IN THE HIGH comm cu? KARNATAKA AT BAP§f’i3AI+(:)T£§E”~ ”
mama mzs ma aw Dfifi’ 0r6:zE<:EMI3:3ré"
BEFQRE u .
THE HQNBLE MR. JUSPIQE i5ar§p;:§hi;§’E3*1T1c_:>N
BETWEEN: I ‘A
Nam NAiK’I’ V ‘ ‘
3/0 TAKRA N,mz«:_f.__ ;’ _
AGEIZ)ABOUT38YEA.§éS ‘g
E§S’FABLISHM_E$3’i’aS’i3f?ERV3.$(}I§f-.. ‘ ‘ .
KSR'F(3'H}MKUf?,_Dfi1ESlGN ' '
'I'i}héK1}E2DIS'F1'?v{CT1.:_;»'v H V - ~ PETWIQNEEE
{By Sri: K SHASH__I -apv.)
AND :
1,’ KARMATAKA STATEIROAI} TRANSPGRF CORPORATION
‘ BY VzCE’v%.¢HA§s2zs.¢;:i~é”AND MANAGING
,i3ER_E{:T{}E2 _
C1EN'{‘R;aL <3 ?'E?iCiE–_..
BAN GA 1,QI~’..;1.~;;t§.,¢:i” 213.1993 have
bean pm:’1′:’i$hed.: of two yeans which
had : decision dated 19,12,199′?
but 3139 t;%fi: _ of five yearrs as caontsamplzitsd
* ..Vi_111d.ié*§_:’i«:.tI;:¢:TV’ s~+:;he:nié” the Jrtguiafi-ans, yet they have been
post affiar indicating their name in the final
set:-fiiiitan Vlistfll regard, the specific mfkrance is made to
‘ t11e: Sl.Nos,5,’?, 9, 12 and 13 in the appeintmcnt
§1ci:ze1r._.édsva;m:1 21.3.2998. The said persons have bean
p3;:.;:§shed as fizrilcrws; 3:1 Thimmamddy an 7..5,1995, Sri
” ‘Vénkataramana an 24.11998, Sri Anjinappa Vaddar on
” ‘21.1,1998 and 31,1:z,1997, and Sri Altai’ fitassaizl 011
la
‘a
ii
ciecadfi has passed aftm the said persons Wm’:-:=: appointai» to
the said post and as such. quashring the tf’.1}.t?iI’i3 plucsgtgéi :3: ~
stage would not he rjlesimbleg That apart” the M
am not a;::p0i11ted fr.) the saint: caiego1f§r’0§’&}_3z:’sst _i:t:*v T=s’a,z*T75.};i1£):v’j’$ké3″gI’3i§.t’€v{‘i ‘m-_1ti1e “g:}éfiii<:1§1er
mquixts to be co:'1sidt31*cd;_.. ' '
9. In file: é:xéeig§t.».Ai§1e said mint:-I
]J3_.111iiSI1IIlt:Ii’i”; on the pet:itic::ner on
2.5, 199% fl1’af is p;i;’;_:;§:fi{‘ :§:’agsq1zau1y him in the final list,
there is V110′ c3t1iV§&1-4V’:?g3ieg’r?1ti911s agaj:asi: the paiitirzxxer’.
.. V. The1’efg31;e,}’~i31 f}1%lf.’~.C€}31t¢Jsft3 wherzg this C0122″: has i2:rm:u:i that
3i§m;i3a_:1*i§,{ plastrfitti-.p&mo:3$ have btten apgngixgffid ciesspite being
;j1z1:¥:i3j;rtI’ «%é;r;i£j_1:’:;:,.::; than ::*a:n.gt:: t:-f 153 years and 2 years as
V _ :3nc:icr1*$ee1:1e11i’ iss1.I=E:r;1 to the petifionsstz” t:am1r)t
. ,be’:. stgsfaixied. HEIICE the petiiiozgel’ wcruid have: to he isgucd
iiia a;3poi:1i’mc:1t 01631′ for the said post for which he
‘ = appiicd and had qmialifieei in all Qthttr wspesiia, except
” V1331’ the mascn indicratctzi byjzhe rtzsponciant,
o
I
stage on the mnlmd that he has bean .
against the other persons who haw: her}; S6113?-féti”éJI9ifi’Ei ‘}10’i; ” ”
be made available to the perscms yflzcr fhé’
hereafter. In this mgalvi apart’ sfatiiig
facts havc been noticed in the to
the pefitionar, the law is mgélti ta fclloee
sitters who applnagth the gantetj for
one person. “fig;-…L«;::Ar:1aI«:e any specific
observations; ‘i.;§&sAih¢=:.i:11VVi11ade above,
With the ‘ab¥f1v§§é’ :§§i3.s§é1¥}afions and dhmfiuns, the
pciiiicrai ‘stancié £33’if$V1.}f(f)$«€£i ‘9E’)f: No older as to txififfi.
Sd/-gm
Fudge
‘ gékzsgfiéng