Karnataka High Court
P K Mallikarjuna vs The President Bagur Grama … on 30 September, 2008
.AND
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30"! DAY OF SEPTEMBER 2068
BEFORE
'THE HONELE MR. JUSTICE AJIT J.GUNJA3; ' f Jf _
WRIT PETITION No.21oc>é§;'2oo5{LB[(:2éksj%%
P.K.Ma.1likaJjuI1a, '
S/0.Late Kallappafi I
Aged about .,
R/at _ ' _
Kasaba Hobii, nB%¢'g*c:r%Post;% *
Hos/adurVgaT'ah13€E. ' _
Chit1'adu*;f_ga._})isV11*ict._V"~A __ -- I ...PE'I'I'I'IONER
(By Si~i;1}..D11strr:1i{ésh;:"':§cix}. for BPDS Assts.)
'-3,. ' VPF§Sid\efits.,
*-- Bagljap. .(;=:,ja7xz1jaI¥anchayatt1,
¥£0'€-'.adIJ'1'g£i;-- Téaiuk,
Criitragiurga District.
' W " 'T The Executive Oflicer,
L' V' Panchayath,
Vchitradmga.
S/o.Chandrappa,
Aged about 26 years,
decided to consider the applications
filed for V. ._
appointment to the post of the pump-house ..
The petitioner, along with respondent No.3 was also_::'oneV.: V'
of the applicants. Subject No.2 was §;t1mMI’e’1ation
aPP0intment of P1m1P’hous6 A. flie it
applicants including the petitioner ‘mé:
respondent were gven 15 ’tile
necessary documeritst The Lpetitioner
is, without waiting date at
subject No.7 , V. iappointed as
pump-house’ to the
petitioner, «’ “the 3rd respondent is
unjust it violation of its own
VNo.3 is served and unrepresented.
It” i. is not in dispute that an
representation is given by the petitioner for
~i . . _ _V iagiooizinnent of a pumpiiouee operator. The appiication
pending consideration. Respondent No.3, aiong
– 5 ..
with others fer the post of pump–housc
operators.
Ruhmdeabsalute.
SP8