High Court Karnataka High Court

L Nethramma vs The Common Cadre Committee For … on 11 February, 2009

Karnataka High Court
L Nethramma vs The Common Cadre Committee For … on 11 February, 2009
Author: S.N.Satyanarayana
run \..uu:u ur nanny-nu-ma ruun \.\.z.I«{qsI ur |\nKIw-\IAI\A HIUH \..U'U!U tar ISAKNASAISA HIUH QUUKI O!' KARNATAKA HIGH COURT OF KARNATAKA I-{[53 C

IN THE HIGH COURT OF KARNATAKA AT BAN--£}g§LORE
DATED THIS THE um DAY OF §*EBm3AfijY; §é'§:"Q9.A
BEFORE    2 w:
THE HONELE MR. t;UsT1c§EMS::A'N   

WRIT PETITION gm? 143-  20c)ke&'A.%.gS+R'EG;"~ 'V  _

BENNEEN:

SMT. LNETHRAMMs§,..    " '
W/O S B YATHIRAJ,  A  '   
AGED Agog"? 34 YEAEEEE-, "  V
Ass1sTA1»:Tf«g:LERK g  "  
TIjRU\3.EKF13RE_'£'ALLTK 1:>RmA11i3':?R1;:f:*;.%_ '-% _ '

. PETITIONER
{BY SR1. M R sH}iqLI«;;N1j¥ BY ITS SECREFARY,
M  yEN1<ATA;. RAG ROAD,

<C1I41';%I»€;&??AJPE*i',

  BANGALQR'E --- 560 018.

  2;T"%*mE P.C.A. 81» my BANK,
% " A ; . .'I_'UF3UBEKERE,
 =i§'1j»MI{I55z DISTRICT,
*.REP. BY ITS SECRETARY.

."RESPONDENTS

STATE OF KARNATAKA AND OTHERS .VS. UESIA DEVI

AND OTHERS 1~epor1:ed ‘111IL1?’2{)O6 KAR 2V6(i;5[j..

2. It. is the case of t11_§3….p¢tit.ioif1éi”*:f1″2£it” @433

appointed as ciaily wager i11″‘;2nd1 1*eé§pond’t::1’t 7fi’0n1 ”

6.12.1991, initially the :{T{3Sp(5f1fI_6£!I’fi_éfifiéiiitfid 11er”di1
{£1811}? wages 3::as:is;v {gr :2 ‘iiionifils at a time
with a ‘weak 13.1 1993 she was
C.'(}[1tiI1Li€?(%” on reguiar
basis €:{I’1″ continued for a period
of $116 has served in {V116

2nd ‘resp0nden£.Bank véiifitiutficzsfqaacirjes.

__. _ 3. It 3%; I’1erV'{:i-ia_.§5:€§ thftt in the year 2001 she had

fijxed-%a%§;n+.s§ WP. N0.2OO1i3/2001 (S–REG)

:{:éegiV” .éQf’ £011 13.6.2005 wherein this Caurt

<;bSf:r§;~<:2€i :E*:.2§1{,

" Thereforez, this Writ Patitjon is

:. C1iSp()S€(Ti of in the same {arms d§:1'eci;i1ag the

mar: uvunu ur RMNIVMIMRH I'!i\:fl'I \..\..uJ]_ju Ur I\HI'£l"u\\l.l-\lV-\ HIUH QUUIU ur IKRKNAIAKA HIGH COURT OF KARNATAKA H15" COURT OF KARNATAKA HIGH C

fast. I'€SpOfld€1'"}t to keep the ciaim of the

§

"W

wan LUUK! or nnxwnlmsn mt..m <..qLt3<I Ur es.m<NAmM\ mun LUUKI or IV-IKNAIAISA HIU-H LUUKI Ur KARNAIAKA HIGH COURT OF KARNATAKA HIGH C

regularization accordingly Withi:z1 a period of six Inonths

from the date of receipt of this Grder. N0

casts.

YKL