'" "' AC3' I;§A}'~i'CiA.L{}iii'S }:{.P.Ni1.?.'}2 CF "'4:5J0'}

in me man CGURT or-* KAR?~3A'fAKA AT BANGA;€_§3E.._

BATED THIS THE 7% mm' 033* ;&i3€iU8fI"; .'2§?I§§,_:'  A.

355035    T A
THE i-i6N'Bi.E rm. .:us*{§cg _%;g3§«'RiE"E"{3R 
F'RAE3i-§AKAR.=k:"»E Moviga» 
2:233, G fiizvautsjm ROAD,' - 
B.Ar4GAL§3R:.--:T.f,g€-3 352

> _ > 'T _ _ V  PETFHGNER
{By 55::  p.:;A'f}a:éAa}i;;::;;,_ 5u\xi:*L.§n'§ _; ..  .  
ma;   V "

THE {§QvE'Rm:s:.E.§»:T SF.__KA€'{NATAKA
REF".5I:_"»';" saris c'{:.jMm:$$:Q_;e:ER.
_ §3EP.%%Q~TMENT :3? i's'»_i¥f.}RMAT%ON, F2i,?v'!$
; "i}€.'s£ ssaam;-»r~;<3.'1"z, 'JARTHA scmma, BHAGAVAN

'  séa§A;4gv&§R"z::a;3, .~3%a'Ffi'sNTRY §::0m>,;
£§?3a%*JG:'ki.GRE 1

-3.

 _ "§}~§E%:3:'a2z;:»:{:?"e52

A ::.'.=E?::v=.z+é1.::.'.»z%'_;;~:«;sT:' Ge: ;Nmmm":o:=i,
9" .~»1:5----£;:y:s2c>r4, r»:<;;u:2 vazrama soumm

 E3?»-i§G&--VA§\i ¥'v1fi.E~i:=xV"£ER ROAEL1 ENFANTRY RGAD,
-- £3~F\r€€$AL{".}RE1

 FiE8P'ON EJENTS

' "S-§%S REVEEW' F3*ETi?i{3?~i SS F%§.E{} U10 -1? Rififi 'I GE: CFC, PRé'{iN{3

  "  £30R §%iE"u'§E"'v"s§ G? THE OREFER E}A"E"EG G6»Gfi»2€{39 FASSED EN W?
V .132" Qfi, SN {HE WEE 3? YHE E~€€3¥'~€'Ei.§£ HEGH GGUR"? €353 KARNATAKR,

Br'-'xN*C':s§%i..{3R.EE

  §§§€3H RE §L?1\§3.;29'2 :3? 22339 "



=1
,5.

JN "§'.t§.';:<L iiifirifi €.3<.}i.:'§€I£' <.}§<' i€LAK}'iA'i}%f;A $1" §::'.4's.§'u'i3:13*a.L{}R}i R.}'V£'«'{1.;."-L')? OF 2933*)

was Ravage; I :'--"E'{§Ti{3?~.i coaazrss one FGR A£}Ea1iSS£GN§ ?e$._1S» am',
ma €C}¥.3Ri'?w1AE3EE'HE £:e;.a.ow1:-.'=r3;  _  

ORDER

This Review Petition is filed»Afe3.r4 re\sj’i.é§§.{”

datad 6″‘ June 2M9 in

N0.’¥32E:’50i2Bfi8 and to pasg.§§*esh c3.f'<:":.-*:r" m;.»V,1§er;:s%;n i:§1e

interest czf justica

2. i have héardw appearing far

peiriiiuner 8:1.” §;”””‘.’::i:_£’3«’§’3′!’3f;”=3}r3;”¥”%{3r.’C}i7%§’fé ‘sr3.2?ne firne.

f¢’ei§rse«§§f”‘;-sizbmissian, he submitted
that th &tfévi éw petitioner may be di$pm§ed

af r:e§ejrvin”§ !,§bi&r§y {:3 fietitisnér to reciress his grievarzce

héflfeféirsév”apprcgfiéfe campeient 3u*£§*mri’ty_

._ 4.7’_~v.,TiéAfaivéjubmissien mafia by teamed munsei for

pe f§%%e:’¥{éf;~”és stated wpra, is pieced an recorfi 3:16 tha

“rev§uev§7 patétiar: fiiefi by pefiiicaner siahés déspesed of

‘sj& é§’*v%:’:g fiberty’ is pei:7rI:i_ ner ta reéress hi3 grievance

E1’Z(§§~§if”UJR.’E”* :13: KAR’:%:%'”§AKA 9;: 85;\é’C;AE,.(}RE :2.’§:.:r»;a:f292 4:}? ‘:m;: ‘

3
ih Mfih BEGH Ci,2U.i{‘§’ Ur §a.A.«'{§’é}§’£’:’k%iA AIBAi’~é(3A§,,0JRE §{.§’.i\k3j2f}2 {_)§*’ 2.39′;

irmfere the appropriate cémpeteréf aufhafify if if°2V e’ : }s*.-‘.39
ar3’véser:iE0r need arise. Oréeraczi émerfiingiy. M

33:’:’v””

AA ; mafia :.Z’.€”)¥,fi”«:.T§’ £7)? §<i£s.§{3~€ATAK£x K? BAML3AL€}RE ' 1'<f.1i<:~:¢.2s:2 Q? "Ema