IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 17TH my OF OCFOBEE§"2:§.(}v8!: f
BEFORE
THE HON'BLE MR. JUSTICE AflrJ;Qi:NJA;;$LA%,%Lk '
,...
WRIT PETITION No.97oS;*:2O07(S~Rfes§1 %
Between:
Mahadevappa, _
Sf o.Ma1'eppa; ' ._ 2:
Aged a¥;)o1z_t«--S2"7 .4yéL;a1fS," _: V
R/0.Deos1igt1r:_\r3i1a7g*3,4 " V-
Taluk '
Raichuzn-584Avv170. , M ...P}3'I'I'{'iONER
(By .319.s.:~::::1i;;a:i£§Wa»;1v.)
fiower Corporation,
By its I}/Ié3..'*§..{9;gi11g Director,
Slialctifi Efiiavan,
Race' (3{:u2'se Road,
" *Ba,:1gai3re.
%A%'TA~:z."%*:'5h'e'%L:<:PcL,
By its Director,
kk "shaktni Nagar,
Wm uuum U3" aawmmwmamw. mwm %a.,.w.w.,:m aw mmwwmmmm WWW mmwm WW mm%N'.#M&W§ WWW KZOWM' W? mwwmmm anmm mmm" W? mmmmm WWW £3
Raichur -~ 584 1'70.
.3?
service. The elaim of the petitioner is that he, béiiflg the
Grand 50:; of the original landowner, is entitled to be
appointed tinder the said notification. The gievance of
the petitioner is that the 3rd respondent, who
way related to the family of the landowner H
application for appointment arid name ” =
the list of eligbie candidates.
petitioner is that his name ‘apt iiieiiided
2. I have perueeei
Apparently, no deczimeiit to Show that
the ciaim off’ 3W:==A., = en the basis of
relationsiiie V. petitioner. In the
absenee be said that the claim
of the “through the faziiiiy of the
petitieiier. he iiis independent right.
‘ Ti1’;.v4Ese;i’af’ee the claim of the petitioner iiimself is
eoneeiiied, ‘i£’j__ ii; epen for him to make necessary
ap§z1ieatie_ru1’L.under the said Rules to include his name in
V list. Indeeé for such inclusion in the
iW..m..M «we mmmemmmmmm mmrw memmi we wwci”M=L’mim Wiwfi mew? £3? Kfiméfififififi Wee «mew W? Kflflwfiififififi ewe fl
Bet, the petitioner shouid have a iegai right. W
5’