:11 mm men 000121 or ff}: .
cmcurr annex-I A'1'Wl3§iAR§€fA§:"_': > A
DATED THIS ms 9"!
mmkgfi A V. V % ',
THE HGIPBLE MR.JU8TICF.{I4i:T§iI1§H
wan pE1~11'ra"j;§r«-1so.L1'_.k:;o'9j*;¥< ofzoos (942231
wrwmn: TL "
RAMU B. PAir1L-.___i* g
S/O BASAPRAISHU-_"PAT'fL
AGE:39 YEAf?7S "' - , '
OCCUPATIC}l§:''-!£3)VOCA'§fE' "
R/O JAN(§ATliI-IAL':9§ % '-
TQ: HUKKERI - -
DIST: 13£;Lc;A%uM ...Pm'monER
(n*§La!§.t.- 13. mum, ADV)
'''''
--......u--.,-..__.
A jg» MATE or KARNATAKA
* REERESENTED BY ITS SECRETARY
- m3;iw;R:=MENT op LAW JUSTICE
A!*3'D_ HUMAN RIGHTS
% WDHANA soumm
AMBEDKAR VEEDHI
A 'A BANGALORE -- 559001
.' ':2; THE DEPUTY COMMISSIONER
BELGAUM DISTRICT'
BELGAUM
3, BASAVARAJ V. HUNDEKAR
AQVO GATE
R/O 140.2272
"VIRUPAKSHA KRUPA"
BAZAR ROAD
HUKKERI
mgr: BELGAUM Q * u
{av 3121. R.K.HA'I"I'I, Hcefimn F..i'T.s,s,.'1¢3'3§"3.'2"[ji~M..¢
THIS mrrrrron IS l"+'ILEB__UNI5IE}?"ARTEC1J§}$.,22(§ Am
227 0? THE C()NS'l'ITU'I'lON 'EEFVLNDIA PRAYI'f{IG"TO"QUASH
THE ORDER BEARING No.LA'/V«1,V12;L.AGi2o08 DATED 04-
03-2009 PASSED BY ma Ff!R$_:RESP0NDEN'l'V-'WHICH IS
PRODUCED AND MARKED As £§.!§NE_XURE~E.
THES PErrr1oN%VVMcoM:1§GfV' ciwféicié PRELIMENARY
HEARING THIS i)_AY, ffHEC'4Z.'-URT--.MA'D';E- THE FOLLOWING:
respondent No.3 as the
Additifinafl for Civil Court (Sr. D11.)
Hukkcri “aunt-.x1:1:e-‘Ei’ is called in question. in this writ
_____
‘]__P.é-titioner herein is also one of the
-c’ap1:>”li~:’,atr;;_f;sV/ aspirants for the said post. The names of the
VA :~ ” izéfitianer as well as respondent No.3 along with twa others
§§’£2I’!(;’.’: recommzmdcd by the District Judge to the State
u ‘Government for appoiniment. Though, inifially the name of
Kw
the petitioner is recommended by the law
Government has appointed respondent No.3. u E
3. It is the prerogative
choose its advocate. Thetttyetitioner éioesfioo the”.
wisdom of the Sate Go\fV:eI:o;’::z;e::tVL of “appoifitment of
respondent No.3 as the Advocate. The
petitioner also catlnotiforeefthe’ to appoint
him. In VW does not find any
” order. petition fails.
V’afI;itV:f’etifio§§i’Aie’gIism. heed.
Sd/-‘
JUDGE