IN '.I'HE HIGH COURT OF KARNATAKA AT BANGALQRE
DATED THIS THE I9'm DAY OF' FEBRUARY :2.-0'"
BEFORE
THE HONBLE MR. JUSTICE R.VII>;NIAOAI§«IO,I{EIi\I_ DAS,
WRIT PETITION I\IO.4796 OIE_2'OO8 {SERIES} . "
BETWEEN 1
MRCHACKO THOMAS
AGED 47 YEARS I
S/O.MR.'1'HOMAS.C .
c/OOROWN BAKERY,V,';};5TT':'CRQSS' =
KAGGADASAPURA'_'.
BANGALORE_+§36G1';jO93~. I g ffi..RETmOI\IER
[BY SR1.M15.S.EB?s.;$i£fIANI}§I:)V'I.;)
AND : I I I
1. THE ZQNAL"RE3CRUI5I'MEN'I'
cjENTR'E _(sOI;"I'I4i.). BANGALORE
.. RONAUT-I.CAI. D EVELO PMENT
' "s%i.I*AE1L1sHM Em'.
A _DRVDO;..CrO__VT. OF INDIA
" MI.N'£.S'1"RY_OF DEFENCE
; 'NEW 'FEIIPPASANDRA POST
-,13AI\IOAI,ORE--5e'o O75.
RERRESENTED BY ITS DIRECTOR.
'*,4r.\ERONAUTIcAL DEVELOPMENT I
ESTABLISHMENT
DRDO, GOVT. OF INDIA
MINISTRY OF DEFENCE
Ix.)
I NEW 'i'i~1IPPASANDRA POST
BANGALORE3--56O 075.
REPRESENTED BY ITS DIRECTOR
is
..RESPON 71?" -FA "
[é§SRI.M.MUNIGANGAPPA. AF)V.;-FOR'::R--:.;1' ré.92}'i'i.¢ V' J T L'
THiS WRIT PE'I'i'I'iON IS F:LEO'ON_O ER Ai'2f,i'1c.LEs
AND. 227 OF' THE CONS'I'iTUT10_N OF._1NO1A. ,P"'I?Z'AYiNG fro
DIRECT THE REISPONDENTS TO_'MAKE'i'ia1EAFFO'i--NTrv1'i:Nf1f " V
UNDER THE RESERVED CA'i'EG'O_Ri' OF' E;-X.;S'L?3RViCEMAN
_TO THE POST OF STORE;F-F--ASs.1S<1iAN'i' As PER
ANNEXUREA. FROM 'THE :E1,1OiiBL_EVV"CANDIDATES BY
PUBLIE-3HlNG THE SEi.ECTiON___?;i.S'I' 'iAFJ'p»» WAIT i..isTED
NAMES OF cAND1OATF:s"_EY .cON€;1D--E~iaiNg:._ THE' COURT MADE: THE
FOLLOW'iN_G;' ' "
VOfiORDER
In '[hiV.':'+,_V\'/'1'i'L', p«:tiiA'tiO11,_'..'the petitionc-3r 112.153 prayeci for a
fl\vritV_"<'i:§ 1':I1_Aé1nvC1E1111"L'I'S..€1.i1'C(T'{if1.g the i'EspOi1dent.s to pubiish
w,t'I'1.e's€.IeO1'.i'O1j«liSt--_0f Store Assistant. 'A'.
Réspondeiits notified as per Annexure--A
Eihirivfing'ai)p1icatiOns from the eligible trandidzues to fiii
_i~__the"v2i(:a-iticies to the post Of Store Assis1',:«;1nt:s3 -- A. The
O*\""j
DJ
'is.
giipetitiorier is one of the ea1'1c1idat.es who applied for the
' Vacant post and he has also attended \vr'i't;'te1'1
examiriatlori on 12.11.2006. It is the
petitioner that the selected candidate asi"t.l'1ie7
post resewed for ex~ser\/iceman f;73.iiedA"tov 1*ep'o1"=t._:i'oragiiijty
by producing necessary doCtinieiitos:"--
requested the respondents theiiisziid
post. Despite repeated»:«.req’ti.est,’:’iredfieseritveitioyiis and
iawyer’s notice dateci Am1eXu1_e_K’
the resporiderits :;11fé1’_iVle(Vj*.Atég reaetato’ “the request of the
-petitiolfifer. ‘lhjevrefoije. _the_’ petitioher is before this court
for a xv1*it«of”me1i1dé11iij’us’: ”
I
VNo”‘pre}_1___1diee would be caused to the
reVspo11derr1~t:.s«._if they are directed to consider the request
of’th€:i’;)etii:i’r;;r1.’€3r in his lawyers notice dated 19.12.2007
Teas per. A:n1’1exure–I{ in accordance with law and as
§_expVe’d«itiousiy as possible and wi€:1’1i1’1 a time frame of
5* \:’v””(
three rlmnths from the date of receipt. of copy ()f..{‘hiS
order.
With the above observation, this writ:.–A4″;3eti_t:i(3vii *
hereby disposed of. ~
VM