High Court Karnataka High Court

Karnataka State Road Transport … vs Sri Nagasundra Murthy S on 2 December, 2008

Karnataka High Court
Karnataka State Road Transport … vs Sri Nagasundra Murthy S on 2 December, 2008
Author: V.Gopalagowda & Swamy
IN was I-EIG-3 com? 05' KARNATAKA, BANaALoR§?._ *._

BATE13 was was 0.22413 my ex' ngcmman, __;:2;%::§£3;j~. .__f  

PRESEITJ.'

ma How-3L3 MR. JUSTICE  _ 

THE 3-IOIWBLE mum. a:Js1*IC:e:«%.::;..

mm’ A992*.A;L”‘~3.<;o. 1V'?Gr§3:_2»5'6a._ (s.i:".";*

smwgzn

3. KARNATAKA S”§?2§LC{fE£.E’«’.:€§}.PfiV) ”
=mAz¢;=;j:r__ cnksoaa;-:_Ien V g
RE1:.m:’_ *r§j:_E;.V_:e5A§¥As:”szG- §::£;Ec’-‘~xo?n,
G3′-*?*-*’?-‘RAT: ~,9FF’*I;–CE .1< – H. ; R0339
srrmmaixmm '
R$4.'I;..A' _ ' –

mm. 4. B3 -1133 :_1t.’1-_1IE__ “LA.”-5»? $91523

2 AKA’ 5.33:3 30253 wmmpoar
4::<:;am1c:z.,_ cgxmaz. swim,

. st. a;;z…ao._a9, ,
'a.A§~t*:g:z.zm:E~27.,
" ~B;¥'v.VITSv"'£§£E«5?;RALMA2I@GER ggswasazsmemms)
§;@$*£'a,. may may @"F'ICER

awe Ream Tmmpem

-azgzaaaawxen, mam emm,
K 3, mm, sxmmmaezm,

” *»,%Amas-2’z.

‘is? 2:35 GEES?’ ymsaxng. magma
at us
any my cmm. APE’-‘ELI;.A£~¥TS

{fig amt : H-R-

V

sax §AaAsUunRA MURTHY s
3/o.LAma.sRI.s3IvnmxA,
AGED ABOUT 39 YEARS,
R/Am.Ne.21,BLocK 30.15,
J.s.s.uAsAR,

M¥SORE~11. }_ :_ :’IRfis9os£E§§, f

{By Sri/Sm: : V s HAIK a Maaauza a. Knfifiggmiyf ”

mnzs warm APPE&L zsw_FxLas Uis._§ CF was
KARRATAKA HIGH coax? Apr yaayzxa TO SET ASIBE was
03932 PASSED xx THE _flRI§ jPETIEIQN HO.34?7/98
namma 22!9i2oos. T °”:’ . =5» I

This w:ifi,appé§l§§¢m&fi§f9fi Ed: preliminary
hearing thifi day,,G0?ALAGGWfl§ 3f} delivered the
following: ‘ *=’ « »_*.’*’2 H’

,v~=.fI’.*i~–* §flbéMEx27 ««««
Ihterim éfaék §a$Se& by the learned Single

Judge, fienflin§ _flisp§§al cf the writ petitian,

_ datg§”22.e9{éa§é sga Writ Petition 34??/2093 (3-

j:KSR§C};:;$ ahalLenged in this appeal.

“=x2f’ in “ihe writ petition the ixpugned

end$zsagn£ Annexure~F dated 13~2~2aes issueé by

u” £h@ Géheral Manager (P3 Ifc, for Selectian

Efifihérity; stating that the appellant dmes act

‘wpcssess a spesific degxee as required in the

\«~/

KSRTC {Cadre & Rec::uii:xz£x2t) Regulations, 3.982..__.__ 3.5

challenged on various grcxunda.

snrne 3..ea.x.-nee: Single Judga at u~;¢’ 1′

preiixninary hearing, issued rv:-o’tic:e a’nd. fi~hé~_»,V V

following interim order:

“It is subsnitte<_;1'"'~Vthat"'r:V:z1::ysi:w.. ‘c2».’:Z..
Asst. Accounts €>fficiLe;:’ {CJ.a{s~s_ “I-I fl;i.s
kept vacant fr-:__3m 24.$…2’e.o*?~V,,_ 1:he”da_te 3:>£
notification. U I.jE that’ I Ehink
it appropriate “wt’hai:_ the “‘~3.fesjp:}ndent be
directed ta fax-‘.thw;i=th’ _.£iJ._i ‘gap the
vacancy by a.p};>:3;int3.zigA ‘the? p”‘et.itione::;,
if he ‘<::etheErw.i.s_§: qxialifiézri, subj act
to the :~}'.'9Ef':'i"£L:.'..,t ,if this _wri’t Vpéiiition. ”

“”” *.£”:z%£ _ Sifiéie Judge has grade
observé7i.t3’Lé>nV interim erder atatinq

that the a;:;.a_;eJs’a:.V1’.:zg:_pV’a:¢:»;_:e” §;des….<;:~r does not include 3. Ma5tex's

'£'tei3r»a»e–v._v i;*zz:':éS§:<eéA'Ti=V9:$£ eligibility of the appellant to

'V appi3r.. . 1:V:1':e past in question. fherefore the

xl'e.axj:1e«V3§' Single Judge passed the interim order in

tislfié 'ébcve said terms.

NZ

5. ?r.31er tax the interim order being issued,

To”-(‘t’fl-what” C
earlier the agpe&3.an~t was selecsted. pravis;,i«r.>_ziia,3.’},y

as M-xst. Accounts Officer-No.11 by .

provisional selection list and in _t22a.t::’~..v§;e=w<–A of

the rnatterg it would be jusiga .'

appallant to get the writ; pétiifiion 1 eégriy

and disposed of by fil.i,xz§_}?"L'L»;:i:e.*:e:ssaVaL:;~s_.? "a§pl.i;::*.${:ion.
If, $11<':'.h a§pli<Satir.:§~.___.is to
the legal}. question in:: matter, the
learned Si.ngzls§:':' the same and
dispase <25 an early date.

” is disposed af
a<:c»:vf_d-'.\I?é'\'J§3.'.,. * V' A S

% Sd/..

Illdge

Sd/-.

Judge

” “$,I§.I%€f{3«21208fbpy51298