High Court Karnataka High Court

N Shrinivas vs Government Of Karnataka on 17 December, 2008

Karnataka High Court
N Shrinivas vs Government Of Karnataka on 17 December, 2008
Author: H.Billappa
IN ms HIGH mum' of: KARNATAKA, BANGALORE___
omen "nus THE 17*" DAY or osceanasa, 2093; ~ 

THE HON'BLE ma..msme%n;muwa   

BETWEEN:    

Nshrinivas,

Sic. fate Nagappa, '- V f
Aged about 31 yeassz»,   
R10. 140, Kaveri:.N:sdiVRoad. _
Brindavannagan,   . I   jj-V V
Bangalore-56360  '  ITIONER

(By saA.v;A~fi§§an$&zaa fa§,§=su:);'  V  
1 . Govemriienf of 

Vidham. Soudtim ' V *
Bang:-23}ore".' "  . _

 .2."   mt. e Ge§é;!opment Authonty'

Kufisara Park
Sn" €;hamqndi fined,
Bangatora. ' "

7,(Rep:.eyieacommsssamer).  RESPGNDENTS

  5 (sy:srs-T.P.s:inivas, AGA for R1.
   .'*':'~_ri.Vishnu Elahatfor R2).

This Writ Pefition is fiied urfler Arficles 226 and 22? of the

   of India praying to direct the respondent to provide

‘ ” employment to the pofitioner on compassionate grounds. as per me

4/

submitted that the appeicafion of the petitioner wiii be §9nsidered–§n”_ :~.V .

accordancewifiz law.

6. The second reswndent,
Authority,oud1t to have considered the
but, has Weed to do so and ther$ore,V the
second respondent to consiaeym .tfee_

compassiomte appoinun§n{=.. 2 ~ ‘

7. and me %
second respondent appiication of the
patio’ ‘ ner for compassam até accordance with tan,

‘ within f.V11eV’t’iEaia feceipi of a copy of his order

Sd/-3
Judge

rii2f:–. 11 ‘