Karnataka High Court
Madaiah vs The Commissioner Bangalore … on 13 November, 2009
IN THE HIGH COURT OF KARNATAKA, "
DATED THIS THE 13% DAY (}F"I*€'-0VI?.:M_fV$'E:3'£:2',_ é;O.G.9 ''
BEI«f0R1§K__
THE HON'BLE MR.JUSTIt'§:E'-IRAM M0HAN"*I§I«:Di§Y
WRIT PETITION" 5Aoo'7?.;%' _2oo?3"'(s-ISRO}
BETWEEN
MADAIAH _ ;; ., .
S/O. MADf~'$GQwI)'A'--V._ I
AGE 53 YEARS :1, - ~ A
WORK1N"GASi5RE 'EMU-'E, '1-NsI>E'CT0R
O/0. Ass1s'rAp;'T..R1~:VENI3E;OFFICER
BANGALORE MAH'ANAGARA_.PAL1K_1a: OFFICE
JAYANAGARI RAN GEL _IAYA'1'€AGAR
BANGALORE+ I1.-_ PETITIONER
. (Big 33 BAJANTR1, ADV]
';'rI§1'EcOI§i1yIISSI0NI«:R
MAHANAGAR,/-\ PALIKE
N R SQQARE, BANGALORE -- 2. RESPONDENT'
2 .. x(B"{ ASHOK HARANAI"iALI.I. ADV}
A THIS PETITEON FILED UNDER ARTICLE 226 <3: 227
I M THE CONSTITUTION OF iNDIA PRAYING TO DIRECT
'THE RESPONDENT TO IMPLEMIEZNT THE ORDER DATED
11.5.98 AND ANN--G AND TO REFIX HIS SENIORITY ON
THE BASIS OF THE DA'I'E OF PROMOTION ASSIGNED TO
bk
HIM IN THE ORIDIZIR I')!-\'1'I*ZI',) II.5.I998 VIDE ANNAG: ANI")
ETC.
THIS PE'I'ITIOE\I COMING ON FOR HEARING. THIS
DAY. THE) COURT MADE TITIE !'OI,I.OWING:
ORDER
Recording the submissimi of iearriedl.e’0’u1f1$eI”{Of
the responcienti that the order die” IM1If5«. 1998;
refixing with retmspect.i\.rc effe(_ii.. i;he”.g;eni0f1ii;y”0f”~cte’;fi.;:;.iiig
_ employees with the m011etz1f’y”e»1I§e»nefit. W§}_.S’~’.iiitI’i(;If§iixri1 by
«.9
order (it. e:;1i1¢Jin
questiipnby’t:i1.e~._petii;iQi1e_i’.- me reiiegssought for in the
writ pet’i–‘:.i0n aI”?1re,”‘.i1i1Vé>;va’iIe1bIe to the petitioner. the
peti.?;i0n.is a<:e.c2.rjdi:1gIy r<;je(':t:ed. , n
sd/-
JUDGE