High Court Karnataka High Court

Mr Narasimha S/O Late Rama vs Bangalore Water Supply & Sewerage … on 3 February, 2009

Karnataka High Court
Mr Narasimha S/O Late Rama vs Bangalore Water Supply & Sewerage … on 3 February, 2009
Author: S.Abdul Nazeer
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 31") DAY OF FEBRUARY 2009

BEFORE

THEHON'BLE MRJUSTICES. ABDUL N.4zEE:z* T    T

 

WRIrPEr1rI0NN0.11a22/20'?fie"-'--"' " f T  T

Between:

Sfoiate Rama,    "

Aged about 50 years;  V   '

Rfa No.22, 5"" Mam, 5".*T  T 
B. Chandrappa Nagar,-ii_B_;{}. Road, ._ " 
Banga1m'e~55G~O30.j.  .   

V 3  Petitioner.
(By Sri M. Nmfayafi Bfia;tt.,ffALv;.f§§rv3fii':3__'Si1bbarao &. C0. Advs.)

And:

 B.atfga1o{re WatéfASu;3plyvand I

 ., ASéi€erég¢ Boayd, 1" Floor,
 '  Bhzvam, Bangalore-9,
  

, S/o Peddégrangaiall,
 V Aged aimut 54 years,
" Wdrlginzg as Sanitaly Mestary, East 2,
>Su1~.:Division, BWSSB, 10"' Main,
Lndiranagar Defence Colony,

T *  Bangalore - 38.



3 Mr. Lakshmaiah,

SE0 Nagappa,

Agedaboutfifl years,   
Working as Sanitary Mestary,  T j;
BWSSB, No.4, Central Water Supply,  A'
Sub Division, VV Puram, ' . . '
Bangalore - 4.

4 Additional Chief Engineer (M)-1;" --  2
& Chairman of Screening COn1li--tIift§:9,\ "  
Bangalore Water Supply and Sewerage Beard,  -.

BangaIor--9.__ 

5 1.1». Shanlcer";  » 
sic late Pedc1a:m;_
Aged.abet:t§¥'F;yeaté;-- " _ . 
New ivworicing 'es VSa_:1ita1y..Overeeai's,
BWSSB, No.3, _Sen"ri:;e'eSt3i--imi,_.
Magad1"I2/Iain Road. ,.
Bangalore,"and" V   
R/e' BWSSB Qua1'tef,
 E'etige!9re¢23.  .....  ' ....Respondents.

tsfiis; vBhtai%a:ji’~~!§hankar Rao, Adv. for R1 & R4

teat), Adv. for R2 & R3)

_ AA Petition is filed under Articles 226 & 227 of the
” Ctmstitntitm, fxraying to direct the 1′ respondent to consider the

dated 5.5.2003, 11.7.2006 and 3.8.2006″

-reetpeétiveiy, etc.

3

This Writ Petition coming on for Preliminary Hearing in ‘B’
Group this day, the Couit made the following:

Q1

Petitioner has been workm’ g as a {hr-[A ‘

Bangalore Water Supply and Sewerage (forshort

the first respondent he:-ein.’Sirr1ilerly, ‘N.os.2′,i’3 ~¢,nq..
were also working as Sanitary it is the
ease of the petitionerpttlmitj 3 are
juniors to him, they of Sanitary
Overseers as i”A”Vo:’ijV27.3.20O3. During
the pendency V__’5°’.’ respondent, who was
junior to the to the post of Sanitary
as ‘G’ 2.2.2007. It is

was senior to them and the

‘jp-‘t1t1_ and the private respondents are

the ;ouVg,ht to have promoted the petitioner to the next

‘iflierefore, petitioner has filed representations to the

asgrer Annexures ‘E1’ and ‘E2’ on 5.5.2003, 11.7.2005

it

-.

‘ and 3.8.2006 respectiveiy to consider his case for promotion ”

next higher post of Sanitary Overseer. Since

representations have not been considered byflthe ii,

has filed this writ petition for a theifirst M

respondent to consider the same. He has
to the first respondent-Board to to
the next cadre of date on
which his juniors i.e. and
for of other it M

2. The of objections.

3. I have heaiziiithe Cotmsel for the parties.
«t. of the petitioner that he is senior to
5 in the post of Sanitary Maistxy and that

and” Nos.2, 3 and 5 have the similar

~ It is fimher contendtil that though respondent Nos.2

Writ petition is disposed of accordingly. No costs.

T
‘I”’39e ” 7

Bh/NI/322009

I -».w…….u..,……..,x_……..~.