Karnataka High Court
Rayesab Syed Sab Tahashildar vs The Divisional Controller on 17 April, 2009
WP 140.6055? /2009
IN THE HIGH comm' OF KARNATAKA ' 5 H
C3JiCLHTBENCHATD§i.ARWA$3:""'=~ :: f K V V _
DATED ms 'mm 17"' DA?' 4' ff « = T 7
ms HOTIWBLE A11} 3:GQNJ.5.L
Wm PETITIQN géégg'
RAYESAB SYED 39.3 __ '
AGEDABOUT 28.';'EARS - I ~
I-IOSA ON: I
__
DIST: GAJJAG-__ 5 " * _
__ __ V _ _ I ...pE'rrrIoNm
T1m1:>rvIs1é')2-;g._A;LVr.:c)V1~I*I'R' ._
N.W.I{..R.T.C., ' '-
GADJQG DIVISION, ~e.A.1f:_>As_
* Drsclf; GADAG«. A. """ " ...RESPONDENT
' ' " ~ . s BADAWADAGI , ADV)
H = IS mw mum AR'I'ICLES 225 AND 227 01-'
cmxsmunow 0:2 mm mms TO DERECT rm
'AUTHORITY TO CONSIDER HIE AflON OF
_ " PETITIONER DA'I'.€D Z0/129003 WDE E AND TO TAKE
" _ 91% T0 APPC}IN'}' 1%! EN ANY OF THE VACANT
~ . "S§\~'EEEF'fW POSTS AVAILABLE BI ANY PLACE OF THEIR DIVISION"
' H THIS PETITION COMING ON FOR ARY HEARING B9
' : Mfg?' GROUP, THIS DAY, ms comm' MADE THE FOLLOWBJG:
WP N0.60557/2099
ORDER
1. The pcfitioncfs father after in
application is made by the
compassionate grounds. of is
that the said applicafitgszgis E-vkajnce, this
2. When ‘counsel for the
consider the
requcst_ of on compassionate
3. stands disposed of
iefifindfint to consider the application for
‘V compassionate grounds an outer
I fgcfiths from the date of receipt of copy of this
order.
sdi-
JUDGE
Jun!-