IN YHE HIGH COURT OF KARNATAKA, BANGALORE oxrso mts THE 16"' DAY or nscmassz, zoos. BEFORE THE Howaua mruusnce a.mLLAP?F I " _ wan PE'£'!T!ON 4% BETWEEN: Mohammad Rahmathullah Shariff. V' . Sfo.IateC.Md.lbrahim, -- Aged about 70 years, . ' (Senior Citizen), Retd. Tahs.iIdat,'._ ' of Revenue Department on deputationasTahsi%dar.fe5._'* A _ 2 = Enforcement, Bangaiare C?eve!c_4pement~."_~.._ ' ' Aufl1ority,Bangialorg5'La_nd_a!so1 ' " Residingat!~£b.1925-~-«:*_V Asa: MohaIla,.V.Ci'i3t£adurg3a.._V '_ PETITIONER (By Srj M.f?(.S}iariffV'forVFair}.: 5 V' A' ..... .. " ' of Karnataka =. Repressnted bjrtbe Chief Secraary, Vfidhana Séisdfiza. 001. 2. Théfirincipal Secretary V. ., Government of Kamamka, " ._ Fzevénue Department, M.S.8uiIding 'Ban§alore--d56O O01 . .. RESPUNDENTS " '(By Sri. S.3.Kamadi, HCGP for respondents).
\~/
This Writ Petition is med under Arficies 226 and 2275§:.;&:e
oonstitufion of lndia pmying to direct the respondents to ‘give. %
of promotion of the petitioner in the cadre oi –Tahsé!e:!aa* 4_
retrospwtive effect from 1999 onwards with .a!!, _¢onsaqu.entiaE –. ”
monetary benefits on par with the othzee apparonfly
H.RamaIah. Kempaiah and Syed Nazitzfihnfkafi *
This Writ Petition oomingon for &ProEéminaQfv~’&-ioofihg ‘B; ~’
group this day,the Court made ti:ig_vfoi$owin’g: V V.
L %% % H
Heard me and aiso the
learned Govemme:1tvAdv9ga£:ofl”é V’ 2
2. servant. He has
by the uncle: Seaway,
Depatnem The math:
needs to’Be.__¢:ensidered.v o KAT. and themiom, the writ
_ petifitficannot
the writ petition is dismhsed reserving
mm to approach the K.A.T.
Sd/-3
Iudqe