High Court Karnataka High Court

M M Gayakawad vs The State Of Karnataka on 22 September, 2008

Karnataka High Court
M M Gayakawad vs The State Of Karnataka on 22 September, 2008
Author: Anand Byrareddy
wp34664.02

III 'THE HIGH COUR1' OF KARIIATAKA 

CIRCUIT BEECH AT DHARSWAD

nxmn 1111: 'mm mm mm or ssm'sun3 j§,2a ;6é   AL * 

mm Honrnm MR.J'G8TiCE  ._

wnrr PE'!'I'l'10!l nd.aé,§§_.s4(2eo2$" %   

Between:

1.

M.M.Gaya_kawad, ' '

Age:5S years,    u -'  ._ 
Occ:Assist, _ Registrar i-ndepciniicnt
Charge of  Ragiisfrar."   = 

  ~
Age:  1' yea1'S_, G.éc:As§ia'&¥RegistIar,
(holdisag iztdep¢nti¢n};..'::hargc of Assit-Registrar)

% %L-s.Pawax,     
V"  Agia-:50 years,

Occ:£'iffic: Superintendent

V 'V V AVin§'§ependent charge of Asst-Reg'strar)

 
 Ag£;:42"yea1s,

Occi:Assist.. Omce Superintendent

A ;  (holding independent charge of
, _ "iflficc Superintendent)

B.C.Doddamar1.i,

Age:43 years,

Occ:Assit-Ofice Superintendent
(hokiiag independent charge of
Office Supetintcndent)

2



wp3«$664.02

2

All the petitioners am working in their
respective postings at Karnamka Univerity, _ v »
Dharwad. ...PE1'I'_!.'.ICj

[By &'i.Lakshman T.llantngani, Adv)

And:

I.

V? _{ ~£Jnivcr'.s;ity,

The State of Kamtaka,

By its Secretary to the . 
Department of Education,' 
M.S.Bui}ding, L' '
Bangalore.

The Kamataka   VV
ByitsRcgist;rar, N v_ u
Pavatc Nagar, 

 ~
Professor    of
Scricfioc and Technildgy,

 RESPOHDENTS

 .  B.!!h'e:nath, Adv for R2,
I 313 d¢;e*.¢g£;

  " fiéfition is filed under Articles 226 and 22'? of the
  of India praying to quash the impugned seniority
 _ "sigma: Am1.J dt1.'7.2()02 issued by R22 and cm,

This petition coming on for hearing, this day, the Court

 made the following:



wp34664.02

oafisn

1. Counsel for the respondents submits that tlgtc

pendency of the writ petifion, the 1″ pctifioncr ”

service’ on 31.12.2005, the 2nd and{J3*d”p¢ci:tionc1Fs”b}:p3fre–:Vboo11 A

promoted as Deputy Registrars and 4 1 ~”§ »it_:§.pondé17;fs.VV

promoted as Supefintendenté V

has been rendered in1’x11c:1,1z1ous,.o-*”*

2. Counsel” for the peufitioneifi time to obtan1′
further i11stzuch’o11s.__ ” % V A k

3. Recording tho of for the
respondents, the is as having become
Infra’ ctous. L x

Sd/–

Iudge

” gm};