High Court Karnataka High Court

Nanda Naik W/O D Kalaswamy Naik vs Karnataka Power Corporation … on 8 July, 2008

Karnataka High Court
Nanda Naik W/O D Kalaswamy Naik vs Karnataka Power Corporation … on 8 July, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANC}ALC)RE___

DATED THIS TI-{E am DAY OF JULY 2003 %   [

BEFORE

THE HON"BLE MR. JUSTICE AJr;f»VJ.GUvi.a;;$:;;j   Tff % A

WRIT PETITION No.30804/2oQ2′(s;R¢%s)%*%% % A 7

BETWEEN :

Nanda Naik,

W/o.D.Ka1asw&;my’,_Nai1’g2._ »
No.11?/4, 23¢ Bl:).c}:,1l;__ ” A

3rd Stage, s*.G.’Ha13:, ”
Basaveshwa1’nagar,’~”.V–~.__»K ‘ –

Bangalore –~}56() 079. …PE’I’I’I’IONER

(By %s;ri.satésh, Acivfibr?
” .M.V.Vetiacha71a, Adv.)

~Puw’c:r_
Cnrpotatidz} bviiillilited,
N032’; Shaldhifihavan,
Race”=C01f£’S«’3 «Road,
Bangalore«._—- 1.

‘A 1 ‘ ‘ —- Regoreseritéd by its
‘ Director.

2. Jayatheertha,
The Chief HRD Manager,
KPCL, # 82, Shakti Bhavan,
Race Course Road, ‘ =
Bangaiore — 560 001. …RESP{3f€vDEN’FS * _

(By Sri.S.N.1\&urthy &
Sri.Somashekar,- Advs.)

This writ petition is med t1tid’ei*jAEtie1esA22’6′”end
227 of the Constitution of inclia ‘withvva”prayer to call for
records of Selecticm process respect of selection of the

candidate to the postof system ”

This writ this day,
the Court made t21e”fol}o}av’i1;”g;__”* ” 3′
. ,QRBERt
The ;petitioIte1* ;is”c’;1uestior1i2:1g the selection process.

is to be noticed that the selected

made a party. In fact this

‘.VV1ietition “is =;i:ié.bie to be rejected for noI1~joir1der of

e parties.

K Another prayer of the petitioner is for
.:_锑eo;4’§;siderat:io:1 of her representation at Armexure ‘C’

‘elated 09.08.2002. The petitioner claims that she is a
fl”

be issued. On these gounds, I am of the View that

petitioner is next entitied for any of the reliefs.

Petition stands rejested.

Rule dimzharged.

SP8