High Court Karnataka High Court

K. Sushma vs Commissioner on 3 December, 2010

Karnataka High Court
K. Sushma vs Commissioner on 3 December, 2010
Author: V.Jagannathan
1 w.p.1s554;2o1a

IN mm mm: cwm or xnmmraxa AT  i  

DATED mzsqxm calm my oFnEcm~m2§201c%  é %  

BEFQRE 

Tm Hoxmn !«m.JUS'I.'§fCE   

 

   

No.+299,  A 
    
 g A %      ...PE'ITI'IOHER

(By Sri; HA§E.flD1§5._Adv.,)

  n      
1  éécmmsélefifia

' .   OF' MUNICIPAL
X . TmTION
91?! FLCICR,
 V.VJI'*siI3WERS
3 * *II_}r.A@EDKARVEEDI~1I

%   THE DEPUTY commsszonm

HASSAK DISTRICT
I-IASSAH



2 w.p.1a554/2019

3 THE CHIEF OFFICER
BELUR MUHICWALHY
BELUR, HASSAH DISTRICT

4 snmumm

szoxmanvmm ; =
NO.1D4,THCY1"I'IKOPPAL':ZI 
BALAGIHALLI ms? 
Bmxaavzz HOBLI   
cnazmnnayapanagrazxrzcg   _  %
HASSANDISTRICT  ~  g     

*   RE.SPONDEH'I'S

(By Sri: RAGHA?iEm3RA::G£g&'§iTRI, éP R1 8: R2
as Sfi.H.T.NAfi':*;iif;5.;I,.  R31  %

'.........'.__-r._

ms   FILED UNDER ARTICLES
225 8: 22*; or TI*L¥_'V cons'I'n'u'rIoH or mum mavme

  ;_ASI_DE  IMPUGKED ORDER DATE!)
 BY THE SECOND RESPONDENT

W95 3~

V ‘f3′ Groiipx the Ccmrt mde the f¢llowing:-

93%

” -Ififermamn Tachnologr (..’.omu1tam,bea’n.g not oonfinued
V. bytltxellaponcianis ltoaazrimfierrizagtotheordn-.rat

9%

.2

3 w.p.135:s4;2_o 19

submittad that, despite: the

well intha work allotted to A’

Cormxltamz, without any dis»
c:o1m’n11ed from the the
appointment far a mod
good, thaw hm’ services and
she mm on oonu-act
baaifi’ 2 . _ ..

In 2 Sri.Na.:rendra Gowda,

. for the petitionw nefmwed m the
armnamm Report maintain’ edby
and Annauure – ‘C’ £3 the Ranlsfmg

r on 11.06.2010 and me rankim given tn tha

. whae the petitioner was working was mentzionad

‘first rank’. Learned ocnunsel for the peflfiaonw aha

mfetradmtheliififimumflwtfiorthepmbdfiomfili

}/

I

4 war». 18554} 29 13

April 2013 to 25*!’ May 203.0 {Annexure -~

that even. the gwoe.-nmge of ‘avor1c;: §t::: B..!_:,1i;;:;~,-:

petifizmr was wurking

circumamzmea, no j11st:i1′:mtio£i* be the
imwd order passed wt ii” caxmat
be said that th¢ the werk an
1% or Yet aztmther
subnaisafiogfliait’ hmed1L1::§s.a placed
tn work since resigned mm
thejob Thh that also can

he mqsjciwed emhe petitioner.

— of the lea:-and t
: 1 and 2 B that, the reaacans for

this petithxaer was an ncwrum of wt
_ the work within the am mpuxam and as
A % 1’12 Ra.’n1ung’ Report or the PGR Status Report
” in by the petiticmerfis comma} at Ammmma — ‘C’

ma~n*mpwma1y§i¥§:mo£mmnmampenzannm-.

if

5 w.p.xa5s4;2o 1::

5. With the aficxraafi ahernmiziozm,

stands disposed at’.