IN THE HIGH COURT OF KARNATAKA AT BANG.A.1;§j;:2'j£§ "~
DATED THIS THE 4th DAY OF AUGUS'If.§2_()?&):8 T ' LV
BEFORE
THE H()N'BLE MR. JUSTICE A§:rr~%;i,GUNJAL'". A
WRIT PETITION No.1o5§4~/2o03(sJ-a-53%}
BETWEEN:
K.R.Shekar Kumar,
S/o.latc A _ %
Aged about 31 "
Town Municipal Goaglncii,' '_
Maddur...iw57~1_,4%3,
MandyaI;)istrict}'vT.« & % ...PETIT'IONER
(By sn;:c,:e.13:1a~§a:u 83 co., Advs.)
.....
M1jI1_iCipa1″ ;:X(l1;1iz1ist:’ation
% , _ nepamanemg, Floor,
Vishvcshwzamiaih Towers,
— –.4B22;1ga1ore_~#.560 001. …RESPONDENT
7 . sri.shasmdhar 8.Karamadi, HCGP)
-~~V§This writ petitiori is filed under Articles 226 and
‘ 227 of the Constitution of India with a prayer to direct
“the respondent to confider the representation dated
-3-
22.12.2007 Annexure ‘F’ of the petitioner foe’ his
promotion to the cadre of First Grade Revenue
Inspector.
This writ petition coming on for A’
he-wing, this day, the Court made the foflowingz ” 2 2′
ORDER 2
Mnshashidhar S.Karamadi,
directed to take notice for msporldeot.
2. Learned counsel a§)g2ea1’iI’i§_fez’f< petitioner, to
serve a set of papers on him. 2 AA 2
3. Even __’is’ listed for preliminary
hearing’ ,with it up for final disposal
‘~ _ petjtiotier…..=.vas appointed as Bus Stand
_ to an order of the Deputy
was posted to Town Municipal
at The said appointment order is
It is the case of the petitioner that
‘ period has been declared as Satisfwtory.
to the said declaration of the probation period, fl
– 3 –
the petitioner was sanctioned the pay scale of Rs.3,{}00~–
5450/-. The petitioner, having regard to the fact tlmté
has served for a period of five years in the {T .
Stand Sergeant and has passed all __th.e__Depa’ ‘4 ‘V
&:aminations, claim’ s to be promotes} fie ~ 7-1′
Revenue Inspector.
5. The learned
submits that the pefitioner a
copy of which is
5. Iti’…/js’– V”‘A§m:}exure ‘F’ is dated
22.12.2007. RWiVti.’3o1VL:;it. the question as to
»memero:hageuaone~T isezeued to be promoted car not,
consider the same in accordance
th
gstends disposed of amordillgly.
‘ ‘ V’ t ‘ V7′ éorder. flfl
A 5.’ in six months from the date of receipt
‘j
7. Mr.Shashidhar S.Kara1nadi, learned HOG}?
appearing for respondents is permitted to file men3(;”:{)f.,
appearance within four weeks.
SP8